High Court Karnataka High Court

Sri T K Subbegowda vs The Chief Secretary Government Of … on 25 June, 2009

Karnataka High Court
Sri T K Subbegowda vs The Chief Secretary Government Of … on 25 June, 2009
Author: N.K.Patil
IN Tim {RG11 =f3€Z}URT OF KARNATAKA AT BANG ALORE R.P.NQ.«¢8{}f2{}4}8 {N V£«'.P.}«§w:t,
1'.»"232f20{}'.? AND 2\;'fIf':-QC'-VI. lG362'::'2f§€19 {N R.P.NO,4S0..No. 17232 OF 20:3?  "

AND

M1sc,cVL.1o8a2 OF 2009   kk

R*P.N€). 480 OF 2008

BET'v'sfEEN

2 SR3 T K suaaeeowm

AGEQ ABOUT ?2 YEAR3

mo "xiv. § _.  ;

2 V'   1345 oepuw COMMISSIGNER

 KQLAR DtSTRiCT
KQLAR

_ ----  '{HE TAHSHJDAR

MALUR TALUK
MALUR

12'? T1113 1115311 €--'fZ",!UF€.'i' {BF KARNRTRKA AT B.-'-'-.NG ALORI3 R'?.}-fO.=€8i}:'2{3{38 3}-3 '3¢'.P.No,
3',="232s'2(?(}? AND MISC.C'v'L 1€)85'2.!1-:(3€i9  R.PN{}£§w8€if2€)i38



124' Tim EIEGII COURT OF KARNATAKA E351' BANGALORE. R.P.NO.48(}f2{¥O8 IN WRNO.
1723222607 AND MISQCVL l€}&6'.?.:'2009 Ra' R.P.N0.48€)«'2G0$

"3
..L...

5 VENKATESH GGWDA

MAJOR

SJO THiMMARA'x'A GOWDA
WAT KALKERE VILLAGE.
LAKKUR HOBU

MALUR TALUK

6 SR! SRMEVASA GOWDA

MAJQR

SIG THEMMARAYA GOWDA
RJAT KALKERE WLLAGE,
LAKKUR HOBU

MALUR TALUK

? SR: HUCHE GOWDA 
MAJQR V _  5
3:0 TMMMARAYA GCJWDA. q
mar KALKERE VELLAGE,   * <
LAKKUR HOBLI  _  '
MALUR TALUK 

_ .'  % %  .. " RESPONDENTS

mas i<gv:;:W.PEf:T:Qi1~'irg'aL.Et3A'u:c3'g4% RULE 1 or cps, PRAWNG
ma RE's!£.EW 'Qt: O–R{J¥E_R DATE-.D" 22_ae.2co.s PASSED EN WP
1723222303: car»: we :=n.rg 0:? ma HCJNTELE HKSH comm or KARNATAKA,
3ANcsAL_oRg.. V ' % .

mmm_M:sc.cVvI¢;_;oaé:g>£;2;§;Q;2%%’

BEY’b”#_:’EEN

V. A 1 Sm T 3; suaézéigsivwm

, AeEm_AauT ?2 YEARS
” :3.m’,v4;%.s<R:sHMEGowoA
T'52;A".{ CHt?{KA~THtRUPATH!
~. LA§ }A

” V’ ” THE CHEF SECRETARY GDVERNMENT OF KARNAYAKA

VEDHANA SGUDHA

IN TEE {IIGH COEERT GP” KARNATAKA AT BANG ALORIZ R’P,NO.4&E}f2t%3 {N w’»?=§\§}z
1′?23’£s’2€3i}’? AND MISC.C’v’L 1%}862f2t}€}9 EN R.P.NO.4%G!2008

K = » D m’ <31? KAR}~IATAKA AT BANG ALORJ3. 11.P<No.4sa:2oas IN wmxe.
I?' mm mm 1?-Pmamv my M}SC.CVL 1686212609 3»: R.P.NQ.48t3£28C:8

-3»

BANGALORE 1

THE REVENUE SECRETARY
GGVERNMENT OF KARNATAKA
MS. BUIDLING

BANGALORE 560 001

N)

THE DEPUTY COMMISSEONER
KOLAR DJSTRJCT
KOLAR

(.0

4 THE TAHSILDAR
MALUR TALUK
MALUR

5 VENKATESH csowasa

MAJGR

3:0 THIMMARAYA GOWDA
Rm KALKERE \:’iLLAflE,
LAKKUR H01-3L1 ‘
MALUR TALUK

6 SRISRINWASA GOWD.#…., _ V

MAJOR j ”

8:0 THlM!flAF?gWA GCZSWDA ” ”

PHAT K,AL§=I.ERs”–; ViLi.:\.=GE, _V
LAKKHR Hf}3LI”

MALURIALUK

7 SREHUCEHE GQWDA ”

MAJOR ‘ _ _ I
V . 3:0 THh’e3MAF?AYA G;O*N’L”.}A

ma? KALKERE vzmee.

‘ LAKKIJR HOBLH- _____
MALURATALUK

RESPONDENT S

V ‘rams ‘M’§;:sr3.ctv:L IS FILED uwmga sacnow 5 0:: THE %.EMiTATt{)N
ACT”~TGv’.CONE’JONE THE DELAY op 22 wws are FiLING THE REWEW

_ Y PET¥lT’C}N ‘awn ETC.

THEE RE’g’EEW PETFHON AND MSSQCVL COIWNG ON FOR

‘ =:f.’>’5:s£iR$ T;-as mac THE coma? MAIDE THE FQLLOWWG:

:2»: ma: mm: com? 0:? Kaawamxa AT EXEQJG swan zzm~z.4sa;’2r;vo3 :22: W.PJ’~3«n,
32325293? 51%;: r~flS»€If,C’JL :z2ss2:m3:>9 as }~LP3*»I{};4$032Qfl8

= 3 . T :3 = ,a.1us.IATA;<:A AT EANCEALORE' R.P.N0.480f?.<)€}8 EN" W.P.Ne.
3' mg mm gggéizaag $21: :m:;<:.cv1, aaszsrzxzoee IN R.P.NO.48<)!20i)8

:oR'5:_-tn:

The petiticrser in this review petition has prayed to
raview the order dated 22.8.2008 pameed in
W.P_No.17232I200? and Misc.Cvl.N<3.1O862l20Q9V"E%~§":'fi}_ed

fer condensation of deiay of 22 days in filing.

petiticm. _

2. The petitioner is seeking Ac3ia:*i~fia$;:at:i:csn”

observation made in paraV§4Q ‘af tfié .9rd_§}’~.:d’éfé’d~w 22″‘fi*L’

August 2003 pa$se-d ix; w.’P&.:§5,%:723212o0?.% is mat a
ground for reviewing”‘ti5§ei’ cendening the

delayvj-it of the order that, there is

ma error Sfiifi Nor the petitioner has made cut

arv:’§j”‘:~g:;;~Lcc3’V.%.groLi:*zcis~~«tt: review the same. Hewever; the

C},f;§iér$AVi:s:*;”fc3irecte:d ta disspme of the mafiar cm merits,

witijfiouit.-b’e;vi§f:§V’infiuenced by the observation made in para-

3433’? ‘ti’1’:=2 :order dated 22″” August 2008 and in accordance

‘ yuan 553w.

IN THE i§EG}1C{)URT €32? K;~’u'{Ni§TAKA AT Bflifi ALGE RP,}u’Q148i}§2{3fl8 {bi ‘3~’.P.Nc<.
';?"iZ32f;-.u '3 AND £\:iE.5;'s{Ii€'JL 1386233331}? EN RLP.NO.43-€}£2£)i}8

51%' THE HIGH COURT OF KARNATAKA A'? BMJG ALGRE. R_,P.?-i'Ci.48f)f2€}f}8 EN 'w'e',P.N(3.
I?23i;'2€}9'? :"s,'~;'a'}:3 ?viISQ€3VL I{':862f2{3¥39 {N R.P.NCI}.48€¥!23{?8

-5-

With these observations, the Mi$c.Cv¥.

as we}! as Review petition flied by pe€£ié’§i£3’ri_é§i’Lj’*«

dismissed as devaid af merits.

1    % jf L,

tsn=

EN Tim E}1’€III€3€3L’RT OE? KARNATAKA AT BANGALORIL’ I-?..P.}~§O.4 , 8 IN l
I7’$2»’2{3€3’«’ :’3aND I’ufiSC.CVL i{)86′,2f2009 {NR.P’NO.-4%!