QEWW emwum W? KHKNKEMRH mama": MWMKE ur KEKNMEMRR WW3" Qmfivfifififii K)!" ammwmxaan VINJI1 HQMKI WP KAKNKIAKR HEWH QWMKE E31" Kfiflwflfiflflfl figfijrfi Q
IN THE HIGH OOURT OE' KARNATAKA AT BANGAI.u{>R___E
aawso THIS THE 10th may or nscsxama 2qa3a »
PRESENT
'1-as Hon'a1..E KR. sun. oxnnxnggx, c:z;Iv*e~.»s*.:"jg:1r:s'zi:c:§: " ~-.
'RED _ _ . .
THE: }{0N'BLE MR. aus1'.:;_ca: 3AB}{?3§qtvT.,'.
msvrm 9s*rI'r:e:§i;r%»V.:§;"o.2a9)2®s '
Ema"
'ma 'roam Municipal
Challakere 'P am: :1, Chi t;z'ad%;§3:g 3 ._i3;'.
- emxwxomaa
By its Chic: 'wffiicex. 3;
(By? 'A<1*.r::r::ate}
9 . . ' . 'I V.
'
s/m£.vi:;_n=s-.ra;natn, = M "
II I am: 5 ,L.«., .3e,1lax;y' ac.-a§i.'%»
€11a1:.1zk_!!re-S?? '$22 '
2.1% Sttata not
»B1"'»i-'wt. 3=w:§"=-3-1'14
* I:iapa;z*(',v:'z'saani: 'c~.t_' Ethan navalopmant
B{.9._._a.xildin{§;"Bangalore-560 001
3. 'fha fiépufy Commfzssimar
(x1itra.;:urga 3iatr:Lct:,C11it'.ra¢..u:ga
A iA,.VTE"';*~«5hez::a:1:m, 52 years
cfnitra Mindira, aavagada Road.
....c;na11ake:e, Chisuadurga Dim-..n'.ct. ...aEswNnE;N'rs
{By 3.125.: Bfiaerwpa, Gwernnant Adwmte for
respondents 2 and 3}
This review petition ia filed under firdgr 4?
Rule 1 of CPG far review of the order»Tda*.11:ad
23.1.1998 pamad in ‘l.P.Nn.3-I862/9’? an t_h._V”-Jfila
of thia cuurt, Bangalure. .M H “~¥V°
This review petition coming an M
this day, BABHAHII, J., paasadjzha fai1m_fing~V:V-‘–_
This petitian is .f¢$r.__ the” i
larder passed by th~1:.Di~.’ix-.55.-.-t:§A”:t»–_B’ench’t:»f-.thi§s Court
in H. 9 am. 34862/9’? éaéea *gef;(;:. .ui’99sj.* %
2. T!;:a::*:sJ_’is Ea days in filing
the
EX’. _ .’iI,A’xhié.”_.;£a:ie§f””-,,pe.tition is filed by tiw
‘i’uarn Munit~fp”a1 ifiéujticiéi-,_:’:L””rfihallexere, which was
arrayetiw » _ asu” tn? iésecond respondent: in
I-‘f_i..”PA.H¢5;i?8″i1:’Ei*3A “” ‘iféviaw of this ardar dated
the Bivision Bunch at this
the writ petition as dmraid of
-.i.i.i’_ji.«1x_:’¢-2~.z;’its. ” i’£’he£ea.£’tar, the petitioner herein had
.A_£ii1aAgt;i”§.§..£’.No.15817203 mad the same was disposed
égn 8.7.2008 giving libarty to the petitioner
V”-.__”‘i;.r;w$aek raviaw ad? the ardar in ¥.E.Nc>.33826;’9′?
wmwza » nnin-:1’\wpm\: wu -aynumw-ummn ru\.1n- “VF nM!iI’1H’lHlEl1 I’!’l\I!’? MVUKI Ur flflflfifliflfifl HlUfl’§:UUKl U?” KAKNMERKA HIUH CKJUWR U? KRKWRIIEKR l””lIK”.”i?’!”§.
\.5′
i ….*Falbl-.
W’$%#i¥”‘E wwwzw WV ki\£P’!IMflV&P’hfl£””§&”£aWl WVEWW WWMWWH “Bun?!” mmmmmammm Wlkfiflfl MWWWQ Mn?!” mnnwammmmm T’fli%W£”l mwwmve ‘
WE rmmmmmmmmm mmvn uwwm El!” Wflfiflfwflfiflflfl rm-wn R
delay in filing the review petitinn as the___said
writ patzition was filed challenging th§v.::.”S»_fil_B
Caxtificata dated 23.5499′? as
Gmresrnment order dated 1B_,1g_199’?;’*~».,[T_». ‘–_1:i:2§’
circxunstancea, it is cleai; ,th.zét4″–,..tt1§’-4″z*§a3{i’*af:.¥
petitioner has nut been? e:ilig’e.r_1£’
this Court; in filing :naf’i’i»:c_”§viVawV” The
inardizmta delay the
raviaw patitiqn has and no
cause much ..c;.a;;;isie is made out
for cundsiiiii ii” According 13′,
Ii’§§t””dé§1ay of 381? days in
fi1ing:”‘A _t2i§_ resfiéiléiri. 5.3 dismissed .
iiazigatziieritli, the review petition is
. . . . . ._
Sd/-
Chief Justice
Judge
Indax:Ye5/’Nr.>