§§\£ THE I-£%GH COURT 0?' KARNATAKA AT BANGALQRE
DATE8 was THE 19"' DAY or: MAY 2a09V._j~__
BEFORE '
THE HOWBLE Mmusnce N.K.PA*¥'f'_fi'L f§
M¥SC.CVL.NO.81__4.'.l f.2009_7 H " " '
¥N ' '
C§V!L REVISION PE?!T£Om$.iO;;'3' 1%J'§z2'eo9('n)jis¢'_;LA.%4%..«
BETWEEN:
N.SRl§*-3EVASUi.§}
S£O.N.ANEJENAELU
AGE: 45 YEARS.
GCC:AGRiCU{.TURE %
R:'O.KAKARLATHOTA M
QELLARY B!$T'R_Vl'C_T-5=531§G3' ~
* % ..PETlT¥ONER
(BY
1.
EJNAGI4R’ED’f? “-._ * _
8iO.i’.’3_.MAR!BASAPP’A__
AGE: 31 Y£As._ ”
05:0: AGRIC’UL;TURE
. «$310 §HALKUi\£U.3,_ \i¥i..3_AGE
-.-/8’EL’LAR§{~583$G’3′
“ETs~§xsé;R’APfm
” ..$fO’fl_;Mfi;RSBASAPF’A
‘ A AGE.:.2§[‘:”EARS
439:3: A{§RiCL}LTURE
R:o.HALAKuNm VILLAGE
A. , BELLAi7€Y-583103
— -ELMALLEKARJUNA
SiO.B.MARi8ASAf-“PA
AGE: 27 YEARS,
GCCJ AGWCULTURE
R!O.HALAK.UN{)i VILLAGE
BELLARY-5333 63
P»)
4. D.V§ERE8H
8!0.E}.MAR§8ASAPPA
AGE: 25 YEARS
OCC: AGRECULTURE
RiO.HALAKUND¥ WLLAGE
BELLARY-583103.
.’Rs%1é-%P{§}§£:ijE–é\f?S’
Ti-HS M!SC.CV§_.NO.8141!2Qfl9
ORDER 4′: RULE 5 RM SECTiCiN 25*: OF €’.3PC_§=’EQ”‘$’TA”‘*?
THE QPERATION or ORDER D%ATz+t:..–:1;3..2ao9 f-‘ASSE%’L_D
av LEARNE5 PRLESVSL suaee (:=R’;§;N.) Afz%,AB£»:1;~1.As2″x*%ai~a.,V
msc:.cAsE mzaxzooa vjmrs ALL wCONS«.EQ_UE_!~lTiAL.
PROCEEi’3§NGS nuauxse PENEENCY’€}F’V..T’HE”:,>REV£S!GN
PETiT%GN.
mes Mnsc.cv:;,}§$:c>.e§%A14§1$2e9a ‘G0M:N%G” ow FOR
omsas “ms DAY, TH£:%::ou%r~*:ir- M_ADE.VTH.E FOLLOWENG;
%%% * –;G;.R,Q§;%;:;Q§i~»¥{¥%;sc*”c:v%LV;r4o.a141 $2999
m%%%%m;9s’%:ae :M’a”;:§%§i::7$sa: cf Revision Petition Etseif,
fi.flis;z;’.$y!.N5,8?§34’i’f2G$9 “for stay does net suivhxe for
.c <$'i%§ic§'é;'a{¥ca;}. i-{é';+:';r.¥e, Misc'<:v:.No.8141/2009 Es; ciismisseci
'la-as iéafiévfrtg. E:é;:9'£?ie infructucus.
Sd/-
Judge
mv*