BETWEEN:
IP$'IT{EE EIICEEI (3()[Jf?T'(3E' P{1XP3DE@{I)k}{Z\ £¥I'E3}X?J(31%1,()}?f§
DATED THIS THE 15TH DAY OF DEc1+:MBER,.é.2Oi1of"L:'--_.
PRESENT
THE HON'BLE MR.JUsT1cE"
AND
THE HONBLE MR.JUs'151VC~£«:V_ARAL1V
RPNO. 13Q_(_)Q._E2'<._.
OSA NO. O *
A/W'f'' :
M1sc.:;vL_ 6.984/,201'o«&__j2;_z_g2_0' 9
1. s V1N.AY"GUN'L3_L. =
5,0 G M sHIVANAN13_AP?A--,
AGED ABOUT" 45 YEA '
OCC'. PRIVATE .I;:y1PL..O3UT 6 YEARS,
2
AGED ABOUT 40 YEARS.
R/O NO. 73, 2"" MAIN ROAD.
P J EXTENSION.
DAVANAGERE.
G M DINESH
S /O LATE G M MURIGEPPA
AGED ABOUT 39 YEARS.
R/O NO. 73. 2ND MAIN ROAD. V
P J EXTENSION, '
DAVANAGERE.
G S SIDDESH -
S /O LATE G M SHAMBHU--LINGAPf'A-- . ' --
39 YRS, R/O NO.573
Sm MAIN, 'MAHDPEV'
PJ EXTENSION ' "
DAVANAGERE
- SINCE By' V'
SMT;VE.PU'S_HPF:;:A.GUNIH
W'/O LA1TE,G S..SIDI)»ESH -
AGED ABO 38,EY'E,ARS; '
OCC; IIOUSEHOIE "
MASTER 1_\VTII«:I9I'ILA'. V
.. /O LATE GS SII3I)ESI~I
- AGED ABOUT' YEARS
NITIIIN
5(b.)' &- {5} ARE REPRESENTED
BY THEIR MOTHER &
--- A. NATURAL GUARDAIN,
'' _ 'FETITIONER5 (21)
ALL ARE R/O NO. 573,
GT" MAIN, "MA}{I)f3V".
P J EXTENSION.
DAVANAGERE. PETITIONERS
(By SR1 H SUBRMANYA JOIS, SR. COUNSEL. FOR
SMT.AKKA1\/IAHADEVIHIREMATH. ADV.,) '
AND:
1. SMT. ANITA
W/O MG BAKKESH.
AGED ABOUT 33. YEARS,
R/O CHAMRAJPET, ' '
DAVANAGERE
TK & DT: DAVANAGERE.
2. M/S SR1 S1DDESVxrAr:A'rESTJLBSV.B
MILLS (P) LTD.. "
NITUALLI VILLAGE... _ '
DAVANAGERE, H ' '
REPRESBN'r}B';D BY «1*:=S"D1REc'ro"R;*""
3. SHAH TRADERS, , .
NO. 540,'
KB
DAVANAGERE. A'
4. ,.._§gDA'V'ANAGER:E HARIHARA URBAN
~ SAHAKARA BANK NIYAVIITA
V. _, _ DlEA.E<'--QNION MARKET, P B ROAD,
' 'DA'[ANAQERE.
5fl __"'%SR1_JA&jAiAKSBM1 SPINNERS
JAYLAKSHMI SREELODGE.
ANNEXE P 8 ROAD.
A DAVANAGERE.
--=;}AYANT1LAL
S/O MAGIMIAN LAL,
AGE: MAJOR.
R/O KAIPET.
DAVANAGERE.
TK 8: DT: DAVANAGERE.
. RESPONDENTS
{By SRI S. BASAVARAJ <3:
SR1 H.S KIRAN KUMAR ADVS. FOR R2,
M/S JAYARAJ 5; ASSOCIATES FOR R4.
R-1, 5 8: 6 SERVED, _
Rm3 DELETED.) :
THIS REVIEW PETITIONDVIS FILED 'UNDER?lO.RDER§ 4/7
RULE I OF CPC, PRAYING FOR-REVIEW OF
DATED 24/1.1/2008 PASSED OS,AI»4/200:1 'ON THE FILE
OF HONBLE HIGH COURT OF KARI~TA'TAKA, BA3\J'GA.i;ORE.
MISC. CVL 6964/263.0 IS I§II§EDj»..U:«IDER ORDER 22
RULE 3 OF THE CODE __OF ».GI\.»*IL_PROCEDURE, I908
PRAYING T(%).GV.B*RRI?§EG "*TH4E'55LE:GAL REPRESENTAITONS OF
DECEASED .APETI1'ii§D.NER =.NO.5~,~-...IN THE INTEREST OF
JUSTICE 8: EQUITy.'l_ --
IvIISC';.CVI_. '"26/:5,00I'€}J"_i:IS FILED UNDER SECTION 151
OF THE CODE 'OF 'CIVIL PROCEDURE PRAYING TO
CONDONE TIAIEADELAY OF 14 DAYS IN FILING THE
.f"'~REv-IEws..;-APETITION'""IN' THE INTEREST OF JUSTICE &
,
R , "THIS."RE?I}IEw PETITION ALONG WITH MISC. CVL
V V _ COM'.I'NG<.VON' FOR ORDERS THIS DAY, N KUMAR J., MADE
_ «THE FOLLOWING:
5
ORDER
There is a delay of 14 days in filing this petition.
Accepting the cause shown in the affidavit. filed V
the application. delay is condoned. Misc.W.
allowed. _ 4. ~
2. The application ~
bringing the L.Rs. of the deceaseG…_petitionei’.No..:ol”:oVn”‘1*ecord ” V
is allowed. Amend the cause titles ‘ H 2
3. This review petition is filed llseekiiag review of the
order passed this in OSA
No.4/25308. reVv.iev.fjv.petitioners are not parties to the
said proceedings.._.lt:_l:is btlieiirgrievance that the said order is
affecting theirrpviriterestti the order has been passed
2 2′ i,f’iea1–ing thenif it
order could be challenged before this
Court and be the subject matter of judicial review by
Court, proper procedure would be to prefer a writ
invoking Article 226 of the Constitution of India and
challenge the order as held by the Apex Court that judicial
E/r
6
review literally does not mean review as understood under
Section 114 read with Order 47 Rule 1 of CPC. In t,hva_t”
of the matter, this review petition filed under .
1 of CPC strictly is not I11ai11′{,E1i11EilQ]fj. ‘I’lie’refoi’e;.ll””;:>roApe!:ll
course for the review petitioners isgto ;prefer’ea writ
challenging the said order and’ Inakingalll part.lie’s,_: were
parties to the said proeeeding;fsV;.?:’a.sVV pariiels ‘ to the writ
petition.
5. In that: 7¢fl¢W of”‘t.’heiiinéxtter, petition is
rejected reserving «toathe review petitioners to prefer a
writ petlitionehstlleiiging the lveryiivsaiiie order.
Sd/w
JUDGE
E3
-Efl
53 is
E ) gm
K33