“‘”””‘””W”'””* W» WW WM’-I w=”‘\~<H*'\ww«'"'u xmmwwe Wu5dV2nW'bM0'§'\3! Vamrflal wummnwmamwm I'£i'F&Xi'f""£ 'E-vtVJ'M53"$§ WW5!" Kfifififlfiwfifififlfiflwfil 5"'5iK:T$"¥ wwmfifi
In THE HIGH comm? cm KARNATAKA
AT BAKG..A_L-QRE
Qatsd this the 24* day of Nov&mber,__2b§9:" .
BEFORE _
mm Honrnm MR J'U31'I CE J}.-:¢;rAn'R:§H:§i{j'"%
Misc cyiminei' r.=2; 49i"«;.gj:_:_?oe9,:"%'
Criminal Revisien Peiiiinfi No. 979
BETWEE : A . ‘A 2
s B KANAKARAJ
8/0 S SHANKARAPFA
AGED ABOUT 35 ¥;’;,é;Rs
R/AT NO. 194’/*-1., 5; _
vENt5G0PA:,As;%IAM’Y’ -;QoA«:}– _ V’ M.
L:NGARAJA?t:r22a–r»a.;_., ~– A
BANC}Px>l;(}i?{‘i,A”j; PETI’I’IC3NER
V Raéha Krishna, Adm}
_m _ .
STATE OFKARNATAKAAA
EY”ir£i GH -G’1’3£C2_iJN3,T). POLICE)” ———- ~ ”
R’EPRV1:«;3EN*:EBV3Y
THE: $’I’A’1″E’.~ PU_BLE§i.1» A ‘ ~
PR0s–9;33:N*r
~ THIS REISC {ERIWNAL P3 FILED BY THE PETITZQNER UNEJER
SEC’T£0N 39’F 13F THE C633 0?’ CRZMENAL PROCEDURE, PRAYING
‘ _ “I’€_f_) “«.S’JSPEND THE SENTENCE PASSED BY THE LEARNED
‘§z:s:TmPe:;1TAr; MAGiSTE~12ATE ‘I’RP;F’f3’I{3~III comm’ us: C3.C.NG.
‘ .’j~.5g;.%22a;:2 QT. 17-11-2003 AND 2’r«::.,
,’ “Vmzs MESC CRIMWAL ES CGMING GN FQR ogmas, *1′:-«gs
‘mix, THE coum MADE ‘mg FOLLOWING:
18?’
2c.:1′”V§m!mL””‘% wwmwmw wmwwwmm WW5 imflfimiflffifiwhfigwk §””tfi¥5u;73%W7 Vlm’3n:#’§ziW’§.fl Mfr ¥’3i,W’§.m£§%.f?’K$fi””L$’%.;€’°°& WHWW
3. Accordingly Mist: gtrimién-3£49_1_.4 o%f’2omis aliowed.
3
The petitioner shall execute a bond befQ_re
the trial court fer a sum cf Rs.25,0GOj~ wi_1::h..V
one surety for the iii<esum__;"'té.. j;I-.f¥'Ié=;_.
satisfaction of the triai coezrt,wi'ti§injV'_?t¥{éée'
weeks frem today, ;:<r:dartaki:r§§h '4tdlv'afi;aéa.r
before this Court orV'»1.;ria:;"'c€A}u&r't._yaa'S:fié'§{"*~bé<::_
directed in case.uf._faiiuf'ev_éf thEsTVp'é'§§ti§n.