High Court Karnataka High Court

R Chandrashekar S/O Ramalingam vs The Director Nimhans on 3 October, 2008

Karnataka High Court
R Chandrashekar S/O Ramalingam vs The Director Nimhans on 3 October, 2008
Author: D.V.Shylendra Kumar


Bmaimrsmsgm :;;<:<r,k –

WWW”; W15 smmmmr\ItM¥\M. sma-are uuum mwmmm HIQH CGKFWT @F K&WiNfl.TflKA HIGH COURT OF KARNATAQKA HEGH cmsm” QF KARNATAKA Hififiéaé €’£f€M.fiR

3%” 7m: I-Efif-I $023122′ :3? K2%.R2§£.’3’&K2§, awéagfisiéfi

mama was rim am my

BEFGRE ‘

égatmza: bfifi. q..n3s’1’~;c1»=:’%:3§k3F.s§:¥LE§:~aaj%:{:§Mx§%

EE’§”@EEzI”§

R.§– aa&karF if
Sffi
iagw. fieui %; 536.9%; ‘V ‘
p§.g§m*$.:a3.§ i ,. ‘ ‘

-am .

Ffigéfi T§$t§’v{:;&;t$1?3F$’,9: ,_ _ ..
Emiziizig zlét R539-?3;’.»”?I_;3, 7f_ ‘

fiaga A A
fifiémfial

;PE&I{2’HEFK

S3~.Caume3: $5132’ Mia T-

IIUH COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH I

(Central Act}. A memo is also flied to this effect by the

iearned Counsel for the writ petitioner.

2 .Sri.Rajagopa1,, learned counsel .’fO3f .. ‘j;~;q,e;”‘i.:1*espot1{ieiit.V L

Iristitute submits that as the peti:’tiorier*»1iet€i” writ. ”

petition before the period oi.V_c1aé?S”
the appeal against the orderiiéifiiestate .{)’fi”ieer..vvEthe petitioner
may be permitted to it petition with liberty
to the petitiorier to xiii: tor the p€titiOI}€I’ to
impress eondonation of

delay .irrte1j;ti;s ofiijthe “ete:ttiitoi’j£~~;3fovision itself.

of the petitioner is noted arid

the { iitienio received on record. Petitiori is dismissed as

éfvaitliout prejudice to the petitioner’s right to fiie

iir3tder”‘VSection 9 of the Act against the impugned

ortier garovitied if the appeal is preferred Within 12 days from

tot1.a}:.VV”‘ The appellate forum may examine the question of
iiicgoiiliiioning the deiay taking note of the pendeney of the Writ

it wpetitien before this Court from 3-6~’2008 and upto this date

and the time consumed in obtaining 3. certified copy of this

%/

……. . uwvnl ur n.MI\IVu-\IMl\l-\ rm.-an OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF IOLRNATAKA HIGHCOURT OF KARNATAKA i-HGHC

order to compute 12 days within which the petiflpxzer may

have to prefer the appeal. Regsfiy is directefi’ the
certified copy of the order forthwith to ‘I’1je

petition is dismissed as witI2dra§;vi’i.”*« . A

Sbb/._ V