High Court Karnataka High Court

Smt Sharada @ Sharawwa vs Shri Vijayamahantesh on 21 August, 2009

Karnataka High Court
Smt Sharada @ Sharawwa vs Shri Vijayamahantesh on 21 August, 2009
Author: N.Kumar & Gowda
IN THE I.--IiGH' COURT OF KARNATAKA CIRCUIT BENCH_.AT

DHARWARD

Dated 21" day of August 2009

BEFORE

HoN'BLE MR. J'USTV1C_E N.4KIjMAR   A ' A

AND  

HON'BLE MR. JUSTI(f--1".{.B1.AS}{EeEI§Ii~VA'SE_»GOWDA

Between:

Smt.Sharada @ Sharawwa,  » ' A

W/o Vittal Hare-Ali, _   

Aged about  year$;"d.A'V_..  _   _ --
R/at Gadyai, Tq. §i'ami:hénid§., A  _ '
Dist. Bagaikote.'  ' _      

(by Sri MtL;f;ty'unjay .Tata_V_VBdngid; Advocate)

ari'd_ X'

 ».  Shri Vi§--a§2a;'nahafi_tes};,; ' A
.__ A""S'r'o K.uma--reppa~ Majnagoli_,
" A ._Aged about 45V"'3{ears,
A " "RI'at Kumbar 0.113, Bilagi,
5 _"Di_s'tfBaga'i--akote.

 :SrivBasava. Prabhu Hosakeri, Advocate)

R? No. 4ew2007 :EN"}\./.1;:F.A._I;Jo;'.4229/v:ZO06

Petitioner

- Respondent

This Review Petition is filed under Order 47 Rule 1 read with
Section 114 of the Code of Civil Procedure praying to reviews/_”the
order passed by this Court in M.F.A. No. 4229/2006. °

This appeal coming for preliminary hearing this it

Sri N. Kumar, J, delivered the following judghrnenpt.

JUDGMENT I A
l. Heard learned counsel for the peititioner. it l
days in preferring this Review lv’fé=t..ition.Vy.-}vii:is’eellaneotisi’ appeafcame to

be dismissed as there was no merit. ;_To’i*e§&’iew_tn.e” dismissal order this

Revision Petition is filed’..,_

2. We do not.see.Zaiiy;;§_nsti.ficatiiioi.«l.toWcondone the delay of 522

days. Even otherwise, welido ‘-not .seeéiny”mei’it.i’ii the Review Petition.

Accordingly Review Petitioniiilasvvell as application for condonation of

delay are dismissed. ” _____

ludg3

3d/-2
Iudg3

“*3