Karnataka High Court
Sri K Jayaprakash vs The State Of Karnataka on 13 December, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 13'1"" DAY OF DECEMBER 2010
BEFORE
THE HON'BLE Dr. JUSTICE K. BHAKTHAVATSALA A'
MISC. CVL. N09896/20.10
IN R.F.A.N0.1193/2010 (mic ;i§ ii\§.J}__ "
BETWEEN: ' '
Sri.K.Jayaprakash .
S/0.1ate B.Katappa, _
Aged about 62 years, V «_ _ V ea Vb '-._ ...APPELLANT
{By Sri.S.S.Gu.ttaJ, Adv.)
AND:
1. The State "of K.arnét"3J.<Va§"Ve " V
R613. by it9"3eCre£aI.'Ys'~.'i"~.
Dept. of Revenue, ' V'
M.S.Bui1ding,
Bar1ga1(}jre"-- ii.'
a.:'f1.(_:V1iJVi'L'11e'1;é. ...RESPONDEN'i'S
(By S::---: .:S;.ejB.Vs1%gé;1ag%';;é:;.1:_:.;c;;A for R~1 to 3)
Thiséiiiaiiéee. is filed under Section 5 of the Limitation Act,
io__ coiitiene the delay of 180 days in filing the appeal, in the
7irite;9esiI0f jiiusiice & equity.
This Misc. CV1. coming on for orders. this day, the Court
made the fo11oWing:~
ORDER
Heard on Misc.CV1.9896/2010.
The respondents have not filed objection .
condonation application.
For the reasons stated in the applieiaiionu
filing the appeal stands ‘ ”.Aeoofdingly, ”
Misc. Cvl.9898/20 10 is allowed…
Post v”:he._ ‘admission along with
Misc.Cv1.98S_37/2010. – _
Ekifi”
3UBGe
‘ V’ pp bnV*