High Court Karnataka High Court

Ali Khwaja S/O Late G A Gafoor vs M Ashwathaiah S/O G Muniyappa on 3 December, 2009

Karnataka High Court
Ali Khwaja S/O Late G A Gafoor vs M Ashwathaiah S/O G Muniyappa on 3 December, 2009
Author: N.Kumar And C.R.Kumaraswamy


{N TI—ir:: E–HG}—-1 comm” 01-? KAI’2NA’1’Am AT I—31\N(3A1.C)RI3Z
£.)A’I’I€{i) ’11–us “F1115, 03% DAY OF I)1%:c::r:Mr3:_~:1’2. 2009
1>R:a:sr3N’1′
Tr–1:2: {{ON”¥’3LE MR.JUS’I’ICI’:2 N.K{,1M;\I’§m f
AND _’ ‘
TI–112: I–iON’I:3 1.13: MR.JL£S’i’ICi§ §::.R,:<1
R.£«'.A.Ne;.373/2:503 ' V'

E3E:'TWI::E:N:

Ah Khwaja

S/0. Late G.A.GzLEb()1″

Major V ; ‘- , V
C / 0. Bamjam COl1S1,1’L.l(‘.fI’€}i’} C0. L ffift; Lfl1″d:.'” x ”
Dalus Saiam. Q11¢je:’1sR()z’adV ‘ ~

Ii3a1’1ga1(>1*e. . ../-\ppclla1u’11

[By Sr,iyL,1E}1s”{?;I£1*i5s’h1’1a1.g;)$321..631 R..Chemd1*asheka11′. ;’\d\«'()(“£-liiiffifi)

AND: _ _
M.Ash\.>vat;}1e1i»a}1

S/0. G.§\/EL.1h*«iy2’1’p5)z’1′._ V
R / a :; Si:1ga1’1z;12i1’iaha.;iI}i
Ye¢i’?ii=121E1.}ie1 ..}”‘i()bli ‘ ….. _. v

B,’c11’i§___’,Ei1C1:*fiY North ‘I’a1L1k. …Resp(mcEe1’1t

‘ ._. (‘}”.5_j_.I ‘S R”. §e;§1i;.six=e1 p pa . Advo._j(-*vti11§;” IA ;\l0,§ f’iI(-ad by the-* d})1,)(‘?H&-El’1[. hf’l’E-‘il1
., 1_n’i<'}–1″ Sem:’0n of tl’tt1- [,iIT1H.d%i(J§1 A0! for m1td()n:«:£i0r1 of dc-rle-1y.

‘§’]’1S55 zlppeal (‘?0I”§1j’li”1__,(.?§ on for I’i11z1i §1c*e’11’i11g.; £.1’1iss (lay. I<I,?:'\/I/iii'.

' d(:']i\'€'.l'E',(.1 Llw ['0ll()w1't'1;_§: \/ _

("£'.1LiS(' gm not pre1m'1'i:1g 1I"1(% 21ppc*z1I or 11'];–tkialg the

21pp1i(:z11i()n within such period.

*Zxp1z111aIi0nw TE1C I}-tel 1}1a.1I’ the z1p1′)eI1z”11Tn _c)_1′ the
a[.)pEicar11. was anisled by L111)! 0rdc,=.1′. }’):’-._-4-1.r…’VIV’T:*(.~;%?._0r
judgmem Of. the 1.,.{ig11 Court in z1sge:;.=i:;-_;i;’gVi.fi__g;g .T
computing the 1.)r€ss(:1’ibed period may’ .$A;1:i;li6ie»:'{§:T

cause within the :11ez.ming.}§ of l_ i’1.i.:fi..SC(‘l,i_::)I’1.”; ”

9. Therefo:-e. it is clear sev£:i(5;1 Eris; a}3}5ii_g.r’a–E31e:..o11’Iy..iV(>._
an appeal or an applicaiion. –.VI E”-does “um ‘;1V;);2}y”‘~.1:t5″‘2i ‘Suit. ”
Se(:t.i0r1 3 of the 1,i:11i121,U():1 K”\’:§1;.~~~C!€f.’ 2’i~].S’ “z.,~T§!’.1A1 ba2T’1I”Of”1lji’1’1i{.£1ii(JIl.

which reads as uz1de1′:– ‘

“3. Ba; of;’I;i}1*r1i {z:t”ic:…1Vf’r,.–_{V1L] -S.j.§¥jje(rl to the

‘iI’.vVWSv€’.{“,ii{)1’IE?3 4 to 24»
{Vi”n c1:L1’si\?e]_ I. inslii tn 3 ed. a11.)}f>eal
prei’&~L1j’1*€*cE_. £1_:{(l “:’:1:’}”)’_;L314i(‘.?21!ion made 21fi’.e1′ iihe

“}.3I’§’.’F$Cl’i.Vbé’,dV})€§i’i()’d $ha!! be clismisssed a1t’!’mL1gh

Ii2mita.t.Ai011 haS”‘t”IO1 been sci” up as :1 defe.n(‘e.”

T’c?(ji3jGir1E. 1’eading of these wvo provisions; En;-1}.:'<;éf2c;V:f§=:; the app1i(.?2i1l.i0n filed for C():'l(iC)l']z?:i.i()i'1 of cié-?I2'ty was

" _wh(_)11';'-." IE]iSL?()11('€iV'€d in a Emit. mmj'.h icrss camse shown in

V sf:pp(.)I'1 of the $E1id z31ppIE(t21i.i0:'1_

\/

13. in ma: view oi’ the matter. \\’€’. C10 not find any mcrjii

in the appeal. A(1L?(3rdiI1g1y’. the apps;-11 is di.=;1″11is.$;<*c§.

sd/~–