IN THE man COURT OF KARNATAKA. CIRCUIT amen
AT DHARWAI)
BA'f'EI)'I'HIS ms 11"' DAY 05' N0VEMBE§;;V--2{§Of8V'. l 7 %
ms HON'BLE mt, JUSTICE NAc3«A1{AJA%kk 7&i * % _
K. THIMMA REDi)’Y’– ;:
S/O.VIRUPANN.A % ; k 1; %
AGE:64 YEARS_;G!,.’C’:AGRIC3I)1;*31,?RE:A
BELLARYnIs1mc3f.* .. PE’IT1’IONER
(BY sax ADV. FOR SR1 v.s. SHASTRI)
V – A ….. 14 V
.wxc:.K.
R./O;–.KAK{¥BALU VILLAGE,
HOSPE’f,’I’.Ai;3JK.
BELLam{ I>Iis’I’mc*r. .. ansmmmr
‘ .. AA ‘ THIS CRLP IS-FILED U/8.482 CRPC PRAYING TO SET
A T ” TIE ORDER DATED 27.8.2097 FASSED BY THE RO.
FTC-HI, H%I’ET IN CRLRP NO.l84!’2006 DISMISSE’~IG THE
_,,P_ETITION FOR DEFAULT ‘ OONFIRMING THE ORDER
DT.i2.9.2906 PASSED IN MC NOJ25/2003 ON THE FILE OF
THE ADDL. CIVIL JUDGE (nu)N.) & 3MFC,HOSPET.
f
?fi th€fi¥ it ussfill «bé”ldisp0sed at on merits in
sscsdrdssss with law.
ll_forthwith’ts the said Court.
t Elfilt
, 3-
represent the case beforé the learned Judge of
the Fast Track Csurt III, Hospet, for the
reason that he had no knowledge cf transfer of
the said case from the Court of the leatned
Prl. District & Sessioons Judge, Bellstgfl to
the East Track Court 111; Hospep;f”5ss§ingg
regand to this circumstance, I feslathst_ths_l’
revision petitioner deservss an dppsttunity=to
prosecute his revision. 2 l ‘v<t t ski fl
4. Fbr the rea§onsglaforsssiq,V:tfisfi*
present petitxan is aliafsd add tfié impugned
order dats$~_5é2;8l£§sj ,”§ssss§l in CRL.RP
No.184f200s by tfis lsérfiéd fiést Track Court
III, sos§et;_ dlsmlssingt the said Revision
Pstitish_ for sfisns’ptssssfition is hereby set
aside. cr1;a¢v:sl¢5js Petition No.l84/2006
shall;’be. rsstsrsdllto its original file and
‘ ta’ cssy’ sf this order shall be sent
sa/.1
Iuéhge