High Court Karnataka High Court

Pandurangasa vs Basappa on 4 November, 2009

Karnataka High Court
Pandurangasa vs Basappa on 4 November, 2009
Author: Anand Byrareddy
IN THE HIGH COURT OF KARNATAKA

CiRCU1T BENCH AT DI-IARWAD

DATED was THE 4TH DAY OF NOVEMBER 22001'?    '

BEFORE   

THE HON'BLE MR. JUST§CE A§aAN'--ij3t 

REVIEW PETITI§D§i~~J!§O.8t3.'200_§U,_  

w.p.Nd;a2o34'/2&0'; 
BETWEEN:    A
Pandurarlgasalf       
S/0. Bhaska;sa;"Kabdi_,  _   ~
Age: 80 years, C-j<_:_c,:_ Bu"si'ne'ssf.- ,_  '
R/0. P._B.,...Road_, B'L'w:vgeri--;._'  
Tq.&D,1st:Gad.ag.   _ . .. Petitioner
(By Shri.z'I~EernzinthVV?é.',_t;C_tiafiEia.n'gowda, Advocate)

_A_1§7D_=_..

 v   "Ba,3§1ppa A/  'Veertappa Itagi,

 Age:,S'? years, Occ: Agriculture
 ,  Evéedieal Practitioner,
._  r/6*. .Né,dag'uf'1-di,
A V 'Tq: RG'ni,_ Dist: Gadag.

   Stette of Karnataka,

.  Byfis-Secretary to Govt.
" V "Revenue Department,
 --M.S. Building,
Bangalore 1 .

"§ H The Land Tribunal,

3



' V' '--vcondoir1et"1..

E\)

Ron, Dist; Gadag. 
By its Chairman.  Respondents7,__ 

(By Shri.A. S. Patil, Advocate for R1)

This Review Petition is filed under r,/wit i
Section 151 of CPC, praying to __rev,i_e’w the orfjeri’ .-:1__ated_,
21.11.2007 passed by this Court: in

and etc.

This petition coming on’ifor._,order’s, this day;«i._t’he..C’ourt * i

made the following:

Rr>E:”R= ii

The petition havingzpcionieiii ifor_’=.or_ders regarding
payment of pr.oeess_fo1§ji to Respondent

No.3, the petiitionis*oonside_re*d_o’n fnerijts.

of _68 days in filing the Review
Petition.iW1§’o’r the.,Vreia,sons,_:assigned in the affidavit, though

notice is yetiiiitoibe.servediiion respondent No.3, the deiay is

grounds urged in the review petition do

i _ not relate to ‘any error apparent on record, and since the

iorider in”-the Writ petition is sought to be questioned on

_ ‘me’ri.tsA’ias being erroneous, it is open for the petitioner to

S

1…)

prefer an appeal. There is no ground made out for review.

Hence, the Review Petition is rejected.

safr