High Court Karnataka High Court

E Venkataramana Chowdary vs Sri N Pullanna Choudary on 27 March, 2008

Karnataka High Court
E Venkataramana Chowdary vs Sri N Pullanna Choudary on 27 March, 2008
Author: Dr.K.Bhakthavatsala
R..P No.47]/2007

1-an nonrnm an. JUSTICE' 3-1;.   

REVIEW PETITMN No.-s7tmoa7%   

E 'L'c%tara::-tarsa Chfi'w'1'ifii'_V,

S/o late E Ycrrap , "

Age: 57 years. ' 'M     
Rio Venkateshwara Nagar QQIGEIX.' ._ ., " 
aenazy-533101.:   i  _  &+.v:..:..uz:-

Sri Tu' Puiia'fl..na._C-houtiaty, A __  
S/o N Kcshappa,  " .. 
Age: 65ycars,  " 

R_]o 3151; 3"' Owes,

'V  ' ..... .. 'V
' V . VB¢--2'i=*;y4-583 f}ifl_1.;« .__ Respondent

 Petition is  under Order 47 Rule 1 of c P c,

 to  the ox-dc: dated 6.11.266'? 'passed in Cri. P

j t N9t.4419;26o7 on the file ofthis Court.

'    Petition coming on for Admission this day. the Court made



ILP No.47 U200?

ORDER

Thcrc is no representation for the’ pnfifitfnefi” ‘é .

2. inspite of granting su1’figicni’—-!;h t1c, “hh’s~ not
complied with the Oflicc objectiotisg’ %

Q 5-‘1-Inna Han flnlincil ‘ fl’u~ ‘-Huli’ hp l”‘.:1″l.l5’i”. nu nn nnrnnl Inif

ii’-;:. ‘fir non-proseouiion.

Sd/ii.

Iudqe