High Court Karnataka High Court

J P Sujatha vs J Venkatesh on 7 January, 2011

Karnataka High Court
J P Sujatha vs J Venkatesh on 7 January, 2011
Author: S.N.Satyanarayana


EN TE”£I*IZ PIE(}E:E. (f{i){‘J¥.€T (’31? KA.§%Nz”{i’AKA z’-H’ i3AN{.}AI.,(f}R.E%Z
§i}A’I’Ei} TE”-HS THE: 7% D1’%.Y OF JANUARY 263; 1
I>3.E3FORI*T.

TI-{E HON ‘ELK MR. JUS’.FICE S.N.SA7I’YAE’€£kI€1*;§E’£$FJ$§i’.. A’

REVIEW E-‘E’i’IT1()N N0, 4 OF’ 2()1;:’ “– A

{N

WRITI9EffITE()Nm§:JC).f31’E3€35/2_{)1(§” l’ V

BE! WEEN

JZP. Sujatha

W/0. S. Nagaraju,

Aged about 5′? y”<':a.rs, .

N014, 481 cross,
Lakkasamira,

P€:titi0n<:A;.3[:” V

V’ _ I . J;-%«Vt>;1kat€§s’f:1 “” ” ‘V

. .Ag$:M. ~§;a.i;_€:’_.V. Jayz12’am$
A’ — E’\i’e::r.’l’_:3»§, ‘;§§3′:*iz:::iav21;i1 §?321rz3;<;§;';s<:,
16%? .Cr§;:s€s, Lakkzisarmrag
" B*::U1§gé:ir§=: 2 569 ::a’rp0rs3:{§z:)zs §-Tfiargk

“W16: E3ra.r1£,:h .Me1’::ager,
A.R.3£\f_E. §3;t”aI1{:h.;

C(}I”p{§}'”E?;ti.O’F§. Effianirig
14,!’ 1.5, K. Kammj Efioad,
B3.r1ga_1c:Jre: »~ 5630 05:2

¢..

‘v'”‘i

:3, R€:cv<2ry €_'}i:'fi(:<t::-,
I.)etl)i Reczavezijy 'i"":'i.'b1,:r3211,
Krishi BT:1a.va:1, i'~iu<is5<3:r1 (fi.'r(:§s:%,
Nnlpatlmtiga i%0a.c§, — _ – T
Barigaiare – 560 001 _f%{<:s1i_i(;I;ci€;:f:t's

This Reviciw I-"et.§tior: fiieii :;1_:2"1{fi(%,:};f4T'("}1"{i.r::<x'V

CFC, praying .{'c)r review of'_th.e (§1*{1(:l'i"§_.(iai(f%i_"_
passed m wmp. 1\§<3,21 Q85/f41Q__fI'{)_{(}M~CP{'i),V %<;fi~V.;2%m%:1c: of" '

the }~I<:m'bie High (3o'1:1ft <)1'E{z1fii;:1t_a1§_;;, T;§é:;1'«;gz:1_1():':(§?.,

"1'1r.11:=; Review §*{%§iig3r: ";:{:§?;:;E_r1§; QmL "f..%.:2r' {)rc1€:1's this
day, 31$C{)1.?iI't'1H£1.{§{iEEK':"f3f§i'1C$'§?J'i;il§I 'V

,H<':ar'{i ~ $316: 7?::Q:;:_:5::a::§i zxgapéarirgg E0: tlae gpetitigrzer
r€:ga_rdiI.:g $16 Off V0bj::f:Ei€3'ns.

5 ' 'E'1'1€. .C£3t:'1I'iS ff§ ;f€}i" petitioiaer Submits 'ihai; the

'V " f€{7if3W:"':}:}€'?fi§,iOI1 filérci agairzsi the .i.:1i.§s<é{i"';;§.r3 o:°fie:f° oz': <;:;.1::.~2{}1® in ma N.3’?8/2Q ; <3' A

"%::{37}')§? (if ihs: 8a§Ti'i£:',* was; 'f§.Ifi'}§Sh€3(i. %}é3russ:&:~{i the: s=';332d

K26./é*°o§
\

<:r<i<°:I:, tthst {;'£;«sz:§.'vat.i_e:)r:_ iffiéiéifi'. by this; iimsm. wilile

0sing of “ithes said. p(:ttit’§.r1. is as unzierz
“WE1(:r.1 01106 the order passeéi by this
Court: is an cJ’r<TEe'r in 'r::;uiIi'{y§ question of
rsévitturing fight: ESEHEK3, <.i<}t:s rm: E'etiti0r;¢.fT "»T
is at iibefiy U3 chaiisnger the: S3316 '£)¢~":i7<3§éf.<;:.__§'tj:1*3,';<€:-' ~?.

appropriate a11th0ri_ty."

3. With these 013st-3rva?§£o:1fi;’ . t}’;_e i ‘:-s–.:1_§{§– Ijéévigxré

pertiiian was dispassed Gf. ‘E~i'{:«’gxzev<2i',—- f;ft:»<: saigi-".+,o'£3's<§rv:1ti1c:r§3

does not enura to the ber1efit.V:if the éeajfiséi é;;ppea'r_ing

far petiti€§:f:.er,7'§,i,O géEt. _'{}vi:r_f}ie ofifice objectierag 'raised
in Eh.-25* "{}.1'(".S€iI'i§',_ 'r:j'vi.rL ‘[“h::rje:::i-33.0113 “are ‘ “1:{p.I33.3téi.&w emd ilhff S11’bI’fl,iSS”iOflS of the

=:::0i1:1S€31i” a§;A§}eari_:1g £03″ %;.}:<*: g'&':vi<3w pcétiiian is rszji-:r::t@<i.

Aaiigféiifxggiifg,."E31=&% E"{":'Ji€".fi.? p<%'ii.E:.§<::: ES <§is}:n:§s3«S<–:dw

V' $3