High Court Karnataka High Court

Shivaraj @ Shiva vs State Of Karnataka on 2 September, 2009

Karnataka High Court
Shivaraj @ Shiva vs State Of Karnataka on 2 September, 2009
Author: Manjula Chellur Rahim
IN TEE KIG8 COURT GE' KARRATAKA, 

namzn @315 ram 2"'nAx 9? sspmaEn,~2ad9f;

PRESENT

was HGN'B§E Mas. JUSTICE gAxJ$LA*¢fiaL$§R. =

AND

was HON’BLE MR.*Jnsrx¢m 33wAn”Eafi;g }

MESC.CRL:3§70(20b§«: f

cnxxfifiamgaaéfiam-sbfigag/2569
BEIWEEN: ‘ L ‘

Shivaxa§w@_Shivéq-_*g ,
s/o mngaiah Nitxqaiérfi

Aged about 39 ‘yéa;:s._ ‘ -. ‘

Raaidjzxg at Nr;.1${)_, “-5″‘”»»..Gross

Vazkataswaznxyé £xVi;ezi~.a1ion”

na§arV; §v~.El’.J.-Jagzir

Bar:g:§.2re–32 -. APPEELAEH’

V IL Bfiarunnissa , Advraczate)

mu——r.-«

State of
By its VR,1’V.R’agar 13.3. ,

“a WRa@xe§eQted by sup
2 Court Building
‘–$aagalaxe~32 RESPQEDENT

mu
MISC. CRL 3-HG/09 is filed under: section 5 GE

§ ‘ the Limatation Act praying that this Konfbla
Court may be pleased to condone thee dalay 43$ 32

days in filing the $1 in the ilitx’-.1’3:f£%.#i: of
justice and equity.

This Misc. Crl. coming on for
day, mmnauna CHELLUR J, made the £a11a9ing:’ V._’=

o R n é §7 ‘

For the reasons seu'{:..:E>i1t afisizglicatzian,
the delag’ cf 32f’aays?”;§J ;iiigg t$é'”appa1 is

candoned .

The Misgf c;1;34§o/2609 is giiawed.

iMTV; ?iF? %    JUDGE

Sd/-
FUDGE

sakxd2o92cé§;f7