High Court Karnataka High Court

Nanjunda vs State By Nazarbad Police Station on 9 March, 2010

Karnataka High Court
Nanjunda vs State By Nazarbad Police Station on 9 March, 2010
Author: V.G.Sabhahit & S.N.Satyanarayana
 

IN THE HIGH COURT or' KARNATAKA AT BANGALORE
DATED THIS THE 9TH BAY 01+' MARCH 2€l.V3:.Vii..T_:..

PRESENT

THE HoN'BLE  A  

AND .
THE I-ION'BLE MR. JUSTi[CE."%3,.N.$ATfYA1\TAi§;tJfi'l§tWA

1\!ISC.CR}.1._N0.,=1'O5;4V;jgiiifi2031f)  
CRIMINAL APPEA__L_','NO.754   (TE 2009

BETWEEN:

Nanjunda, _     
S/0 Thandava M1jr1§§1y," A   '_  '
Aged ab0ut't28__Y'E§ars",*§:.;  " .9  
D/0 No.1577/_1,A"5Fi?Cross,' -- '
Raghaven<ira"Nagar,~,"   "
MYSORE. ' A ' _   ,1 

(IN JUDICIAL C'.USTO'DY}._  "

 M'/s.Na§ 'Ass_Q§;iates and
" ' S':'i.A'§.3.t1backer Shafi, Advs.)

_._--..a....... 3

' "  STATE BY 
 'RTazarb"ad F_(§11ce' Station, Mysore, .
_  . '_ Re:f)resented'[.by the
" " T 'tats Pgxblic' Prosecutor. .. RESPONDENT.

-,,v”(B}ASri.P.M.Nawaz, Aden. spp)

***__$_*_1=__#~n*

.. . APPELLANT.

THIS MIsc.cRL. Is FILED UNDER SECTION 5′
LIMITATION ACT, PRAYING I0 CONDONE THE DELA§{_’OF’L:4’DA’If’S
IN FILING THE APPEAL. K I

THIS MIsc.cRL. IS COMING ONMWFOR II~I:;«.I§I’IxI}:*;~f0I\I I_.}\;’,’w

THIS DAY, SABIIAI-HT J., MADE THE I=f0I.L_ 0’v;IIIsIQ:i ‘A — ‘– I

oRDEgV
Heard. In View of a\rVAeV::IIuIV:Ie:nts_vLII1:,;1.(fl”e” afiidavit
filed in support of they satisfied that
sufficient cause cjiit’ delay of 2 days

in fiiing the ‘I

2. Accofciipg]Iy I054/2010 is allowed. Delay in

filing th-:’apApee1ui ucV§0rId<) i1e<i.

Sfij?

35:5″

mg