High Court Karnataka High Court

Smt B R Parvathamma vs Range Forest Officer on 23 February, 2010

Karnataka High Court
Smt B R Parvathamma vs Range Forest Officer on 23 February, 2010
Author: Jawad Rahim
" I'  _ Ba'iadnnur, 

IN THE Hum coum" or KARNATAKA AT BANGALoa'E«,T

Dated this the 23" Day of February 2010  

BEFORE   ._
THE HON'BLE MRJUSTICE JAWAD R431-M.  I
   MISC ore; No.32»45.,/20c§9 "  V'
CRIMINAL REVISION PETITION'NcT.'650/2089 I'  4'

BETWEEN:

Srrrt.B.R.Parvathamma,

W/o G.H.GopaH<rishna,    _

Hindu, aged about 43 years, '- V  '

R/at No.77,   

Goliaarahatti, v

Him/urTalu%<, H _  _. .

Chitradurga Di;strirf_t.,V    _  

em-577543.    '   ._   ..PETITIOI\iER

. I I  §.a_§'5ri';K_;"rvzu_rthy, Adv. 1

AND:

 

1. Ran_cA3e..ForesEt" Officer',
Ba%,a.?}onr:~sJr Ra rage, _

V Ch{kmagaIu.rDistrict.

" Auti_ToIri'zvé-Sci .OfEI.I'c;e"r--cu Tr: ~
Cseputy COf':Sj_er':7atOr of Forests,
Koppa D:visIo*n,

'V Koppa,  ..RESPONDENTS

 [By Sri Rajasubramanya Bhat, HCGP}

 THIS MISCCRL. IS FILED UNDER SECTION 5 OF THE

'f1;:.M:TAT1oTu ACT PRAYING TO CONDONE THE DELAY or 5 {was
 "I.N FI§_Ei'~%G THE ABOVE REVISION PETITTON FOR THE REASONS
"  STATED THEREIN.

THIS MISCCRL. COMING ON FOR ORDERS THIS DAY,
THE COURT MADE THE FOLLOWING:

 



Ix)

ORDER

Heard the learned counsel on the applJ(+it.i’ohV»’.’filed-..___:”.

under Section 5 of the Limitation Actcm

2. Accepting the cause shovkh, :o’Aelé;y43o_t

condoned.

3. Accordingly, Masc.crI.32§i’6/hgzooog ismsposedo of.

“ichThWWJUDGE