Karnataka High Court
Smt B R Parvathamma vs Range Forest Officer on 23 February, 2010
" I' _ Ba'iadnnur,
IN THE Hum coum" or KARNATAKA AT BANGALoa'E«,T
Dated this the 23" Day of February 2010
BEFORE ._
THE HON'BLE MRJUSTICE JAWAD R431-M. I
MISC ore; No.32»45.,/20c§9 " V'
CRIMINAL REVISION PETITION'NcT.'650/2089 I' 4'
BETWEEN:
Srrrt.B.R.Parvathamma,
W/o G.H.GopaH<rishna, _
Hindu, aged about 43 years, '- V '
R/at No.77,
Goliaarahatti, v
Him/urTalu%<, H _ _. .
Chitradurga Di;strirf_t.,V _
em-577543. ' ._ ..PETITIOI\iER
. I I §.a_§'5ri';K_;"rvzu_rthy, Adv. 1
AND:
1. Ran_cA3e..ForesEt" Officer',
Ba%,a.?}onr:~sJr Ra rage, _
V Ch{kmagaIu.rDistrict.
" Auti_ToIri'zvé-Sci .OfEI.I'c;e"r--cu Tr: ~
Cseputy COf':Sj_er':7atOr of Forests,
Koppa D:visIo*n,
'V Koppa, ..RESPONDENTS
[By Sri Rajasubramanya Bhat, HCGP}
THIS MISCCRL. IS FILED UNDER SECTION 5 OF THE
'f1;:.M:TAT1oTu ACT PRAYING TO CONDONE THE DELAY or 5 {was
"I.N FI§_Ei'~%G THE ABOVE REVISION PETITTON FOR THE REASONS
" STATED THEREIN.
THIS MISCCRL. COMING ON FOR ORDERS THIS DAY,
THE COURT MADE THE FOLLOWING:
Ix)
ORDER
Heard the learned counsel on the applJ(+it.i’ohV»’.’filed-..___:”.
under Section 5 of the Limitation Actcm
2. Accepting the cause shovkh, :o’Aelé;y43o_t
condoned.
3. Accordingly, Masc.crI.32§i’6/hgzooog ismsposedo of.
“ichThWWJUDGE