High Court Karnataka High Court

Krishna Murthy @ Murthy vs State Of Karnataka on 9 September, 2008

Karnataka High Court
Krishna Murthy @ Murthy vs State Of Karnataka on 9 September, 2008
Author: Arali Nagaraj
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATEB THIS THE 9"' my OF SEFTEMBER 2002f  Q T 2»   _ u
BEFORE 'A   "

THE HON'BLE MR JUSTICE ARALI 4NA{}:XR;5j;v.    %  k

CB1,.R.E M0.9§§[2Q £)§  J X. 9

BETWEEN:

Krishna Murthy @ Murtlgy,

Sfo. Mahabala Rae, V " *

R10. 83' Cross, ._ V

Bapujinagara,    % a 
Shimoga        - '--....,_PétiIiOIi€l'.

(By S:f i.N_;  Adv.)
AND: _ . , , .,
 Stmje  V
'  Byfioddapqt Policé """ 
. Sb.i_r:1og&,  __ ...Respcndent.
 %(1k3%_s,rks:-i.A;s.I.  HCGP)
  is filed under Section 397 uf C:'.P'.C. praying to

""'T.' v%;£%£.VV'2':.=;ide thewjrder dated 11.8.2005 in Crl.A.No.82/01, passed by
 .V  an£i--.,S.J, Shimoga, dismissing the said appeal No.82/'01 for
 n§};}~p§Gs-seutian and remand back the same to dispose of an merits.

 '  f """'€£'his C:'l.R.P corniag on for orders aicmg with I.A.If()8 this
  wday, the Court made the following : -

¢~___r~v-------\.,-



ORDER 

Theugh this matter is listed today for he_a.ri_;2g..on

l.A.I/O8 filed by the petitioner-accused

of delay of 1022 days in filing the pIT€3.S_(‘_3I1t ” ‘V 2

and I.A.II/O8 filed by him seel<:i.11g "V

imposed on him by the Trial the up'-l'

far final disposal by consent of Counséél for me

petitinncr and also the .

2. pgeruseal “éfildavit sworn ta by the

petitioner vxign llflof seeking condonation of

delay. 11;’ is sta}fner med Crl.Appeal No.82/2001 and the

V was before the II Add}. FTC, Sllimoga and that

‘ ” i.”l1s:Vk’hadL efigéged one Sri. Gopinath, Advocate for filing the

and, the said Advocate had told him that he

keep him irlfermed of the stage of the said appeal, but

xhéldid not do so. It is further stated in the said appeal that

%’

(\-“”””*’

the petitioner was waiting for the result of the appeal for

years together, but he was not informed of

the result of the said appea} by his said

recently the police came to his houee””i:1’march hhiznenéi.

then he went to Shimoga ..

said appeal was dismissed nonapreetteiition on

11.8.2005. Stating the ahove rem the .¢.e.m.eyhas prayed
for condonation of delay of in filing the
present revision

3. offered by the petitioner

in the said hereby allowed and the said

gielay _the present revision petition is

eo;1doI1ed_ ..”‘peu’tioner has been convicted by the Trial

1999 for the offence under

Seeitiozik: IPC and has been sentenced to undergo

for one year and also to pay fine of Rs.1,000/-

{he same was challenged by 113131 before the said Fast

freak Court. Since the said appeal was not disposed of en.

(“**~….5*-“”*”””_’