High Court Karnataka High Court

S M Manjunath vs State Of Karnataka on 16 February, 2010

Karnataka High Court
S M Manjunath vs State Of Karnataka on 16 February, 2010
Author: Jawad Rahim
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated this the 16" Day Of February 2010
BEFORE 
THE HON'BLE MRJUSTICE JAWAD RAHIM  

MISC" CRL. /Vo.258/2010 _ __ .
CRIMINAL REVISION PETITION NO.57/2C'.Z_V0  I

BETWEEN:

S.M MANJUNATH V
S/O MALLESH,  -
AGED ABOUT 25 YEARS,
R/O SRIRAMA LAYOUT,
SARAGUR TOWN, 
H.D.KOTE TALUKIT   .
MYSORE DzsTR1c:T.* '  '   

"  , V  I*f_'.v..P.7*,£TETIONER
[By Sr_i"PL__Mahe'éria!'  Krj's.hnal B._1T= Advs.]

S:F_AT'E OF _K'ARA:.A*TAKA, " _

SARAGLJR eQL;--.r:'E,._  " "

H.D.KOTE.TAL_uK,_ ' 

. *REPRESEwNT'ED' BY'S.P.P,
~~i,H1(3H COL5'RT.OF KARNATAKA,

em-.I GALO RE """ "
A,   ..RESPONDENT
 ~[By_ Sr: Raja Subramanya Binat, HCGP3

TwS'*:I3~%.~':::;sc.CRL. IS FILED UNDER SECTION 8 OF
LIMITAT-.[ON<"ACT PRAYING TO CONDONE THE DELAY OF 25

Ir__DAYS EN FILING THE PETETION.

I 'I"*--.,TH:s MISCCRL. COMENG ON FOR ORDERS THIS DAY,

  vT_HE COURT MADE THE FOLLOWING:





L.)

ORDER

In view of the urgency expressed by

counsel for the petitioner, MisC.Cri.258/2Qi_i:0.VVfilied’

condonation of delay is taken up hea’ri:nQ., 4′

2. Heard. ” ‘

3. The appiécatéon is Vio_o”posedA”‘by But” it

considering the circtinjastances. ex.pI’a»ined ‘ in-v.tAhe..’§affidavit
and the nature of charged-acfiaivri-s&t; pentioner, satisfied

that the cércum_sfta_nces'”re’qaV§re_'” be condoned.
Hence:,_; the _[s”?wcV’ond orj_ed_. _–

4.'” A_c”cordin€_;’ii:–‘i;’/’A,’- iI\:{Ei’si:fi:§’C’r|.2S8/2010 is ailowed.

sa./-»
JUDGE