Karnataka High Court
Majare Ramaswamy Palya Harijan … vs The Bangalore City Corporation on 20 September, 2010
IN THE HIGH COURT OF' KARNATAKA AT BAN
Dated: This the 2091 day of September 20 A4
BEFORE _O
THE I~ION'BLE MRJUSTICE A.S. PACHEIAPUIE
W. P.NO.2 1 4721:A/2O_'O9jAV [@MéC?C~}.. 'V 1 A T
BETWEEN
MAJARE RAMASWAMY PAJZJYA
HARIJAN HUT DWELLER___ ._
SANGHMREGD}. " V
NANDIDURGA ROAD.CRO{5S A
BENSON TOWN POST, B'E1\TGA.I,U*RLI--4_6.
R/BY ITS PRESIIV3-ENTX V
MRV MA;NO:1AR; O
...PE'I'ITIONER
{By SI1. RA,1AGC}_PA1A NA11>U;'ADV§. }
AND
1. THEOBANGA:QO:R:eg"O.11*Y CORPORATION
_ N R SQUARE-, BENGALURU
A R/'BY ITS'CQM1\/EISSIONER
, RAMAOHANDRANN S/O BYRAPPA
_ M.AJOR_ " .
-__ , R;':A~,.NO.,55, NANDIDURGA ROAD
' BENSON TOWN, BANGALORE-46.
3. NAWAB JAN
j" 0 LATE ABDUL MALICK
E J MAJOR
E MR ANSAR AHMED
S/ O LATE ABDUL MALICK
MAJOR
5. KHURSHEED BEGUM
D/O LATE ABDUL MALICK
MAJOR
6. SHAKIRA BAN U
D / O LATE ABDU MPQJCK
MAJOR
7. SAJIDA BEGUM
D/O LATE AEDUL MALICK
MAJOR
8. WAHIDA BEGUM
D/O LATE ABDUL MALICK
ALL ARE MAJORS
R/A C/O No.5, S K GARDEN
BANGALORE M 45, 'A "
4' U ;f. RgS~?ONDENTS
{By Sri. H R ANANTHA£{R1SHNAMUR'H~IY & A/S
Sri. G.V.-RDAS, 23E?)Vb';--.E'OR C
SR1. }f{.M. PUirfrEGiOwDA., ADV. FOR R4
R-3 R8 AREDELWI':---',.D')"= '
'THIS FILED PRAYING TO SET-ASIDE THE
DT. "1"?'..7...2«O09, PASSED ON IA No.1/2009
._ 1' "»vH1CVfi5w..As.. FILED UNDER SECTION 151 OF THE CODE
V' "OECNE," PROCEDURE SEEKING RECALLING OF THE
'O_R:>ER.D*1f. 30.6.2009 TAKING THE EVIDENCE OF THE
PLAINTIVFEUAS NIL BY REJECTING 1.A.NO. 1 /2009 BY THE
ADDITIONAL CITY CWIL JUDGE, CCH.NO.3.
'BEEGALURU CITY EN O.S.NO.3043/1990' VIDE ANX-F
EFHEREEY POSTING THE MATTER FOR ARGUMENTS ON
THIS PETITION COMING ON FOR PRLY. HEARING
IN 'B' GROUP THIS DAY. THE COURT MADE
FOLLOWENG: " "
ORDER
The counsel for the .’
stating that he has returned.__.the t*rViéi1 eoutf’ __t0
client. The petitioner is no_t _L:”p3:e:~:eVnt. eofignsel is
not able to proceeéfi’ case. In the
circumstanL:es§:Ejfif._e for default.
311.5%
Dyirz ”