Karnataka High Court
State Of Karnataka vs Basavanayaka S/O Siddanayaka on 25 February, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 25'?" DAY OF FEBRUARY
PRESENT
THE I-ION'BLE MRJUSTICE D'
AND
THE H()N'BLE MR. JUSTICE.§.N.VSAT?AN;.ARA§fAN%A A
M1sc.cRL.No.52_é2 GE 20%» 1 B,
CRIMINAL APPE; , N(_);{549" AGE 2009 (A)
BETWEEN:
State of
Badanavalt; %1?g1ige'~S::s;t:or;;~~ ~ J1 f APPELLANT.
(By S1-:.1>.M.V SPF)
AND:
1 . Ba;Savana_\:ra-kg,"
_
V 'Aged 'ab011t._5O Years.
2. _ Kuilanajk,
SR/0 Mada;-gnaiak @ Chikkajulanaiah,
"-about 40 Years.
'V .. B0th'a.i"e r/at Thummanerale
_Viil,age, Nanjangud Taluk. .. RESPONDENTS.
(By M/s.P.Nataraju Assts, Acivs.)
*w!l=__*’_i=__*_#_$
THIS MIsc.cRL. IS FILED UNDER SECTION 5 OF THE
LIMITATION ACT, PRAYING T0 CONDONE THE DELAY}?-)»F 33
DAYS IN FILING THE APPEAL.
THIS MISC.CRL. IS COMING ON FOR HEA:>q:NGAEV:5r%””
THIS DAY, SABHAHIT J., MADE THE FOLLQWIN.C{: “‘ ” .
0 R A
Heard. In View of the affidavit
filed in support of the Lare satisfied that
sufficient cause the delay of 33
days in filing
2. /2009 is allowed. Delay in
filing the aptpeexitt is’ 4′
” ….. <4 Sd/,5,
Iudgfé
Sif
Etsfigg
% temsxf.