_3_§2'i_'_[?§$E2
1.
Mi
ms THE HIGH mum' 01:' KARNATAKA AT BANGALQ§2:fET._V
DATE:£::"rH1s*:'I-13 9% DAY OF' :.4AR:f:H
BEFORE:
THE HGNBLE MR.g32,ff5;§f;CEAE5.s.Ps;j§;,{.,
REVIEW P§:'1'i'1'I(:aN NC}. 3512959 % {EN wRfI'-- PEfI;ff};'1ON
NO. 12534;"i2063%
I~§G¥?A'Jf8Eé_AN}=~£Ps£§_" _
Sm BASAVEZ €;"w::iA_ .. " '
C{}=F'F'E Fmgs-;fm;;-:,4 _ .
TH§..PPANs>,HALi;:.. g:'::?1'A'EE;" 1. ' '
CHiC:KMAG2&L{3'{?__"~ ._5*:'t:__ 1-3
57'?10:L - ' .
13; 3:3 ;»;:A:,1;:s§.£g1é.;31;iNA"
'~$;<:;__B;s $235.33 GQWDA
'L':\::;a.;:,"
» ~ £§{.>FF'§£F1,;§;N_TER,
' .. Ti--EiP';?A:~:A:LsA:,L: ES'E'A"FE,
"..a£3'E~1Iii:£rf1a.r!§,t3,¢SgLR£%: 57'? :01
;='e;?'?1_:}1'~ =
V S P£§Vi'1'HRA
T .13 {(5}.-'v".K.SOMANNA
'L--sagggeg,
V S.;§)NUPALL,I
KOPPA TALL: K,
CHICKMAGALUR DESTRICT,
LT' KARLE
SENCE DECEASEQ BY LR?»
ORDER
This petition is filed to §;?;1¢§ .’
/2obé§
19/ 112/2008 passed by this C}<3i,1z?t_ViI1 W.V_P';No.
2. I have heard the pevvfitio11ers
and do not find any _ petition. No
apparent error or of this
Court to cxergisé any mistake or
mm % % %
3. ” counsel appearing for
petitioners :’§L1§31nitft’:d. V the matter is disposed
pf on» / Court bekzw is not posting the
A ap’piiCati<fif;"l,A;f"fi_1eé far condonation of delay and ans-izheur
ap§1§§afi¢£1' filed under Section 340 of Cr.P.C. for
' s;:<;;x1sicifié§x*aiii<;r.1V.x It is aiso brought to the notice of this
the service is now complete because of paper
____"1§f{1¥:§;.':ic:5s.ti(}11 taken out on 311 the I'€Sp(}E1d€I1i'.S.
4. In the Eight ef the abovs, this writ petitiorx is
disposed ofi’, While declining to fifiterfere with the order
(33%? by this Court. It is needless to observe that the
Court beiew shaii considsr the a§1p1icatio_;1_s Vtixég
paetitjeners in accordance with law
$a1n€: as expeditiously as possibig ‘ . .’ WV ” V’ V’
5. The mntentiuns with to the
said appiicaticxls are they
are left open to be_”L:I’gc::<i'}:}¢1:"(}§f:3
'MW