EN THE HIGH Comm' 0? E{ARNA'I'AKA 1
<3IRCUI'}f' BENCH AT GULBARGA . ;
BEFORE
THE i{~iQE'¥'BLE MR. .msT1<;:E L.&*ARi§YANA $'a1%A:_m%L 'L«.::VA
BATES mzs THE mm ALm:sa:2:}eg
w.P.No..;§a59..!20%§?Ii;1<1
BEWNEEN
Sm SARMQEDIN,
S/O SO§<'ISAB'"~ . _ .:,
agar) 49 YEARS,
CA¥~?PEN'§'$Ie., '- V '-
NEAR {EB C()§.LE€"_}E 'SHA§§AP'U__R"'!'OWN,
SHAHAPUR, GULBARGA DISTIECT,
.-- .. " ._ ' PEFZTIONER
=%'f'V%(?§ys;~i,'%%%;%~ S-TSANJAY HC}GW DA, ADV.)
SR1 SUR4'E:3SPiAS}'i3 GURUPADAYYA
~ H fj.-AG:-ED 36 YTZAIRS,
_ 'BE;31N£:ssMAN, NEAR BC COLLEGE,
SF1A_HAP{;;§R '}"OWN,G{}LBARGA D¥S'I'RIC:'I',
".RESPONDENT
4: _ {jRay Szi : VEERESH B PATIL, ADV.)
TV and was under treatment at Shahapur from
he was not well, he could not approach his
oiaiairxing fitaess certificaitt fmm the Doctor on
. he has appmacheci his colmsei without therebeing deiay.
filing medicai cexfificats and application for conéonatiaza of
S “deiay, the petitioner did not step into the Witness box and deposed
‘FI-iiS WP. WLEQ PRAYING TO QUASH ‘rHER:>}3:’é’ 4_
23.2.2007 PASSED BY THE CIVIL JUDGE, -«, ‘V
LA} IN MISC. R.A. 22f2004 VIBE ANXr:€3″:”..N’D –‘CONSEQU£T}NTU’f
ALLOW 1A.: AND CQNDONE THE DELAY o1:f_4j2 ‘£)AYS–._IN..’F’..IALI.{QC}
mg APPEAL. ” ‘ .. ~
This Writ; Rstition coming _ forA”pzfciimTiI;ajt§z”‘
this day, the com”: made the fol}awi11g:’– _ ” ‘ ‘
The p€titione;” i:”iied izxjunction and
declaration. Ting. ‘sziit d_¢c{r§et :kj.i g_ra1’1tiJ3.g injulzction and
in mspeci: ofVVd§:ci;;{i*a1V;”i0};i< qzhe -s{i:i1:::Vi;<raa2";..¢jVis,fi;isse{i against which tha
petitioxler –.0':x1"the: file of Cixzil Judge (SD),
Shompur. Whfie that was dciay of 42 days.
§~I:_:-;I2Cz~:, I:1§:_; fi1ed LA. I\Vi’c>(..VI’ 1i’11€,i1=::r Section 5 of Limitafion Act seeking
ficndfimqtibn. cigziay in pmferring the appeal. In support of the
appiAit:.9;ti€i;1.TAhL§”medical certificate contending that he was
“<
\
3
to prove his afiiciavit and its contents. The court bcisw
by mereiy filing the application for condonatimtt
producing meéical cefiificatc and fimess ceri:ificat::.Vis;:_A’1:;3t’ éfifiatiéni ”
1:0 9012610116 the delay and dismisssed
Hence this writ pstitiozl. V’ ‘ .’ V ‘
2. it is the contenfian ofV’VL’tTt§e gctifiomér ‘vihfiéii he was
sufisring fiom fever and he 2’1%§1s..’g§gedicai’Acéftificate to
‘aha: cfiect. He ;.0~r1Iy’ aftc.2:_ ahtaining the medical
certificate he 1§z3$E:~!)Elf: i:}, mes}; aégvcxfiate, which is the genuine:
mason in slipport :>f;§é1s,é§A’–T.__i¥i’€<tic5;c, ha mught for setting aside
the impugnfid G7I':§§:t. _
3. Tfhfi ‘v+rg2aso’§1’sf””‘é1sVsigned by the petitioner has been
vexifieri t:’:Tr2r1_::§sV£i:¢ applicafion fileé by him befere the iower
‘VV’-….appe11$itr: “{fou;§*:.’ L_’!.”:i101:zgh the court was right in mjectjng the
2_1;§jp1iea1:iGn ~fof;_c0nc1012a£§on of fielay, the court sheulzzi have given
to that petitioner to adduce evidsnce in supyort of
_’j~h_._is« ‘caé§e. Hfiitflclfi in the intsmst of justice and equity, the order
Apiasysfleé by ihc court mow in R.A.NO.22/2664 an I.A.No.I ciatad
:23.2.200’? is setwaside. The pefitioner is pexmittéd 1:63 fils
“<
appropriate agpficafien fer comionatioxx cf delay wifimin twfti
from the date of mceifjt cf {raspy of this oxfler.
With this obsfirvation, this petition _