IN THE HEGH comm" 0:: KARNATAKA AT EANGALC)fiR.§:
DATED 'ms THE 26"' DAY 0; AUGUST 20%?" % ggf f
BEFC RE
THE HOIWBLE MR, JUSTICE C.R.:=.KU£§ARA4SV\}3¥M*?"ff--..__V 7
wan" PETITION NO:;S35€} 0%s:2o%mk J %
BE'§""WEE¥'\i:
1 NEELAKANYAPURAM .'3/A«VA' _
GAYATHRI ;:..ir3ARTM ENTQS '
PAEJECVE cRoss.,RoAi') -
5A%~::§A:;:;~RE «- 56:3 9_2a_. ...PETITIONERS
::V$7€ 53,1}: A4fN3A¥AH, ADV)
saw A A
A. ;\.: j
V sit) ANEANEYALU
AGED Asoux 43 YEARS
n::£S41::a::«J'G AT we 5, 5*" CROSS
RAMAKRISHNAPURAM
'A,BA~::1GALofiE - sea GG9
' 2 THE CQMMISSIGNER
CZORPQRATION OF THE CITY
OF BANGALORE
BANGALORE CITY
U
2
3 THE ASST. REVENUE OFFICER
COR§'0RAT}DN OF THE CITY
OF BANGALORE
BANGALORE CITY
4 B A MADHU
sw LATE ANJAN EYALU
AGED ABOUT 57 YEARS
RESIDENCE AT FLAT NO.12A
PALACE GARDEN SHANGRIIA I
PALACE moss *~ ~ _ A ~
BANGALORE - 560 099 , '--..A..RESP{)§£j!§IEl3§'E"S'
(B? 59.1: s N PRASHANTH CHANDR}\";*~ADV mi-fig' _V'_ _
R-2 & R~3, M/S: K M L ASSTS,15cI)V§.VFC)R Rug, 2
saw: SERVED) --.
THIS WRIT PETITION IS' ':FILEI}._iV'Vi~NvDE¥7<=ARTICLES 226 AND
227 OF TFIE CONSTITUTION "INDIA F?RA'f'-ING_'jT9 QUASH THE
ORDER DATED 05.0_3;?,__C*87:' PASSEQ' I.i§,¥'iiO.IV IN 05.
510.4393/2006 ON ;TH5;.I,FILE"._OE "f'HE""LEARNE_D IX ADDITIONAL
CITY CIVIL JUDGE, BANiG1_5ILC}~RE'CITY §{.C'ii 13.] VIDE ANNEXURER
AND TO DIRECT5 COURT 'BE.'LOW..L.TO'*~,RE3ECT THE PLAIN"? IN
G.S.N0.4393/2{)06~.O'i'é THE FIVLEVGFTBE LEARNED IX ADDITIONAL
CITY CIVIL VIJLUTJGEAQ;BAI'§i3i"eLGRE- CIT'?""{CCH 10] BY ALLOWING
"fi-iIf:3""e.*\fF?.1"i"x'1"+'EV'Vf'ITI0I$I COMING on FOR PRELIMINARY
_.HE,ARIn:.r;~j;_"~:1r¢35*, GROUPV----$«€'F0RE THE COURT THIS am', "ma
C{3U'RTI_Wi--'sDE' iajns 'f-TQLLOWING: --
ORDER
TLe_arn_fs.~d gfifiujnsel for the petitioner has filed a Memo in
” “C9;:Lrt iodéiy. The Memo reads as fciiows:
“‘PetEt£or2ers submit that under a bonafide
impregsicn against the impugned order W.F’.
under Artécle 226 and 227 is filed. Now it
V
is realised that the same is mistake and
revisicn petition under Sectian 115 of CPC is __
maintaénabie. It is therefore this Hcm’bie
court he pieased ts gzermit the petitione:’s…__j”_A»
to ccnvert the Writ Petition No.535o/2097
as civii revision petition and the:»sam;é’V%§’:’§y’_’;\.V V
kindiy be disposeé of on éjneritsxf}iri–__the”—
interest efjustice and eq_ui_ty.” T ‘
in View of the said Memo, Viitif£:£’*iPetit%o*n_V_N’o,fS3§:}X2OO7
is converted to Civil Revssiair:..V;?etit:ci’n;A iiiiégistry is idirécted ta
take necessary steps. i 2 i ‘
AccordingIy,§.:i;é; ifiatitiém Vof.
Judge