Karnataka High Court
S M Manjunath vs State Of Karnataka on 16 February, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE Dated this the 16" Day Of February 2010 BEFORE THE HON'BLE MRJUSTICE JAWAD RAHIM MISC" CRL. /Vo.258/2010 _ __ . CRIMINAL REVISION PETITION NO.57/2C'.Z_V0 I BETWEEN: S.M MANJUNATH V S/O MALLESH, - AGED ABOUT 25 YEARS, R/O SRIRAMA LAYOUT, SARAGUR TOWN, H.D.KOTE TALUKIT . MYSORE DzsTR1c:T.* ' ' " , V I*f_'.v..P.7*,£TETIONER [By Sr_i"PL__Mahe'éria!' Krj's.hnal B._1T= Advs.] S:F_AT'E OF _K'ARA:.A*TAKA, " _ SARAGLJR eQL;--.r:'E,._ " " H.D.KOTE.TAL_uK,_ ' . *REPRESEwNT'ED' BY'S.P.P, ~~i,H1(3H COL5'RT.OF KARNATAKA, em-.I GALO RE """ " A, ..RESPONDENT ~[By_ Sr: Raja Subramanya Binat, HCGP3 TwS'*:I3~%.~':::;sc.CRL. IS FILED UNDER SECTION 8 OF LIMITAT-.[ON<"ACT PRAYING TO CONDONE THE DELAY OF 25 Ir__DAYS EN FILING THE PETETION. I 'I"*--.,TH:s MISCCRL. COMENG ON FOR ORDERS THIS DAY, vT_HE COURT MADE THE FOLLOWING: L.) ORDER
In view of the urgency expressed by
counsel for the petitioner, MisC.Cri.258/2Qi_i:0.VVfilied’
condonation of delay is taken up hea’ri:nQ., 4′
2. Heard. ” ‘
3. The appiécatéon is Vio_o”posedA”‘by But” it
considering the circtinjastances. ex.pI’a»ined ‘ in-v.tAhe..’§affidavit
and the nature of charged-acfiaivri-s&t; pentioner, satisfied
that the cércum_sfta_nces'”re’qaV§re_'” be condoned.
Hence:,_; the _[s”?wcV’ond orj_ed_. _–
4.'” A_c”cordin€_;’ii:–‘i;’/’A,’- iI\:{Ei’si:fi:§’C’r|.2S8/2010 is ailowed.
sa./-»
JUDGE