IN THE HIGH COURT or' KARNATAKA AT BANGALORE DATED THIS THE 9TH BAY 01+' MARCH 2€l.V3:.Vii..T_:.. PRESENT THE HoN'BLE A AND . THE I-ION'BLE MR. JUSTi[CE."%3,.N.$ATfYA1\TAi§;tJfi'l§tWA 1\!ISC.CR}.1._N0.,=1'O5;4V;jgiiifi2031f) CRIMINAL APPEA__L_','NO.754 (TE 2009 BETWEEN: Nanjunda, _ S/0 Thandava M1jr1§§1y," A '_ ' Aged ab0ut't28__Y'E§ars",*§:.; " .9 D/0 No.1577/_1,A"5Fi?Cross,' -- ' Raghaven<ira"Nagar,~," " MYSORE. ' A ' _ ,1 (IN JUDICIAL C'.USTO'DY}._ " M'/s.Na§ 'Ass_Q§;iates and " ' S':'i.A'§.3.t1backer Shafi, Advs.) _._--..a....... 3 ' " STATE BY 'RTazarb"ad F_(§11ce' Station, Mysore, . _ . '_ Re:f)resented'[.by the " " T 'tats Pgxblic' Prosecutor. .. RESPONDENT.
-,,v”(B}ASri.P.M.Nawaz, Aden. spp)
***__$_*_1=__#~n*
.. . APPELLANT.
THIS MIsc.cRL. Is FILED UNDER SECTION 5′
LIMITATION ACT, PRAYING I0 CONDONE THE DELA§{_’OF’L:4’DA’If’S
IN FILING THE APPEAL. K I
THIS MIsc.cRL. IS COMING ONMWFOR II~I:;«.I§I’IxI}:*;~f0I\I I_.}\;’,’w
THIS DAY, SABIIAI-HT J., MADE THE I=f0I.L_ 0’v;IIIsIQ:i ‘A — ‘– I
oRDEgV
Heard. In View of a\rVAeV::IIuIV:Ie:nts_vLII1:,;1.(fl”e” afiidavit
filed in support of they satisfied that
sufficient cause cjiit’ delay of 2 days
in fiiing the ‘I
2. Accofciipg]Iy I054/2010 is allowed. Delay in
filing th-:’apApee1ui ucV§0rId<) i1e<i.
Sfij?
35:5″
mg