swat wwwmm Ml" RMKEWMIMRM €""éM..;!!"'% Mfifikfifli hi?' WRKIWAWEJ'-Qfifil Wifidm 'L{..}'U'E€5 £3?" Kfi»'\KE"°3&'§flK}'-3 MEWH
IN THE HIGH COURT 0F KARNATAKA AT BANGALORE
BATE!) "ms was 13*" DAY 05 DECEMEER 23:99 %% j
BEPQRE
THE sewage :«:a.wsTmE Jawnaaas-an 'LC; H k
1.
His. mfinnesic mm19AL%’%~:._i13.
N0..1f1., MILLERS RGAD 3 V ‘
Bfi.i’€(5’nALCJR.E – amass?
2. SRI.PRfl£1″HAP_ ;Hi1″‘:t3:’L:’:_é_E_–.1 A j: x i_
mamas c*znEm0n.»%
Mia IPiF’3l?E5i€%VFW!1PA?¢%LT9; ‘
rae.1;1,a~n:ILLm:ssz0;1u
B-.ANGALQRE*”5S¥3V05;E PEHHGNERS
(av
9r:-as ysnséwéacém ms” nrsxcsa
smwvEEs9nw:peuT FUND
aaaagwzsmuwg rmza, mama:
..–.-
Monm regov RQfi;;3}’ aAneALeRs aespomsrrr
M 112$ Misc. CrL553.9/99 is fileé under S-scrim 39? 1:13:
«V (:«;.-;?.(I praying to: pass mx arias’ sassgending we
aperatifimand sxaéution 0f the ssnbanca paged by judgmsnt
‘ if-.a._:1′:’§ onzlar dazed 12.4.2396 by fine Spaciai Caurt far Ecannmi:
” . _ Gffiaraces at Bangalare in (LC. 35.153195 and ab;
£7 5’)
nm..»..mm»nnu»w. vlxnwvml wvwwi wt” am:-tmmmamwm. nrwri HUME! wr !\.AKNME!-WWK Héiifi E43133? UP W.e%RN&”§’flKA
Th3 Misc.Crl. 910.. 5519199 wminq on for admission _t_h%s
day, tfza Claurt triads the foliewing: –
9.fl.E.E.B
ffiaard the learned cwnsei far pert£l:1’I:_¥r.!.I§’::f_j~~V:.§rr*: A..j:~fi'<§;1$_,_E'
appiiezaticn fiied under Section 39? rm ;% _
the suspension of senbence is squg_bt. tVhé: ;qvra5'u§1£flflS"'
urgw therein.
2.. Cansidering the gf’4£sL§sid#’L§§1″_»«.:.s £r;§pert of the
appficatian and :ai;t3″er.r§§3aen:a;ycAVi–«:v’ §:’§””v~$;§C.!-Ion. 168195 dated
12.4.2905 *::f,r — jug v’P:3Vi’fi§.it{§&§41;§§.:.:iflffiicer, specm caurt far
Eccnarmén flfiétaajésv. and mnfirmad by the
Zfiragidingfi rézffiagr, “F§st_____T:-ack Cnuzt-Bi, Bangalore in
Ciiifi. 30.9.2609, be and $19 same is heraby
* }._AA_.VVs:.:spss§d.e’1c3′ s:..z15i:§é.?-é1;ftV.¥E::vi’ths foflowing oonditianz
‘ 😉 %i$: vs_!§’a¥I execute a bond bafora the triai court for a
églm of fis.25,000/~« within Hwrse waaakx fmm new
vérith arse surety for the iiimum ta the gawfacfiors of
T the trial ceurt, undermking to appear haefnre this
E.’ .
wwwmmnvwmwrwavm R E8i’fi~?t(“‘! ‘¥m’fi.n¢”€I.JW-W WJK” ¥’\4F&lW=I”35’¥lI’\f\I”\ 315K331
RE’
{hurt 0!’ trial court as may he divested in casgaf
failure sf this petition, V ”
3. Accordingly, Misc.Cri.NaySS19!09 is aihwedf
q JUD®E:A