High Court Karnataka High Court

Smt Archana Agarwal vs The State Of Karnataka on 16 October, 2009

Karnataka High Court
Smt Archana Agarwal vs The State Of Karnataka on 16 October, 2009
Author: N.K.Patil
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 16"' DAY or OCTOBER. .

BEFORE % _
THE I-f0N'BLE MR. JUST_iCE.__N'.K._f5A' I'fl;  "
MISC.W.8290       X
WRIT PETITION No:sa...15o99 %o12j ms  
8: 3531 or 20'O.9__L'1'-KS1'. 1o   -'  
BETWEEN: A
Smt. Archana Agarwaliit. 

 _ _  ,   Petitioner
(By Sri. K. ;Sixr1_1an;v'A§lvo(;;3f;e}.   _ 

AND :  ' ' ' '    ..

The State  .
De'par'trnent__of2F3na§C'e "and Others.

 Respondents

" "  . (By'l.§m::--;-.A.=R, shardafigaba, AGA for R1 to R3;
 .8111, _I{.V.P.rAasad,' Advocate for R4)

  " This'tv§ljs.e.W.8290/2009 is fiied under Section 151 of
C.P.'C. l7_ /Vfi/';.I:\YtiC1C 226 of the Constitution of India, praying

'onto extendfhe time by eight weeks.

At  Mis(:.W.8290/2009 coming on for orders, this

 _ 'day-»,. the Court made the foflowingz



ORDER

This Mise.W. is filed on behalf of responden–tsVVw’:i_’__j’to

under Section t51 of the Civil Procedure

226 of the Constitution of India, pragiingtoi
eight weeks from 12″ August oi’;
order passed by this Court in

2. Heard the learned ‘éi’o”trernmVeAntVAadvocate
appearing for re5i7.’i>nd@”_?S..1:.ttQ C

3. Anerepermai the in the application,
it is seen sought for extension of
time August 2009. The time sought
has aireadty: the prayer sought for by

respondents doe-s__Vnot survive for consideration.

AvoeordviitgIy,.the Misc.W.8290/2009 stands disposed of.

ed/~
JUDGE