V. ,-IShanti11agar Branch, IN THE HIGH COURT OF KARNATAKA AT A' DATED THIS THE 3%'-> « DAY or ;\iQvEm5E &~f_2oV:. '(V:)%v 7' " BEFORE rm'; I-ION'BLE MR. JUSTICE
REVIEW PETITION Nékavs OF 2911;:
WRIT PETITION No;2’%19s5 CF’ 201.0 (GM-CPO)
BETWEEN :
J.P.Sujatha, . V
W/0 S.Nagaraju,H Q’ _ _ V ”
Aged about 57 .. ‘
No.14, 4th Cross;-, J
Lakkasand1’a§”[‘ –
BANGALORE .– 1%56c.0:§e.j % : .. PETITIONER.
(By é ‘
Vfixiid gibgut 3_7jj..Years.
‘Sfo late: ‘V-.J’a.yara1n,
1\:’Q4.35,,~B1fir:davan I?aradise,
V 181 “C.rc”;sVs,’ Lakkasamira,
– 560 030.
” ‘C.rfi4poration Bank,
The Branch Manager,
K.H. Road,
BANGALORE -~ 560 027.
3. Recovery Officer,
Debt Recovery Tribunal,
Krishi Bhavan,
Hudson Circie.
Nrupatunga Road, j
BANGALORE – 569 (301.
(By Sri.Puttige R.RaInesh, Adv.)
*_*_$_w’V*:_»¥V_* _
This Review Petition is 1 Order
47, Rule 1 read with :« Code of Civil
Procedure, praying to review the ‘(L.-datAe’d0__23.07.2010 and
dismiss W.P.No.2 1..53$:§’;”20 costs.
This on for Hearing on
Interlocutoryddddflgiplicatfion the Court made the
following:
itofinmk
appearirig”ibr the review petitioner has filed a
memo __or1 bringing it to the notice of this Court
E”””‘that the4__VDebt”_I%{eeovery Tribunal, Bangalore, has passed an
” on 2.6.,i:’0.2010 granting status quo uritil further orders.
A”§Counsei appearing for the review petitioner would
that the order passed by this Court on 23.07.2010
“1
and extended by order dated 19. 10.2010 is an order
and the same is required to be reviewed. once’
order passed by this Court is an ord§:’1′”ir1’«nui.1Aity,” bf.
reviewing the same, does not arise. li5e.t__a’.f’;’r;)_i./’her
challenge the same before the app1*s}’>–riat.eVh 3
3. With these 0bservat.id11s..the :jeffie’wf;.5et.iti0n is disposed
of.
AGV.