Karnataka High Court
Sanjeevappar Parasappa vs State By Harapanahalli Police on 16 February, 2010
1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Gated this the 16"' Day of February 2010 S
BEFORE
THE I-Io~'BLE MRJUSTICE JAWAD I2--;i(I-IIIYI'
MISC. CRL. No.5221/2009; ~ -- I. ff,
IN A 'A ' H V
CRIMINAL REVISIONS.RETITION'IYo. 97S;*20fi9. 1'
BETWEEN:
S/O HANUMANTHAPIJA, , ,
AGED ABOUT 26 YEARS, '
R/O. MUTHIGE vIL_EAI3E.,f
HARAPA.f\!AIjlALLI $TAL;J+..<..'
SANIEEVAPPAR I2ARIASA.R pA__.'VA 1
_ I ..PETITIONER
" [ By, VS':-'i' 'M__adh.u;ka'r« M 'DES_h;3ande, Adv.]
AND: .... " "
STATE BY - ' ' '- _
I-IARAPANAHALLI PO" ..;:E STATION
DAvANAGERE*, ' a 2 *
I ' ..RESPONDENT
4;{By.Sri Raja.__SLIi3ramanya Bhat, HCGP.]
._ THIS" MISc.cR«L._. IS FILED UNDER SECTION 5 OF THE
LIMlTAT,IO'I'»J..A'C_T,'I F'RAY~ING TO CONDONE THE DELAY OF 18
. DAYSIN F.I~L.II\I£:. TEIE AISOYE REVISION PETITION.
THIS,VMIS.c~.C"RL.J COMING ON FOR ORDERS THIS DAY,
KTHE COURT 'MAD.E THE FOLLOWINQ;
§'*:"L/""
m
ORDER
Heard Misc.CrI,5221/2009.
2. Considering the circumstanAce’s r-§$<'p§.aénVed_;'A»
demy<fi:H3daysinfmng mnspefiuodjstoficghéa,' " A
3. Accordingly, Misc.Cr’F”§’L’5.,T2:21/2009»jgaf’:iov\}:;*d.
Sd/~
JUDGE
the V