Q»
1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated this the 245" Day of February 2010
BEFORE V _
THE HON'BLE MRJUSTICE JAWAD RAHISVI
' MISC. CRL. No. 2307/20o§"'** « ..._: ;_. I
CRIMINAL APPEAL No»;.z094/2'O.osV"" I
BETWEEN:
H.P. Mudlappa
Son of late Putte Gowda,
Aged about 70 years,
Advocate: High Court,' 5
Residing at "Kuvempu 11.aVraya:I{a E' -
S[c12."Late Hanurnanthaiah,
C'o..n't reactor». a nd E ngifieer,
'No. 163.S,.15'«.._FFoor,
. _ =3_é"" _Cross,, '{?h.a'r1.d ra Layout,
" ._V-ij_aya'na'g.ar,.f="
Efiangalore 560 040. ..RESPONDENT
..’v’E.7Z-I-§IS MISCICRL. IS FILED UNDER SECTION 482 OF
.. PRAYING THAT THIS HON’8LE COURT MAY BE PLEASED
‘TO_A§RECALL THE OROER DATED 15.6.2009 PASSED IN THE
‘-ABOVE CASE AND THEREBY ACCORD PERMISSION TO THE
IAPPELLANT TO COMPLY WITH OFFICE OBJECTIONS TO MEET
THE ENDS OF JUSTICE.
THIS MISC.CRL. COMING ON FOR ORDERS THIS DAY,
THE COURT MADE THE FOLLOWING:
aw
ORSER
Heard Miscellaneous Criminal No. 2307/2009
2. By this application under Section _44€_3’2,’_l’-..the
appellant seeks restoration of the appeal.
3. Though the explanation deofinot make’-fio’u,t’V’any’.Vcase’.
for showing indulgence, but withza \/»i_e?wj.tos_g’r,an–t o..r’ie__ more
opportunity, the application is haiilowleci. :_~,’O’rderv’=,dat»e’d-.,L
15.6.2009 is recalled. Appea.VlvL”‘isV_VrestOred’tofi:le’;.,;”””‘ ”
iuucfl1″i53UDGE