Karnataka High Court
Satyappa vs Ambanna on 12 February, 2009
fa-mi
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT I)H.ARWAD
DA'£'ED mxs TI-IE 12¢: ms' or mnmxamr, 213:9 '"'
BEFORE -
Tm: HoN*BLE MR JUSTICE MoHAfiA:$H;§gNTAz€AG_:c:j,n..m'%_L;:._f'-1
REVIEW Pr:T1Tzoiu§e,29O]
WRIT PE'rrrIo_1\I No.e}.:;..'z97/2oo4(LR;v»--..
amwmw: __
SATYAPPA, S/O SABU' MADMAL' 3;
AGES AB()U'1'68 3!-;::;~_~'_;2s, 3: A '
R/ATARTHAHAL,TQ.;1A'FHANE;_ 'V .
DISTBELGAUM.
PETITIONER
(3? SF-2%. xv:12U*rvL}2x:.jA*é'*<:§p;:'9;-- :%.AN--v'.:)
AND:
1. AMBANNA, $3.0 RAMAPRA iE§§£APUR,
Aem mow'? 55 YEARS,
V. Q_ R/A_";":'BI-J3I&?§AGI, AN.D'SiT. BIJAPURE,
.30"
S'f'A'I'_E QFKARNATAKA,
m:PA:%iT*:x:i§;;N*;* O?1'_REVENUE,
V:m«1_4%NA' S€31}_B~H.A, BANGALORE,
HER BY 1'1_flsE€::~21«:T;«s.RY
3; . 'THE fiANi3«TRIEUNAL,
JAMKHAi:~l--DI, BY ITS CHAIRMA.N.
4: 4, "i¥Ar¥Ai§£ANrHAPpA,
. 3;'-0 BHEMAPPA KAWATEKAR,
AGED ABOUT *2? YEARS,
MAT GADYAL, TQ. JAMKHANDI,
" ms? BAGALKOTE.
' _ RULE" L
'QRDER/»ii};3GMEN'T Arm mzcmzg mran Q?/G?/2605 pgssw
. V1w..wL.p.Ncmzvgvggooagm) cm mg Rim 0? THE HONBLE HIGH
xsgugqi ma KARNATAKA, gamaaaom
BASAPPA KAWATEKAR',
AGED AEGUT 49 YEARS,
R/AT GAQY&L§ TQA JAMKHAMDI,
BEST QAGALKGTE.
Q3
6. RAMAPPA DAWALAPUR,
AGED AEOUT 4:"; YEARS,
mg'? GADYAL, '1"'Q. JAIVIKHANDE,
D13'? BAGALKOTE.
?. MALLA?PA DAWALAPUR,
AGED ABOUT 43 YEARS,
RfA'I' GADYAL, TQ. JMAKHANDI,
ms'? BAGALKOTE, _
8. RfiMAPP'A DAWALAPUR,
AGED ABOUT 41 YEARS,
R.A'I" GADYAL,TQ.JAVM1I{HAND'I;" * V
DIST BAGALKOTE. _
9' MAHADEV, szosmu Mgvbiaaig,
mama ABOU'{"65_YE1':;RS,'=. A %
R/ATARTHAHA;1,fi*Q. 2=§TP§AN§',
DIST BELc;Amy1,1*';jV_V_'--.w' ~
1s. r~4z:.L11<AR;;r;;:s:2i,_{ :;=;~:;0 "s;A:3i§vvVLMa::;§§<3A§,,
AGED '1~'&BO_¥i}"?-' 58'%1::AR'3,
R/AT' ARTH§.E4_AL_3, 'f'Q. A.fr}~:.;§NI_, _'
DISTBELGAUM; .j-~ ' _
: 1.HANUMm§TE££x, 5,: O 'SP;BL}{=htE;%Ef}EGAL,
may ABOUT 's4y.EA¥2s.,
1¢:,(.;x'1* .£:RTHAi4'fAL, TQ. ATHANE,
r?'IS*:' BEL<:f:AuM." 11111 ~ "
é*,R:.::«:g;LL1x;é;i2.;uN 3. MASALI, mg Rm 1,
'..RESF'QN§EN'E'S
ADV}
" "*rH:s. Fé§f.*é:Ew PETITEGN ES FELEQ UNDER 02931? 4?
8197' C93 PRAYING FOR REVIEW CF THE
THIS REVIEW PETITION COMENG {EN FOR €f3RDERS,_ THIS
DAY, THE COURT MADE THE FOLLOWING:
ORDER
No grolrznszis are made out to review the’.”:c:§rc1e:rj V’
0?/0?/2005 passed by this sum. « ” §¢£i:§m;., V’
No.41797/2004.
Hence, Review Petition is.d’i5misséé,_
kmv