High Court Karnataka High Court

City Municipal Council vs Smt H S Jayamma W/O Late K. … on 23 September, 2008

Karnataka High Court
City Municipal Council vs Smt H S Jayamma W/O Late K. … on 23 September, 2008
Author: N.K.Patil
IN THE HIGH COURT OF KARNATAKA AT BANGALORE R.P.M0.334:'%
1

{N THE HKBH COURT OF KARNATAKA AT BANGALORE

DATED THIS ms 23% mat on snnEmE&..VV3§\§%V:,,

aspen: L   %
ms Houma am. JUSTIC-E"'N;--K.l§£§T!t;" f    %

  

mg: zflgox Ng,gg_5""" 'er @4"   % A  
cm MUNICPAL couucst'
SHIMQGA cm

SHIMOGA V -
BY ITS CGMN1£_S€£<_3NEE'< '

(By Sri ; B B Ba§J§N?§§i§V_ADVOi'4:§T;'E3~   
Am;  ....   V  VV .,

sun H'SJAYAMMJK.  
wrom"-5 KNARA$£iMH'A__  
AGED'z\B0lJT6#1YEAR$V ~ .
RIOKAQEDA1'. V   
;'SH!!sROGA L:-zsmcr '

""" " 'V  RESPONDENT

flit’?

‘- . ‘ Tais r§;e:mEw”PET:T1oN IS FILED mo 4? RULE 1 0? cm. PRAYING
FOR”‘~REV_1_+EW.V ms omen (men 24.<13.2ooe PASSED IN WP

_ V QM "mt.-: FILE as THE HONBLE mu com? o1= KARNATAKA,
" v &.NGALORE.

“ms REWEW psrmon comes on FOR omens, was DAY,
” V V’ M: coum MADE THE FOLLOWING:

IN THE HIGH COURT OF KARNATARLA AT BANGALORE R.P.Ncv.334?2G03

paragraphs 2 to 4 by the review petitioner cannot be

accepted not the same inspires the confidence of__the

Court. Hence, in View of not explaining the

satisfactorily with cogent reasons, the

l.A-lI2008 filed by review petit§oner’«ie”–«l’liai’§le¥’

diem:ssed’ as misconceived and

is rejected.


4. However, irtmthe Wee, I have
carefully gone throughvAfl1e_erclef     this Court in
the writ     fme of the said

order that, for the review petitioner has

made ootreznyv to mtertein the instant

revieef ‘Vpetition,’ distance of time. That too, the

(petitioner in writ petition) has been

since 1995 to get justice and

Qehe dragged on from pillar to post. Therefore,

‘ fe-oneeguent to the rejection of the l.A.ll2008, the review

” ‘petition filed by review pefitioner is also liable to be

/

/

IN 3312 HIGH CQURT OF KARNATAKA AT BANGALORE R.P.No.334i2ih@

IN THE HIGE COUKF OF E5g&TAKAAT ficg fl R.£.No33_@Q§

5

dsmissed as méscmceived Accomlingly, it is

bath on the gomd of delay and lashes as wgEI:A”:§%__Vj:. .

merits

BMV*

9%’ THE HIGH COURT OF KARNATAKA AT BANGALORE R.}3.No.334i’20£B