Nagamma W/O Madappa vs Mysore City Corporation Rptd By … on 16 October, 2009

0
8
Karnataka High Court
Nagamma W/O Madappa vs Mysore City Corporation Rptd By … on 16 October, 2009
Author: Ravi Malimath

IN THE HIGH COURT or KARNATAKA AT 1′ ”

DATED THIS THE is” om?’o’F”oCToBE«R=_;:”zogvgi?
sEEo§E7o ‘ AKV

THE H(}i\i’BLE MR.JosfICE RAvi.iiii.r..f1_M2i*Tii'”

MISC;~-W:.”N0’A.V_1 éorowsw

WRE”i__”i r\’;o§27;2o :;z’o”o4(Ls~RESi

BETWEEEi\ir.,’: “j;M H

Smt. Nagammaw;

W/o Madame.

Aged aboL}t.._V5S. yea_rs’,._
Residing at Doo”r’f\io.1D63/16,
ff»:-i–r§ain_’,’ 35″ CroSs,.. …..

” V. * VviG “y”E31’é:iA’i’,/aV”{.}!,i ram,
‘ PETITIONER

‘(Big/”–?vi/sV.’ Cf:-siéitiiaii Associates, Advocates)

AND4″: ..

‘iiifiysore City Corporation

‘-..Represented by its Commissioner
Mysore.

Karnataka Pradesh Daiith Jagruthi

Samithi,
Having its office at No.8,

New Building, \/.\/.Mar£<et
l<.R.lVlohaHa,

Mysore. …RE.E?§)"C)i'if«t.?'_"L"E,l\'i"?*»S".

(By Smt.M.P.{3eetha Devi, Advocate :Ri'&l
Sri H.C.Shivaramu, Advocate for R1) " "

This iviisc.vv.No.1365/2'e..ij'9.,is filed .i;ii-i::e=r Asiieies 226 V

and 227 of the Constitution of I'ri,_ia,if/W Section 1.51 of CPC
praying to recall the Q:z'cl_er dated 2:MI7'vO'1.."2OO9..H "

This Misc.W cominVg;'on day, the Court
made the follGwi_ng:» = V
vi'eAi5.il.",iaef_.Ve_tAl'ie 'a.:Cl'rri_itteCi negiigence and the regret
expresée:j t.he'-ordei- 27~1–2009 passed in Writ

Petition _No.4.272"O/2100;? ie recalled sazbgect to payment of

i – ….,¢;eét~sA"eiie.1365 /2009 is disposed of? accordingly.

Sd/-5
JUDGE

rsk

LEAVE A REPLY

Please enter your comment!
Please enter your name here