IN THE HIGH COURT OF KARNATAKA CiRCU1T BENCH AT DI-IARWAD DATED was THE 4TH DAY OF NOVEMBER 22001'? ' BEFORE THE HON'BLE MR. JUST§CE A§aAN'--ij3t REVIEW PETITI§D§i~~J!§O.8t3.'200_§U,_ w.p.Nd;a2o34'/2&0'; BETWEEN: A Pandurarlgasalf S/0. Bhaska;sa;"Kabdi_, _ ~ Age: 80 years, C-j<_:_c,:_ Bu"si'ne'ssf.- ,_ ' R/0. P._B.,...Road_, B'L'w:vgeri--;._' Tq.&D,1st:Gad.ag. _ . .. Petitioner (By Shri.z'I~EernzinthVV?é.',_t;C_tiafiEia.n'gowda, Advocate) _A_1§7D_=_.. v "Ba,3§1ppa A/ 'Veertappa Itagi, Age:,S'? years, Occ: Agriculture , Evéedieal Practitioner, ._ r/6*. .Né,dag'uf'1-di, A V 'Tq: RG'ni,_ Dist: Gadag. Stette of Karnataka, . Byfis-Secretary to Govt. " V "Revenue Department, --M.S. Building, Bangalore 1 . "§ H The Land Tribunal, 3 ' V' '--vcondoir1et"1.. E\) Ron, Dist; Gadag. By its Chairman. Respondents7,__
(By Shri.A. S. Patil, Advocate for R1)
This Review Petition is filed under r,/wit i
Section 151 of CPC, praying to __rev,i_e’w the orfjeri’ .-:1__ated_,
21.11.2007 passed by this Court: in
and etc.
This petition coming on’ifor._,order’s, this day;«i._t’he..C’ourt * i
made the following:
Rr>E:”R= ii
The petition havingzpcionieiii ifor_’=.or_ders regarding
payment of pr.oeess_fo1§ji to Respondent
No.3, the petiitionis*oonside_re*d_o’n fnerijts.
of _68 days in filing the Review
Petition.iW1§’o’r the.,Vreia,sons,_:assigned in the affidavit, though
notice is yetiiiitoibe.servediiion respondent No.3, the deiay is
grounds urged in the review petition do
i _ not relate to ‘any error apparent on record, and since the
iorider in”-the Writ petition is sought to be questioned on
_ ‘me’ri.tsA’ias being erroneous, it is open for the petitioner to
S
1…)
prefer an appeal. There is no ground made out for review.
Hence, the Review Petition is rejected.
safr