Karnataka High Court
Sri Kiran Patil vs Rakesh S Sampath on 27 October, 2009
R. P. No. 39852008
IN THE HIGH COURT OF KARNATAKA AT
DATED TIHS THE 27TH DAY 01? OCTOBER 2069:
BEFORE
THE HON'BLE nm.JUSTICE»AAIi.G.RAi\iiE$"{1§I,
Review Petition %% 7
Writ Petition No.199Si/2007 (GM}c9¢,:-.
BETWEEN:
1 SR: KIRANPATIL
S/OSBP,A'1.'Hx-. ,
AGE:ABoU15;3oVx<é:ARs;_' _ "
R/O HQ'Us1a§.1»:.e';«_1:1.._3,9 " »
STATION RAICHU-R
2 DEEPU PA-TIL 'ii: '
UV,/0sB¥A_--r..rI_z, .
AGE: ABOUT " _
R/0 HOUSE.NO--M..1'« 1-19 "
sTA'r'IQ:\IA.REA.. RAI'CIfIE;}R ..PE'I'ITIONERS
_ (BY S1'§fF§SONA vA1{K::ND; ADVOCATE.)
1 ' SAMPATH
s/0 {Am SHARAD SAMPATH
"AGE; ABOUT 33 YEARS
.. S1\/f'i'.:A§\?USUYA s SAMPATH
V O LATE SHARAD SAMPATH
V AGE: ABOUT 58 YEARS
. 3 PRAGNESH s SAMPATH
S/O LATE SHARAD SAMPATH
AGE: ABOUT 36 YEARS
R. P. No. 39812008
ALL ARE R/AT NLJLINGAPPA COLONY
RAICHUR
4 NEELU PATIL
W/O JAGDISH PATEL
AGE: ABOUT 29 YEARS
R/ O DHARVVAD
5 SANDEEP PATIL
S/O S B PATEL
AGE: ABOUT 19 YEARS
R/O HOUSE NO. 1-1-19
ST ROAD, RAICHUR
6 s B PATIL
S/O 13 APATEL S ._ 5
AGE: ABOUT 76 ._ -
R/o HOUSE NO.1--1-195 1 _
ST ROAD, RAICHUR-H . - _ a.".R'ESPONDENTS
{BY SRE D.R.SUNDARSE;SHA--,AADvocAm FOR"R-- 1;
SR1 SRUJ.A*r.P:4._A'r1MED,«.ADvocATE_'FoR R-4;
Rw2, R-3. R-5.:&'_R«e ARESERVED.)
THIS RE'.1iF;W i%+E1'1_TiQN IS FILED U/O. 47 RULE 1 OF
CPC PRA_Yu\;e. T()v.E2EV'1EVuT_T£:{E -ORDER DATED 07.03.2008
PASSED BY THIS COLTRT1N_W'».Pr.NO.19951 /2007.
REv1Ew.0UPE'Ifm_oN.Vee1i4ING ON FOR HEARING ON LA.
THIS DAY,_THE C-OAUR1" MADE THE FOLLOWING:
delay of 218 days in filing the review
O _ petitiéon is'0o:r1rioned. I.A.I/2008 is allowed accordingiy.
vflI.3eIW,R1§'=ed"'*'..the order dated 07.03.2008 made in
19951/2007', the review of which is Sought in
' t:'r1'iS petition. I have heard Smt.S0r1a Vakkurid, learned
it counsel appearing for the petitioner and
3:: F
/
:,»'%,, 'a.
'if'
R, P. No.398(2008
Sri D.R.Sundaresha, learned counsel appearing___ f0r
respondent No.1. In View of their submissions, l_'._'
it appropriate to make the following order:
(1) the evidence already :.’eeVo”rde_d’~.\in’
the suits namely, ._&
288/ 2006 shall f01’l_rn-partlof
(ii) the witnesses whov’Vl4l’h.eL’veVV alteaely been
examined ‘botlill 1. .’s:tiitAs shell “vibe
permitted to by any
of the ‘ parties ” «eziteferred to
abpéle, them;
(iii) the Vhellrecorded shall
” both the suits.
the abextee.’e1ai?ifie’ati0ns, the review petition
stands .dispeSe_tl
Sd/ –
JUDGE
in Shl ”