High Court Karnataka High Court

State Of Karnataka vs Basavanayaka S/O Siddanayaka on 25 February, 2010

Karnataka High Court
State Of Karnataka vs Basavanayaka S/O Siddanayaka on 25 February, 2010
Author: V.G.Sabhahit & S.N.Satyanarayana
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 25'?" DAY OF FEBRUARY  

PRESENT

THE I-ION'BLE MRJUSTICE   D'  

AND
THE H()N'BLE MR. JUSTICE.§.N.VSAT?AN;.ARA§fAN%A A

M1sc.cRL.No.52_é2   GE 20%» 1 B,  
CRIMINAL APPE; , N(_);{549" AGE 2009 (A)

BETWEEN:

State of     

Badanavalt; %1?g1ige'~S::s;t:or;;~~  ~ J1 f  APPELLANT.

(By S1-:.1>.M.V  SPF)

AND:

1 . Ba;Savana_\:ra-kg," 

 _  
V 'Aged 'ab011t._5O Years.

2.  _  Kuilanajk,
SR/0 Mada;-gnaiak @ Chikkajulanaiah,
"-about 40 Years.

 'V .. B0th'a.i"e r/at Thummanerale

 _Viil,age, Nanjangud Taluk. .. RESPONDENTS.

(By M/s.P.Nataraju Assts, Acivs.)

*w!l=__*’_i=__*_#_$

THIS MIsc.cRL. IS FILED UNDER SECTION 5 OF THE
LIMITATION ACT, PRAYING T0 CONDONE THE DELAY}?-)»F 33
DAYS IN FILING THE APPEAL.

THIS MISC.CRL. IS COMING ON FOR HEA:>q:NGAEV:5r%””

THIS DAY, SABHAHIT J., MADE THE FOLLQWIN.C{: “‘ ” .

0 R A
Heard. In View of the affidavit
filed in support of the Lare satisfied that
sufficient cause the delay of 33

days in filing

2. /2009 is allowed. Delay in
filing the aptpeexitt is’ 4′

” ….. <4 Sd/,5,
Iudgfé

Sif
Etsfigg

% temsxf.