- 1 .. IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 20"' DAY OF AUGUST 2010 BEFORE THE HON'8LE MRJUSTICE RAVI MALIMATH REVISION PETITION NO.200 OF 2009 ' WRIT PETITION NO.4131 OF 2o06(LB5r T- BETWEEN: Arasikere TO'vv"n Municépafity,' ' f" " _ By its Cfzfgef Officer,--.3 B.H.Road,V._ ._ A Arasikefe ~ '573103. '- ...PETITIONER gay TV!/ENé'g.'_Asso<fié'fés & Sri K.R.Nagendra, ' STE 'H...MA.'Ravmachandra Rao --- S/0 |ate7H.My|araiah, Aged about 66 years, 'gKa-'~.'--€3'r% Nilaya, Near K.P.S. Petrol Bunk, B.H.Road, ....,5\rasii<ere - 573 103. ...RESPONDENT
(By M/s. Ashok Haranahalfi & Associates, Advocates)
QY5/,A,……..
This Review Petition filed under Order 47_Ruie4i’
.1.
CPC, praying for review of the order dated
passed in W.P.No.4131/2006.
This Review Petition comingiflorifogr
the court made the foiiowin9:~ * ” ”
%.i{3
This Petition is filed s_ee’i<.ing.._V_to the order
dated 3–2~2009 passed…V:i"n_AV'i!rit{_'PieétifaigoiiNo.4131/2006 on
various grounds.» . V
2; .;*iearnegd–.v' eo"unsei appearing for the
petitioner"subrnitsg-».fi[r1a.r44vdi'iottx_:_ithStanding the grounds urged
by him, thegddcouirt Vre_vay«.:_"~Consider the fact that there has
é_ beVe'ri.a:niA'erVror Vin"-no_t__'engaging a counsei to defend the suit.
fo_r'<tifi.irs"reason alone that certain facts transpired,
.'cou'i~d Vnot'7'gjbeaI="brought to the notice of the Court. He
sub4rni.tsi.VthVat in view of the absence of the respondents,
the-".order having been passed requires to be set aside.
14/%–~—
3. The learned counsel appearing for_the
respondent on the other hand contends that evenV.V’t.hiohi.iVgh
notice has been served, he has deliberately not;’_”appe~a’.reid:_,:_ _
4. Heard counsels.
5. Inspite of issuing not=i_vce,,.th_e
not represented. The petitiori-e__r subrhits that
error in communication the reispo’ridVents”cQul’d not engage
a lawyer. The contei’i,t_ifon of the’ “l..ea_rned counsel for the
petitioner bonafide and requires to be
accepteicir “En viewiter tlzefaict that due to non~appearance
the order huas.,Vt;e’e’n pass’ed)it is just and proper to impose
goéts theypetitiouner. The petitioner shall pay a sum of
ayscosts to the respondent in addition to a sum
ofi—.i}:s.;§;ooVilCi=/4 to be paid with the Registry of this Court
ywithin-ai” period of four weeks from the date of receipt of
of this Petition. For the aforesaid reasons the order
.. __dated 3-~2-2009 is recalled. Writ Petition is restored.
W
Post the Writ Petition for consicferaticm;”iiéefQ’re: tE3Ve’=_
regular Court.
Rsk/~ é