Karnataka High Court
B C Shivakumar vs Sri K V Nagendran on 4 November, 2009
is THIS APPLICATION IS COMING ON FOR HEARING INTERLOCUTORY APPLICATION ON THIS DAY, THE COURT MADE THE FOLLOWING:- ORDER
Heard the learned counsei for perietfifl¢’f.’\’%:..pOn
application filed under Section 5 of Liaj_:14i’tat’i’on’1
the condonation of cietay inV.fi1_i_ng €’r1.e”‘petit%onI.«};’as so1JI’ghVt}g
Perused the grounds urged the’i’eei_n’. _
2. Despite Esscze have not
filed any coun.te§’§ I I I
3. I ..§f,oin?:;s§deFing_:’t:Fi’O€o:C’ircunjs’tances expiained and as
there {is noI’ob}escI§.onsg’fine_d.eV!ey of one day in fifing the
petition”is_ co%ndon’e–zIA;–
Accorc¢,_i_n_g§y, Misc. Crt. No.3708/2009 is ailowed.
Sd/..
JUDGE