High Court Karnataka High Court

M/S Murugan Industries vs The State Of Karnataka Through The … on 21 August, 2009

Karnataka High Court
M/S Murugan Industries vs The State Of Karnataka Through The … on 21 August, 2009
Author: Manjula Chellur B.V.Nagarathna
IN THE HIGH COURT 0!' KARNATAKA, BANGALORE
IDATED THIS THE 21% DAY 03?' AUGUST, 2009""-.»

PRESENT

was HON'BLE MRS. JUSTICE MmNaULA cfikxzufit"-"'"

AND g””~
was HON’BLE MRS. Jusrxcfi;B}§;9nAeAfiAiR$AEaf7f

MISC. CVL.1S244/20Q§ g Misc} CV; iéslifzocé
§Eé;§2#§{£22§V

BETWEEN :

M/S. E’ ‘gar; Iziafistries,

Plot no, 5,’?,,9;t*,’w_ .j

KxADB”IndstriaiaE&tét¢¢

Kelagoté, N.n;.4}*_”«_’

Chitradturgav» -_ AQPELLANT
;=v_ »A”~’ ‘ can

(3_-»_§fg.sxi.M.N. gcrwda 5; Miss V. silpha for

E * Yzatan ‘=AAs.su¢<;iates , Advocgates)

§h§ staté oi xaxnataka
Ehrough the Comaissioner of

' Co:tme:3:*<::3.a.1 waxes ,

mt; Main Road,

ii" Eiantfihinagax,
K_Ba;x3–galo1:e–560 609 mspmmmw

comma

-A-~k-I:

MISC. CV1′. 15244/09 is film under secticn 5
of the Limitatian Act praying’ that this Hon’bJ.e
Court may be plaased to candone the delay in of
66 days in filing the rec-.a..’l..’L:Lng the application
for restoring the appeal, in the interest of

justice as otherwise irreparable

caused to the appellant.

MISC. cvx. 11317/09 is :;Ei1ac9. f}u§:d’e:”‘*{$fde3:

Rule 1 of Code of Civil Procedure to.,%reoa.1’l:_”~t3’xe_V

order dated 3.4.2009.

Those Misc. Cvjls. on for’ ~o:dei’s, this
day, MRNJULA L’-tgizaofiollowingz

0-13 :15″ 5 72

In ‘o;=,V stated in the

affidavits £1,1.e<:, hr the aoplications,

these 1:wo.,miso".' _ <:~.~.-.-}…; : allowed condoning the

dnéiay w

1:5. filing the recalling

dated. 3/4/2009 is recalled

Nsuf –

.’ vo,_}egstox§§i;1;§«thé ;i;¢g§éa1 its original nurmer.

Sd/-*
JUDGE

Sd/-

JUDGE