High Court Karnataka High Court

Virupakshappa vs The Divisioanl Controlelr on 5 November, 2008

Karnataka High Court
Virupakshappa vs The Divisioanl Controlelr on 5 November, 2008
Author: H.G.Ramesh
iV£.F.A.N{).5081/2008
- 1 -
[H mm HIGH comer or KARXATAKA

CIRCUIT BEKCH AT DHARWAD

DATED 11-11% THE 5" DAY OF HOVEMBER 2008  __

BEFORE

'H-IE rxownnm mn.Jus-rim H.e.RA1um__  if   * 

l!.F.A. xo.5os1[g9__s; , A  
VIRUPAKSHAPPA s/o KARIYAPPA KURug1_J§,

AGE: 43YEA12s occ; AGRL,   " _ V _ V
R/O KANAKAPUR,  =   
TQ: GANGAVATI, DIST: KQPPAL.     APPEL_LAm

(BY SR! cHAnDRAsHEKAI§"P_.A r¥A1';;L,V'A9vV.jA:"~% 

ms DIVESEQNAL 
THE DIVISIO?IALvOFP'ICE_. K§}~R'I'C,
KOPPALV, 13131': :<.:QPm.. '-  RESPONDENT

ma FiLED”I;tNDER sacrrzou 173(1) or M.V. Acr,

lnjoeuzm AND AWARD DATED 14.3.2007

LPAs$_$b’v:fl-~.Mv?:;w:&o.136/2005 on THE FILE 09′ THE coum’
OF’-Tm: CEVILQUDGE {sR.1:>N.) 85 M.A.C.’I’., GANGAVATHI.

‘i*H.I $s APPEAL com-rm on FOR oR;:)ERs TI-its DAY, THE

VA fjct:>URt;’ DELIVERED THE FOLLOWING:

M.F.A.NO.5081/2008

– Q ..

J U D G H E N T

There is a delay of six months (133 daygxiéi u

the 3139881. I.A.No.2/2008 is filed for _

the delay.

1 have heard the Iearma * ,

the appellant and perusw fin $upport
of the appfimfion~I.A.§50. opinion, the

cause shown isnot suflfiéigntv tqfhc inordm ate

delay kA¢¢o:m:A.A%l , 1,A.No.2/2008 is
__fl.*1.c appeal also faiis and is
hereby
ciisiniased. _
» 5,3/._
Judge