High Court Karnataka High Court

Miss Sharadamba vs Mr Shamsundar on 26 October, 2009

Karnataka High Court
Miss Sharadamba vs Mr Shamsundar on 26 October, 2009
Author: Jawad Rahim
as 1
xx THE HIGH CGURT or IOARNATAKA AT BANGALORE
amen: 11125 THE 26"' DAY GP scream was
me scams MRJUSTICE sawaa    %
Misc. Cri. Na.4293f2§m§§""' ' :7~v  % '

en. RP. nihfafiéizbfifi   %  

BETWEEN:

'as
3

0

::

Q

::

§

5

-at

2

3

5

3

52

:2

0

U

:1:

Q

:1;

2

§

5 Miss. Sharadamba,

.. Pronrietrfar,    .% .
O Wasidhi Foundatian,   , if;  
'5? M03069, Babs Gym Saran; r',"' 1  * 
o 2""A mam, 17*".'.Cras.$" * "
:3 K.R.Rcmd,   2; 
gg Banashankari II5j$t_:.3ge,   __  ,
3 Bangaiorei'~7(3§."'*~__   .    'PETITIONER.
g .

2

5

tau

:3

E

3

u

:

E

2:

E

5

§

8

E

5,.

2,1

3

2

3

E

( By   1$§?iVVC3i§n;raja 12.9., Advs.,)
Mm: _ V ,  V  _

Mr" $hams"Lm£3a§i,  
Paz€;n*e:t,,.  ~  V
 M,f$;':~S;1sc:rum Inst; *** 
V' %:f¢r,E8,'2""'.¢f¥c:g:r,
 3:sa:v;%c¢mkp,Ie;;,
 i§'a':f:akapi;ra Mjain Road,
Jayérsaggajr' --??" mack (wast)
Bafig£:£z3re+32. RESWfifiE¥#iT.

._  "      f;v1i5?i:, Cri. ma:-zszxzwe is 6% under Secfion 39? 9?
-  9313; €'.50d%"af Criminaf Praceduw praying that this Hera' bias
 --iJ"%§6urt[%may in messed tn suswsné we saantsncs in tbs

  _ j:_.;e§§sa':m:2t ;3asse& by the XVI Mdiaiersai Qhiaai Matmpalihn

{\

9: 
 ,,,,, .,

I
E
.

.

2

Magéstraba at Bangafcra in (LG. ¥’io=.37’155/2W6 dated
19.03.2903 as affirmed by five judges-aerzt passed by the
Ieamad Addmonaf Sesslms Judge ans! the presiding
Offker, Fast Track Caurt IV, Bangafcra City, in Vflriminai
Appea} No.731f20w Vida arder dated i?.69.20§3’§_ :1-.5 due
inmrast cf justice and equity.

This petttiars coming on for admiss£:;:3A4_:’$;h§-,~;A.T.:gia*;’:Z§h§

Cam’: made the fniiawzng :

Hear-6. Peruse_d i:he ‘

Pending ;onsidgVrafi§n an rnerim, the
0753*’ “v$34V’iAtha XV’: Additional
Chiaf ‘ éefi Bangabrs in QC.

and caxsfirmed by the
Add}. Prasicéing Officer, Fast Track
€:<3:;.:*:*':-§'i:;r',L in C:-imEna§ Appeal f*éc.731[2£3C$

{afdjer'"c3§ad i'?; 0i§.23€3Q, be M36 the same 3 hereby

he the fnflowirig mnditissnsz

" The psfitiemr shafi dsyesit 25% cf the

airman: aaczsserad asrzdar fiza sheave within four

ZJQXZRY OF KARNATAKA HSGH COUIET. KARNAYAKA H56?-E COURT OF KARNATAKA HIGH COURT OF KARNATAXA HIG4 COURT OF KARNATAKA HIGH COUR1

weeiw from may; Ef sh; ha aérwdy éayasibsd

wwulu ur RAKNAEAEA mam Cflulff KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA-HIGH CODE!' OF KARNATAKA HIGH COUR?

3

any amearnt, she fm arstitied § dedzgrzt the same
be maka B: 25%;

ii) Sha shaif axecum a bond bef¢re.j”§§€«b.V”‘–.v_’
ma! Gear: for a sum :21′ Rs.25,0W!- _

Twenty five ‘fhzsusand oniy) with ;§:j’ia._§::i:fet$v

for «m tika sum in the saVtisfa–:tior% ni’f”4″t_¥’xé_tVt’ia’F.i’.»
Cami, undertakiag to appear fieftjrejj»t:hi2;::’tI:c$i;I§’t.._'<i:_'
£32' triai (hurl: as maafibe é'i2aa§~:teé tn7–¥¢:a$'e' of ''

faiiure of axis petitiszm.

Amuangxy, Misc. :25.” =5latV:.§i4’f.?.§3:/2§Gx~3A_’§;=v'”:;:i_§eo\wm¥.