Karnataka High Court
Sri. V C Jayaramaiah vs The Bengaluru University on 31 January, 2011
IN THE HIGH COURT SF KARNATAKA AT BANGALORE
DATED THES THE 31537 DAY OF JALWARY 2011.:'=Lfj~.._:'~V--_A
PRESENT
THE HOAVBLE MRJUSTICE v;.£3..E$AE:%'Ai§§:*%E';V.
AND
THE HC)N'BLE MR.3us;;:j'z-£t.E B,"AAANO_H'Aé
MESCELLANEOUS wR:T ':\:.Q.53.28k*20.:{j E
WRIT APPEAL No..2EA%7'_A% C.}§':V2G.1vOAA (3-RES)
BETWEEN: . '
S§{I.\JCJAYARAMAIA?_|»§
S/'O LATE cH1KKA1:2~+:MA«;A1AE:'. 'V ._: " .
AGED ABOUT 59 YEARE5", . =
RESEDING AT Lwt-.3, N'EW":E§jTUF:ES' QU.é\R3"_ERS
BE!-§Ii\§D v1sHvwAv':~ay'A;AYAi-:HEAEM cEAm'<E* '
JNANABEEARATHI_CAMPL;iS--«.._ \ ' " '
BEP~5GA¥_URU --":56'0'055._ ' __
AND READER, EBEPT. OF sE::AzAz--«i
?f~¥Qf?ESSOR
DEP"T",;O1'~' SEERICULTURE
"'3E'i'€{3£xLL§RU UNIVERSITY CAMPUS
E;E|\§{5ALL}RU A 550 G55. ..,RESPQNDEN"?"S
V' {BY 32:; REUEEAA JAEQE, ADVGCATE FOR RESPGNDEN? N02;
32:; F E QIAAESH EUMAA, A'AB'\fQCATE FOR AESPOAJDEAW N031}
MISCELLANEGUS wrtm S228 QF 2910 ES FILES uwmzzz SECTIQN § 9::
we LEMITATION ACT PRAYING "50 coreaewg mg zrsmav or: 35 't;A'~:;; EN
FILERG mg APPEAL. "
Ti-{IS MISCELLANEOUS Wm comma om FGR oRt3§__éis.j-r%§:is"%t:,?§§>,
v.5. SAEHAHIT, 3., MADE THE FOLLOWING: _
ORDER
Heard. In View of the ave:’En’a.nts r’1i-adxe in *; ifi’é1_ja.ppyiciatiérgi*
we hoid that sufficéent cause is mad__<§"ev§;t–f9r cétisibfiingfithe detay
of35 daysin fifing the appe$L_ Accp&nngfi5«pnscAN.5128/2010
is aiiowed. Deiay of 3.5 dayfsv'-in.'.f§:i»in'g is condoned.
5%
5%
333%
:<M