Karnataka High Court
Smt Sheela @ Sheela Suresh vs Sri K C Panchalaya @ Prem Kumar on 19 December, 2008
% czmas, M;R.S.Palya « "Beam! 'F0Wn" " G46 Respondent IN THE HIGH mum' ms' KARNATAKA AT u DATED THIS THE 19%' DAY OF THE HON'BLE r«4;R..1us*1f;A%4§f:E:1g;--,:§§,esr.}1AreV1A~:A!; % REVIEW P§I"i'I;i'JN *
9;’. RL. R.I?.V!-‘!a.2_392[_
BETWEEN:
ShccLa@ Shccla”:”3uré?’s,h.
W/G Sumsh ' " -
43 yrs, r/(3 NOA4 " .1" "
Nandidurga'
Benson M , . "
Bangalcrrc-46 " Pctifioner
1 Roddy, Adv.)
"Stun-av-vim'
51 rjo No.13?
(By Sn’ Vcnkatcsh R Bhagat, Adv)
connection of judgment which came to be
the question of again reviewing ii-Z3’i!.” V’ ‘
arise. Even otherwise, there is fig
error cmpt in the order
apparent on the fact: qf the dated
m«oa-2007. In View amt in cast: of STATE
REP. BY D.s.P.a.B.c.{.B;,i.c;;;¢§az;fai_ izajcadran &. om
(2003 AIR 1 the pmvcr under
Smfion 4é2_(;?.§§ to re-0pc:1 or alter
the Hence, rcvicw petition is
dismisseg ‘as. Ixiit:
. ._ sd/…_
_____ judge