I
I
IN mm mm: COURT or xmnmvrum Q’
mrmn -nus mm W nmroii ‘
r;E§pu¢f
Sii. H.S’;.Kef* £;.§m~u;y%,%,%
3/0 Sri. ‘
Aged about 56 ‘yeaI–_S,A V ”
V Cond;u¢tor,’ .. _ V’ V ‘
~ = state R
‘ “l’1’a11spo1’t
…………..’~.:….. ‘nu n: A
Cu.1’yu:.u’u’u:…1, s,1fiSS£’x’.’i’1 u1’\u$’.:LGi’.i,
Lflasssm “i-,1? Jada Salagaun mad,
rzassan; «
‘ The Karnalaka Slate. Road
Ti*aii:sp<:i*i. {Bin-'p<:i'aiiisi1,
Represented by the
Managing Di1*t:cl.or,
Central 01119;, LL11. Road,
Sha1111n'11agar, Bangalore.
2. The” Bivisionai Confifziier,
Kainaiaka State Read ‘1’ra=.1:.-$1,-,.v.::é..’I.
Corporation, Hassan Division,
,.. .Reep1’i1_l<i«e1.1'.".s
(By Sri. ILR. Renuka, Adv.) " ~ ~
This review pt-.tjl:iu4_1i'~«.is t."1legi,tji«1gte1""()11le1'47 Rule 1 of
CPC, praying for review ' 'of €)rderiJudgrnerLt and
tjeezee datmt t)8,._10.20t)7p' paa_sr:.1i '°i'11 8331200'? (_l.~
KSRTC), on the file] Of'V".t'1'k-I34A"~I!'If3l1"b3;&3I High Court of
Kaiiiaiakiio Bi'3.3i3i:«iii31"6e. 1' V'
This petitiqu ¢iu'1nii1[g..¢")1'1t £121' adlxnise.-zion, this day,
B 1IEI. 'delivered 1513* following:
This 'petitiiunt filed seeking review 01' Line onler
V. "dale"ei.":8.i1fl.2Qt)7 by this C-0u1'li11 Writ Appeal Nu.833 01'
a A.t§e_t;1tiune1' has appealed in pemun and submits
Iltattttizx _m;:5 of certain liaise statement made by the
*._1epc::'~…Ve:;=J. *.';'l-.'.::3:-.'.-ml.-2.;-1;, the Ape.-.–.x (_"'x..ru.rI_ h-_e_I ps_=I_1_e¢_-4.1 the under
' atabmiesiolt has been made and a wmng oiiier has been
u ebtaillcd by the Corporation. 11 is stated that reliance placed
upon the order of the He-n'ble Supzeme Court by this Court in
the impugned judgment. is i11curru:t and as such injustice is
/'L4./'
5
hazing caused to the mvicw }m&tfiu11¢;1_’, (11é”’01iie;’ “’11v§t;uiz1:£r.
wconsixlcxution.
2. It is to be nolnd hen: that i)t’:l1’tionV.V
mvicw petitioner was Sui K.
Subba Rao and af1c1′ older impu-gnu!
in the review this Cmu’L Aft:-.r
.-.’ g’i\h11g full uppurlunily of
0:…-.:r 4? 1 (._’..!-‘C.
mviuw “i.i1eV 1}:-+ cu–‘-imam;
raised by tin: Iuvicw Ap~.1t_:bli1.-iiu:11::1’ do not fall with the pulvicw oi”
Clnltsrh 1 UPC as the points xaiscd an: on
Vunéxilgs :V’mA£w–._g1uunda not canvassed carlicr. Hence, in our
lint petition cannot be unkzrlaincd. the same: is