High Court Karnataka High Court

Smt Prabhavathi Gowda vs The Authorized Officer / Chief … on 20 October, 2010

Karnataka High Court
Smt Prabhavathi Gowda vs The Authorized Officer / Chief … on 20 October, 2010
Author: Ram Mohan Reddy
-1-

{N THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 2031 DAY OF OCTOBER 2010_

BEFORE

THE HONBLE MRJUSTICE RAM  f  _

MIsc.W’.Nos.6082 8:: 6_O83_/2G’I(,» fig 5 E
IN . . E ‘

WRIT PETITION No. 72$§_?2_.. V/2()O63V: [GM’~§fi.E$}v

BE IWEEN

1

an I

SMT PRABHAVATHIGOWDA ‘ ‘
W/OHONNAE GOWDA;_A E * ”

AGE ABOUTA48 _
R/AT.NO.33..&3RD MAIN, _ _ –
v1NAYAIRQP:M/s;MATHAJ1 TEXTILES,
.. ‘~.\”ro.E6.G_R0UNDv ELQORHEGANALLALLI
«_ ‘ MAIN ROADPEENYA 2ND STAGE,
” .. .BANGALORE3~57.

‘*–.TGC5VP};I;~ .c§:AND
S/Q.HA{3AMILAI. JAIN,
” AGE ABOUT 43 YEARS.

NQ.6,GROUND FLOOR.

HEGANAHALLI MAIN ROAD.

AV ‘E ‘PEENYA 2ND STAGE,
JBANGALORE-57.

{Ex

sfi. DEEPAK, ADV. FOR R1, G. PAPI REDDY. ADV. FOR R2}

4 RIYAZ AHMED
S/O.PEER PASHA.

AGE ABOUT 37 YEARS,

NO.6,GROUND FLOOR, HEGANAHALLI MAIN ROA:$:,’ . f – .,

PEENYA 2ND STAGE.

BANGALORE-57.

5 GANGADHAR S/O RAMAIAH

AGE ABOUT 30 YEARS, : ‘ « ‘.
PROP:M/SVISHWANATH EmfERPR§:sES, ‘
NO.6,1ST FLOOR, HEGANAHALL]__M;AIN ROA_:O,’* ». 2
PEENYA 2ND STAGE, A A. ‘ ” .
BANGALORE-57.

6 NINGANNA OOWDAS/O KAVI–RUPAI'{.SHAPPAA..,,
AGEABOUT26 _ ..

PROP:M/s.s1DDARUOA.ARIS,,’ ; O
NO.6,1ST FLOOR. ROAD.

PEENYA2N13.sTAOE;”-.E — V
BANGALQF<"é3g5'7. '

4_ COMMON PIE3'I'I'I'IONERS

{By Sri. B sf-I1V;:fi1$fi;AL1.;APRAM."MALi;?1KARJUNA.
s. &*A§ss3's, {R_JR1.« A13ys.}

AND:

1 ‘:’HEVv.AUTHOR1zEr;,O’FfI§f1cER / CHIEF MANAGER
STATEBANK OF 1N13rA,
; ‘sTREssED_ASsET’REsOLUI’1ON CENTRE.
.J.(_:;ROAO, BANQALORE02.

» A M/S.SE1RE3E MANJUNATHA 1;\rDUs’I*R1Es
” V _ ‘ N_O.._9,L’IEW INCOME TAX LAYOUT.
” %«JY’O13HINAGAR,3RD MAIN.
V ‘ NAOARRHAV1 1ST STAGE.
B.e.’–‘__1NGALORE~72.

COMMON R}EZ’.SPONDENTS

bi

-3-

These Misc.W.6082/10 is filed under Art.226 of
the Constitution of India r/w Sec.151 CPC praying to
recall the order dt. 27/ 5/2010 and MisC.W.6083/’1′{) is

filed under See.5 of the Limitation Act, prayi1i’g._4_l’to

condone the delay of 16 days.

These Misc.Ws. are coming on for ordelrs,V.th.is _

the Court made the following:
oRnER_»A’

The 181 application islltilreondoiie awhile ‘ l

the 2%’ application is t()..1’€Ca.ll””;’,g1’i(‘.:’.fijfrier df,’2.7/2010,

dismissing the petition!’ ‘A

2. I-Iea1f.d«.’L

3′{” “F01: the application, the
delay ..-the order dt. 27/ 5/ 2010

dismissinglluthe Writ’*Pe’tition is set aside. the Writ

” ‘~ flititionijis rlestoredlto ‘file.

34/3

Ifidg7é”