IN TH E 1"IEGIT'I COURT OF KARNATAKA AT ¥:3ANGAI,QREI»
IDATED THIS "I'Z"£ E1 07'?" DAY OF JANUARY, 20] "I
: E319,-PO RE :
'm1':: E-iON'£3LE1 MRS. JUSTECE I3.v.N;xGA;zA;iI}~:--/{MT' "
W.P. No.65?/2011__{»E£RC) '
BETWEEN:
" ; s§?:"'A;« SUREEZSE-£.S.I.OE<;RIZ, AE}\f'.}
1.
sR:..s.;:AB1ULLA .
S/O LATE ‘E’.J.SANAULLA
AGED ABOUT 26 YEARS _ _
{WRONGLY Sif-EOWNBY R:~::s;>QN'{;E:N2tf EN”
MR6 N0.10095/2008 f L
AS AGED ABOUT 41 YE-A_Rs”AND .NAz+.–/Ij_E _
2. SMT. 911$:-iza 19.. _V1f3~,z Q’ ‘”111 .SANAULE,,A
AGED ABou’1=.a;6 VY’E_AE%S;
BOT}–1 R”,L1j3′ ?~Jc;.,3~5_A, NEW N912, 4%-1 CROSS
‘g ?RE£’v’££3€i’JSEX Ia;-Lia §–‘E3.l’€SiGN LANELZE
-;«::;Q\?szr1i*:–_L’z§s;;rxk1A;>:M;Rm»/E, §~:ALA8:;;2
E3AN’QAE,OI%E~56O G08
‘ . . §§’E’§.TET£ON FIRE
1′ 1; V Sm’, SA?-IBLERA mszaum
W,/Q .3132; E–iA§%1’i3’ULI,A §{§~~EA.E’»=l
R/EN A, PO§€’E’IOE\;’ OF’ P§ZI*jE\fHSIi£’;’:?} N35 333
GROUND E*’§.,€}{)R, QUA£3*RAN’E” RG,£§§.}
K
\
L.)
NALA RGAI) CROSS
BANGALORE-580 00 3..
. .. R;::s1>o;é~I1:;»»-1=~:,_I\*..’.:’
TE-HS vma IS m.1«::> UNDER AR’1’ECLI~3 22(§;”}XE~E3:>_~
OF ‘£.’§-{ES CONS”I’E’I’U’FION OF INDIA PRAYING ‘I’O”.SE§’.I5’ASIE3£§ ‘
*m1«: IMPUGNEI) ORDER I3;m«:I3
AE\$NEZX’UR£I:1E;::_’
OBJECTIONS S’I’A’1″E3EVE££N’I’ IN’ £»1′.12.C’..,_ No.,2.Q:>’95’/2003 ‘
BEZFORE THE xv AI)I)ITIONP;L ~SMAL.b Cf§.{jS’£f3S{_:J’U[){}E,
MAYO HALL, E3A1\§GALORE. ‘ ” – ”
This petition C01x1.ih’g;0Ia «Tor ‘p3″f;!iv1’VI’xi._r1a11jy f1′(‘A3&1Vi”xiI1§_'{ this
day, the court made the fbiivowirigzv
hea1’i11g.:’- 21 .'(I~I2}1;ifiVI;f&fi'{)f1 “\a_r3;’$..__50L.ight, from the Office as to
Whe'{.I1e’1” *{‘.h¢ Wtfit, ‘p4’–:_*{‘,ii;–iVt)n Vi’i§_rh’ihg w’ii}1in {he rossiet’ of this ceurt.
«_”1″‘he V_~u5f?{ic:<;* sij.2r1ecI" "–i:'t1at__A::1II NRC waif: petitions were p{)st£:d
b<:§1"3_1fc =:::5m'%:.. 1'-itawevezx an I'm't1";e:' venlfixitaiion, it L3
Ai'1()V1'.I§?,%:?Ci" i,§1i':3.vx,%!:'i{, p€.i;.ii.i(};3 is fified 21gga.i.1f1.s{, 213": gram' ggaxagaecl
bjz i:Ef_1<;% €?{)i._1If"i'.' =§§.C:§11121i§ Cemses zzzgaizlsiz xvhicki éhfgt '1"::~':1i:'1£:dy is by
' wziy of .I'(;;§.»".1'Sif}§1 pe'{.i{i11 {:0 be fzikici under S€n 48 of ills:
.}f{2i:-;1«:u:21ié;i1 Rent. AC'{.. E~TIe:1r::ra, 32.119 1:’1214;’1e.1’ had; been pssfrzci far
. E§’c?.i;ig”$§}:>Eéx-2;; 1.0..
1 {Q-3:-=.=¢
flggw
;3_
2. 1.€a1’11ed C():..:ns3e1 fol’ the petit.i.0ne1′ submits that
p:=::’mi.ssi0n may be granted E10 (:01’1ve1′”£’ this xvrit. pe1.ité0n_ 1.nt.c>
House Rani: Revision P<;'.ii1.icm.
3. Pemuzission is granted and t.1*1’L155e Ré’.1~.tV’
Revision Pe,t.i'(i(>n by 11.1.20 Ac7(:(5:”.d1:1;;E§’. writ
pezigiiéon stancis disposedij (if, if jf’:{e_;1t Re’\-@1611 Petition
is filed by 1 1.1.2011 wiihou-T’.arc;iVe::é§§ce.._’1l().ni13Vé’_b€nCh.
8*