High Court Karnataka High Court

Shekarappa vs B M Puttappa on 4 August, 2008

Karnataka High Court
Shekarappa vs B M Puttappa on 4 August, 2008
Author: N.K.Patil
IN THE I{{Gl-I COURT OF KARNATAKA AT BANGALORE RRNO. 130 OF 2008 IN
C.RP.NO.658 OF $06

4-

{N we urea counr or KARMA rum AT BANGALORE  

mmn mm mm «rm my on' Amxzm'.   ' 

me HONBLE MR. JUSTICE N.r(PAr!!.  p  %

_1g_gv1Ew PETITION N<;_). 13o dfiégtios   . A. % L

__<;.R.P.N0.653 OF 2005
BETWEEN   '  

SHEKARAPPA 3: BHO<)TANAHALL£ saocarvpa' . _  
AGED Aaoure-HEARS '- _ . '
occ: AGRICULTURIST   -- *

RIO EALLEKERE KASABA Hgz_i~- .

HOSADURGA TALUK 3  V . =
CHHRADURGA DIST.     

Z  4' _  "  permonen
{By Sri: ac. JAGADEESH "  '

ANS:

B.s+.je':'.' Vpurraééé age PATEL MLLAWA

AGED ABOUT as 'rams ._

0CC:'AGR3CUi.»T%J§§IS~'f "~V A .
mo BALLEKERE mm:

 », HOSADURGA-TALUK  
 "CH£TRA{)UR§A DiS.T.. =  A

 RESPONDENTS

aevaéiw PE”¥’lTiON :5 FILE!) we 47 RULE 1 or cpc PRAYING
‘ ‘FGR REWEW THE ORDER omen 25.2.2903 PASSED $24 Cap 65832006 ON
.m5_F.u_e QFTHIS ceum”.

‘mis RP . comma or: FOR moans ow M. was DAY, THE

V V . V _ couRT’MAaE me :==ou.cwm=s:

IN THE HIGH COURT OF KARNATAKA AT BANGALORE RENO. 139 OF 2608 IN
C.R.P.N0.¢SS8 OF 2006

IN THE HIGH COURT OFKARNATAKA AT BANGALORE. RPNO. 136 OF 308 IN
C.R.P.NO.6S8 OF 2006

:O$ER:

In the insmnt petifion, petifioner has prayed to

review the order dated 25.2.2008 passed in CR?

65812006 and consequently dismissing O.S.No.2§53.:V):V’:
2:193 filed by the respondent and alsd’

filed far condoning the delay in fiting = d

2. 1 have hard {earned cddfisel k

3. After careful eyaluatiqndicfdfifi «dvailable

on record, by petifianer for
condoning in fiiing the review
Pflfifion reasons stated in the
iékén up for admission.

of the order passed by this

Ida notfiirdidddany error in the said order. Nor any

gromtddas such, has baen made out by the

E6 review the said order. The said order has

by and 0% after hearing the learned

S ” IN THE HIGH COURT OF KARNATAKA AT BANGALORE RPNO. 139 OF 2008 IN

CR.P.NO,6S8 OF 2096

mH§EIHGHCm1m’OF A;Q§’ék;k$’§ 0RE.RP.NO. ISOOF fX)03IN

-3.

counsel appearing for petitioner and learned oouns-.e{
appearing for respondent and am mtscaa 1; _
the cm! and dacumentary evidence we.
and decree passed by the Court below.
has nd made but any good
review Hence, the insifargt

petitioner is dsmissed.

iN ‘I”iiI’:£ HIGH COURT OF KARNATAKA AT BANGALORE RPNO. 239 OF 2008 IN
C.R.P.NO.6fi 0? 2006