1
are THE 2»-ms;-1 comm OF KARNATAKA AT EANGALDRE
mrea mas THE 19″‘ MY 0:: MAY 2909
BEFORE %
‘me: HONBLE MRJUSTSCE N.K.F”-‘ATSL
cm. REV§8iC)N PETITION No.1 13z2oo9{:w*::s¢V;§”__”%5’.;
82 !WE_E§\l:
N.8R%N§\fA8ULU
SfC).N,ANEJENA¥i.U
AGE: 45 YEARS,
GC-C: AGRK.’-ULTURE
RKOKAKARLATHOTA
BELLARY QESTRICT-553103 ”
~ V ; H ..P E’TmoNER
(BY SRLBSPRASAD,”fi\¥DV”.)–.L =
AND: A ‘
1, D.N’AG§A3’3″;BYA’:fi~: % , –
8s;3.B_,MAR§’3.AS4APf9_A’-._ . %
AGE: 3%: YEARS, ” «
OCC;..VA7GRiCUL-TURjE.._ ”
RiQ.HAL_Ki.§ND.i V”3._LL;!§.GE
_8EE__LARY~.S’83103 %
” V’ A «2V;”” éSWARA?PA ” “””
‘ » _S:’Q,1’3V.MA%¥iBASAPPA
. A–t’5’E».:, 2’3’*f_E’ARS
–..{3C’C:”_’AG’R_K3ULTURE
L’ RiO.HALAKUNBi VILLAGE
‘HE LALARY-583193
,9.)-
. u.w;LL:KAmuNA
“‘3!Q.D.MAREBA8APPA
‘ AGE: 2? YEARS.
OCC: AGRIGULTURE
RiO.HA§.AKUN{I3I WLLAGE
BELLARY-583183
tn)
4. GXEERESH
8§’C}.D.MARiBASAPPA
AGE: 25 YEARS
OC=C: AGRECULTURE
Rf0.Hfiii.AKUNDi VILLAGE
BELLARY–583103.
RE
“ms CR? 155 FILED UNDER SEC”¥’l.<7l*-isifi1V5:'A–iCzF_ CTPC.
AGAINST THE JUDGMENT Am: czaesn i}ATEE'2~..i?.63_.12O09 A
PASSED EN MiSC.2OI2088 ON THE. jO'i'-7_ '¥'}f{'E._F'¥.i'l«._,C!V}[£1'.
JUSGE (SEEN) 8: CJM. 8Ei..%..A¥?_Y; ALi.O'NiNG "=TH–E
F'E'¥'iT|ON FILEI3 UNSER ORQER 93.13 CPQv–TQv'¥?E8"3'"Ci5ZE'=i'
THE SLRT EN (38 NG.123i'2002_. "'~.
mas CRP cemme G%%.._i5VQR';4gQMi.S$§.{fN ims DAY.
THE coum" mag Ti–;%E…;=oii'Low~:r;ic;:i._ '' "
:%i'i*iiiis'Airiatteg-Zifigaxiieg"wsthéfitiie gurisaiction of ihe High
Qourt bf Bench at Dharwad, and there is
£10 at rgen£:3é* in '2he V :3':ait_$¥;~~~
52; Léarned iééfiréisei far the petiticner at the out set fairiy
itiiativijiae instant Revision Petition may be dismissed
'as;_4:§§sith§ir'a§*§{r:*i:; reserving liberty to the petitioner to file a fresh
Revisiim Petition cm the same cause cf action befere the High
A AA.{§c%£:rt of Karnataka. Circuit Eencifi at Dharwad and the office
'may be directed to return the Certified Copy of the order
V' Hgzroduced aiong with the Revision Petition.
3. The submission cf 8ri.B.S.Prasaci_ ieamed Counsel
appearmg for the petitianer as stated above is plVa?;T_éd. on
reaord.
4. Accordingly, the Civii Reviisinné peiiiiitm’:§$v.¢§i9niiss:§§:¥””‘
as withdrawn. Learned Ceunsel fol?-.f;ht§_’ApA£’;tit«i’£:ifiéf:5?»
to wiihdraw the Revision Pe’tTVitia’-s..Vr..2 tfienxabie A..pe.%I;§VtViVo§1er?%
{E59 3 fresh Revision Pgtifiion Hxigh” of Vkamataka,
Circuit Bench at Dhaf§$;::,_’i£’&.V:s<a;_»éV§£v§$§§j~.9; neeéaarises. In
case the iearned Ceu;1s3e¥:._1'j<)r.'i{HAe;LDétifi6»i§'§?"V"files a memo for
mturn cf o%':_ti': :e .<:§5'r«c:i:V<=:"'s'V.'p:*:¢u:.V'E:«1.1ced in the Revision
Petitéan. R$f§§ceé _"i$_Véii§*'é~;at§*c§'.'i:§.;re§A::rfi"»;h'e same forthwith. '
Sd/-
Judge
2119*