IN TEE KIG8 COURT GE' KARRATAKA, namzn @315 ram 2"'nAx 9? sspmaEn,~2ad9f; PRESENT was HGN'B§E Mas. JUSTICE gAxJ$LA*¢fiaL$§R. =
AND
was HON’BLE MR.*Jnsrx¢m 33wAn”Eafi;g }
MESC.CRL:3§70(20b§«: f
cnxxfifiamgaaéfiam-sbfigag/2569
BEIWEEN: ‘ L ‘
Shivaxa§w@_Shivéq-_*g ,
s/o mngaiah Nitxqaiérfi
Aged about 39 ‘yéa;:s._ ‘ -. ‘
Raaidjzxg at Nr;.1${)_, “-5″‘”»»..Gross
Vazkataswaznxyé £xVi;ezi~.a1ion”
na§arV; §v~.El’.J.-Jagzir
Bar:g:§.2re–32 -. APPEELAEH’
V IL Bfiarunnissa , Advraczate)
mu——r.-«
State of
By its VR,1’V.R’agar 13.3. ,
“a WRa@xe§eQted by sup
2 Court Building
‘–$aagalaxe~32 RESPQEDENT
mu
MISC. CRL 3-HG/09 is filed under: section 5 GE
§ ‘ the Limatation Act praying that this Konfbla
Court may be pleased to condone thee dalay 43$ 32
days in filing the $1 in the ilitx’-.1’3:f£%.#i: of
justice and equity.
This Misc. Crl. coming on for
day, mmnauna CHELLUR J, made the £a11a9ing:’ V._’=
o R n é §7 ‘
For the reasons seu'{:..:E>i1t afisizglicatzian,
the delag’ cf 32f’aays?”;§J ;iiigg t$é'”appa1 is
candoned .
The Misgf c;1;34§o/2609 is giiawed.
iMTV; ?iF? % JUDGE Sd/- FUDGE sakxd2o92cé§;f7