‘-” -“r-“~ .*’-W.-9°–.-7..-«-V-F-.~ -*”.–“W-I-,*r-‘IIa7II~r’I- =I-II-wI-a-Ia-uI\tI\!- ‘Ill’
mum -mun t..ui.nn- ur’mmtNA’mIm RIG!-I COURT ‘OF KARNATAKA ‘HIGH COUIE
1
IN THE HIGH center or KARNIATAKA
cmcurr BENCH AT Guyggmsa
Dated this the 937* day of Jan112:§’§§*,
BEE—‘fl’RE;
THE: 2»IoN*nLE MR J2IS’ii’§§3E} _ l3’i7 immafi ”
Requiar Fif$f 2 ‘?§;3g3ea§A “M 19;; iv-,¢{‘5.:{r0a;?
Between:
Ti-IE C0§.€MISSI£:I\¥E’r? 1,’; ..
czm’ MLINECIPAL-COE§NCEL
Bimiaé. V
8ID;«.:€2_:”;’;s’:’i2::C’1′: ‘ APPELLANT’
V 5:, 1\f,ad;3g0’L1da, Adv.,)
t
‘ 1:
–. S§~JE.’f’ ‘SAjR.z%;$§§%;m.?::%1v: .. ‘ ‘
W/ 0 .w;1~;;:UrLJ”S?{.E;HC}’i.,E3 wow
1%»; 0 :1?:§x1<ALWA'D:'
3; ma TALU £2;
I{3I§}.£%R'”‘.i3IS_TR~£CT
V =_+;~”;f;’A;*:’__E :31? mmgfaéég
_ R%’;E?._Bf’f yrs SECR ETARY
‘V . j~a;:::::3ANA SOUQHA
. ‘3r_§=~;G;:L0RE;~9:
” 2% DEPIJTY CQMNEESSEENEEQ
‘ Bzbzmiz; DISTRECET
‘iE:§”§E1’25s.R
‘”E”f–~1E AB§é§N§ST’RATGR
CITY M§;§N§CiPAL CQUNQEL
BIBAR DESTRECY RESP{3NU§}Wi”S
‘-‘H ‘ -VI I vvvlu Ur AHKIVMIHKH HIGH COURT OF KARNATAKA HIGH COURT OF WNATAKA HIGH’ CCU’
5
the daiay is neither intentionai nor de]ibetrz.it§:.’:§1:r5i:i fh€ref0re
j{1Stifi€S ta {2(‘)I7id€)I’i*-‘$3 the delay.
5. I have heard Sri R V ‘ i’i’:
the appeliant, perused’ _aLp;ji’iCa,ti0;§} suppovrting
affidavit and lockegl ‘ii11cjgm:.§fit’-Aefv’ fithe lawer mart
and the rslevani (ii>%:11133;’c:;r;3; piagiéd» Cass;
6. in 3-._£h€§”‘fH’$t’. i111Stan.¢<f;,V ": iEi'id that the explanation
offered"~iS"-:*£:?;ith<é;f:*"~éi'-Sufiiciefiit explanation nor a serious
a'££_::~:.r1:.pt ééiay in a proper manner. Excapt
for 1:123 rQ:_:i51ié;A 1:tVii&;ei11e11t of papers in any gaverrztnent
unicripality, there: is abssoiutely :10 other
'A mentioxzed. EV(;*§{'}?' govemmant appaal 91'
public bad}; if invoivss Cifiliijé in presentation
€i1f1é j§;:Q iimutine mcvement Qf' files, it is far E115 appeiiazfi is
V x ' steps in acivanae and not to Wait: tifl the East éatew Ba
ihat; as it may, I (it) not find may preps: expiaxzation
justifying the Cofidanatién, af inordinate dalay 2'29 days in
preferrizzg this appeai,
— …. ….n.u-. mun yuulu Ur KARNATAKA H16!-I COURT OF KARNATAKA HIGH COURT OF KARNATAl&:WH!G!4 COUR
8
preferred any fmflzer appea} and r§é_<:_§f_vm11ch
scopé for ir1terferiI:g with $16
decree if} this 81313631, "'~f:%§1"
Corléoizing the delay, " ifié was
liotifzsci anci no objectiéil-"., the ciaim of
defendaniuziiuxzicigikglity ; "
10. I12j;:};:z’2:._15fcs1.1:§.__i:, s;pj§1i%:af<i€?rlff. for czmfianing tha delay
and the ajégsééi'–23ré"€iiSin§ssed.
Sd/ –
JUDGE
.- —. —— ~. .~._ _~:-#7. 2-xv’-v~ “””‘””””‘f.”?’Iia-wuaI’!’I –u.I~’u’,I- wvunl ill” lP\I\l*\’ l”‘lI\7!’1 UKJUKI “Ur NNKNHIKKA “35”” COURT OF
IN THE HIGH center or KARNATAKA
cmcurr BENCH AT GULEARGA
Bafsd this the 93* day of Jan11E:’:§’, 1 ‘
BEFGI«L§§:A
THE HGl.!’BI.»E3 MR J{Is’i:’£CE’;._’_D”ii §§HYE;¥3r}$:I};f!_§v;§;i{Uh§fliR ”
Requiar 23%: ,?i’;;§;)ealA ]*fo_ 1 9:
Between:
THE camimxsszfigwae , AA
cm’ MLINECIFAEA-.30§_§’?€’C§L
B:I:;=A§2._
B:b$§e.4«:;:.s%*R;{<:T; ' APPELLANT'
V 11.. V F%§§';§é§1g0L1da, Adv")
" 'Arm:
.s;a«;%I”::vs~;::<_s;s:i5¢;zx*:fz~i1;–., ' –
wzcz –.§JEAP€;iUNATi§
=.(3C3C1: P~iQLT*SE;E.-I{;3–§,,E?3 iazom
R–;i0;vRAx{;:gLv:AE:.z~'
BEAR 'rsu,U:»:
E3£Ef}AR”‘i3IS_’1_’_’Rv;C’§’
‘«.$’f’Aif’E arr’ KAE’2’JA'”i’A§i§a
R§f:E:ZB’;’ YES SECRETARY
« “~V1:;sa’;;NA SOUDHA
‘:%;£¢i’GgL@RE;~9:
mg DEPIJTY COMI*v’E§S§{§?€E§%3.
\. ” B£D,M€. DISTRECT
“&§§’:)2%R
TEES ASMENESTRATQR
CITY MLENKEEPAL C{}UNC.§L
Blffifif? DlS’?R§C”{‘ REZSP{3N}§£E’~3TS
” ‘-‘H ‘ “VI I V-vvnl Ur AHIKIVMII-“EA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H50” CCU!
5
the delay is neither intentienai nor deLibe:z%a§;§:.§:;::i t1′;geref0re
justifies to condone the delay.
5. I have heard Sri R V bi’adé%,5gfGi1dég. ‘ i’0i’
the appellant, perused» V_ ap}jiic3.ti0§i»’-arid’ suppétfing
affidavit and lookegi fii1r§,gInéfitv–.0f-{he iower mutt
and the relevant déégjifiéxii the case.
6. in §’,:h§:¢:V’»»”fiJ’3t.’. if;_’.§1fanr§.e_”‘IV”f:i”i(i that the explanation
offered –v..if37–r§:7itha~:f-.z§i”‘L.*-svfiiciejixt explanation 1:191′ a serious
atégenjpt ole-my in a proper 1333111161′. Except
for tbs %ro2iii1iTé.A’111Vdv.ra:nent of papers in any govemmant
J I1%L:’llI}i(ZipEi]ii’Z}i, there is absolutely no other
mentianed. Every government appsai 0:’
publie body if involves étiiay in presentation
.u{i1z1é j$e§’ Eautine inavément ef flies, it is for the appeilazai £9
‘ AA ‘ steps in advance and not ta wait: tiil {ha East: date. Ba
{hat as it may, I dc) net find any prepay’ axpiarzafion
jufitifying the ccmdarxaticcm sf inordimata delay 229 days; in
prefarring this appeai.
6%
ArA;A men came
– – .. …. …-..n…-. mun uuulu Ur IUARNATAKA HIGH COURT OF KARNATAKA H16!-I COURT OF KARN
8
preferred any fauiher appea} and ;%:;:a'”t_v:n11ch
scape for interferizzg with Fhe
decrea in this appeal,
coxlcioiiing the delay, .ti1QfV_1g1fi ‘ W85
I”i()t§fi€2Ci and 1:20 objecti §i1*1.V’,V£_i1eficl” the claim of
dafaudané:~1I21113iC§i;§%;1i:§;L u 2
10. In for candaning the deiay
and t.};71é V
Sc1/ –
JUDGE