High Court Karnataka High Court

Sri Narayanappa vs The Asst Commissioner on 30 September, 2010

Karnataka High Court
Sri Narayanappa vs The Asst Commissioner on 30 September, 2010
Author: V.G.Sabhahit & B.V.Nagarathna
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 30TH DAY OF SEPTEMBER, 

PRESENT

THE HON'BI,E MR. JUSTICE §(.O.SAEIIAI?:jI<If  4- _  "

AND
THE HON’BLE MRS. JUSTECE E;VI.V_NA.GAI2I§*If;II\IA u

MIsc.w”.No.1302L21/2.009 IN ‘ I
WRIT APPEALINO.fi1’78[2O09(SC/ST)

BETWEEN:

SR1NARAYANAPP:A._ _ _ –

S /O LATE CHIIIKIIMLINIVENIIATAPPA I
AGED ABOUT eQII.EARS._; .. .
R/O TIIII:>PASANDRA “II’II,I’,Ai;3E~~« 3
SHAPUR..PQ_S’T,_ I411;-I:IVfI:IURII_OI3’3III._.,.V,_
KOIIAR:VDISTF<1C., —

I ‘ …APPELLANT

[By Sri: P “EARAMESHWARAPPA &
B N MIINIRAJIIF, ADVS3.

V’ 1 n H ….. .. V

“COMMISSIONER

._ __SI}i3′–DIVISION
‘ KOLAR *

SMT; KENCHAMMA W/O N THIMMAIAII

.. , _ AGED ABOUT 55 YEARS
_ ‘R/O BANGAVADI VILLAGE
KASABA HOBLI, SRINIVASAPURA TALUK
KOLAR DISTRICT

3. THE DEPUTY COMMESSIONER

KOLAR DISTRICT
KO LAR

… RESPOND ENTS

_2_.

{By Sri: D VIJAY KUMAR, AGA FOR SR1 SHNA PRAKASH
FOR R3 TO 5, R1 <3: R2~SD)

MISC.W.NO.13042/2009 FILED BY THE ADVOCATE
FOR APPELLANT U / S 5 OF THE LIMITATION ACT PRAYING
TO CONDONE THE DELAY OF 375 DAYS IN FELING THE

This Misc.W coming on for Preiirninary

day, SABHAHIT J, made the following:

Misc. W. No.13o42/2009' is fiie_d:"for' coi'1_dpria1«ioii"'of'"

delay of 375 days in fiiing the appeeait.p

2. We have heard the ~1.earr1etd”C’o.iir1VVs\eE._ appeanxxgt for the

parties and ‘ pe1′”used* theppdaverinents made in the said

applicatiort”st1ppori:ed”§§yi.–t:he.Raifidavit.

3. uis=averred._.i:nV the appiication that the petitioner had

in 09 and when the same was disposed of with

iiberty to iiie tifreview petition. which was ordered to be

V _ considercid “or: merits within the period of limitation.

.. , ., fnThereafte1′,.. review petition was flied and the same came to be

O . di Sr’z1is’sed.

Having regard to the averments made in the

V application supported by the affidavit, which are not

eoritroverted, We hold that sufficient cause is made out for

m
:2 22

/

,3-

condoning the delay of 375 days in filing the application —

Misc.W.N’o.13042/2009.

5. Accordingly, Misc.W.No.1304_2,/V2009 K”

delay in filing the application is con’don:ed ;5:*..g5sc:;

of Rs.1,000/- to be depositeciiV_b–eafore Couft’ S3./it.’£1in..3fot.i1r

weeks.

« %I’udge

S3!