Karnataka High Court
Sri Gubbi Somappa S/O G S … vs The Executive Director(South) on 26 August, 2010
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE 26"' DAY OF AUGUST
BEFORE
THE HONBLE MR.JUsT1cE RAMAA»MOHAN"REDOY: - _ u
MISC. :.NO.6424;{20;;§_-Q. 3
W.P.i\EO.8929/20 i'é}x{S~PR(3)'--- '
BETWEEN ;
SRI GUBBI SOMAPPA s/ONO S..HANl1}1ViAN'i'--HAPPA
AGED ABOUT 35.&fEARs;_' ' -
R/O No.10, EAST 1v;A1'N"ROAD_
JAYANAGAR, 'z':fi"'H.._'*'i?.*r?I31.;Og:.1§ ' A
BANGALORE ' ' A 1
""" PETITIONER
{By Sri: :3 RA.1U*s; G, ADV.)
AND;
. ;_. EXECUTIVE __1)iRECTOR(SOUTH)
sv
_ "FOOD CORPORATION OF INDIA
'iZ..Oi'~l.?'~}LOO.F}?I_(3E, HADDOWS ROAD
M.ANA(.'xER[KTK)
FOOD CORPORATION OF INDIA
REGIONAL OFFICE
* No.10, EAST END MAIN ROAD
V. _.JAYANAOA:R AW "T" BLOCK, BANGALORE
RESPONDENTS
THIS MISCJW IS FILED IA 8/8 351 OF CPC ALONG
3 " A.FF'IDAV}T PRAYING TO RECALL THE OR
DATED 20.7.2010 DISMISSEB FOR NON-PROSECU'_i'.I_ON
IN THE ABOVE WRIT PETITION. T "
THIS MISQW COMING ON FOR
THE COURT ' ~
HEARING THIS DAY.
FOLLOVVING:
ORDER
The explanation offered’V”tb;f’the depe’Iz’ent:’;§in the
affidavit accenzpanyingiltlxe can llxerdly be
said to be satisfactory. be-clgtulselb be tested
since it is nottvknovwn at s_vl1.2it”ti£ne-..tIf;efe was a traffic
jam and *siivhe;I’eV are not documented.
Nevertheles’S;”‘ir1. ,A(‘:3.v.1:’j’df5IV”‘:§”.:(5’ d’d.jt1stiee’V’t6lVthe petitioner. the
default order €i;lte:l_ the petition is
recalled. Applliealtivnnl is Aailotssed and the writ petition is
xjestored to f_ile.V
Sdf
Judge