IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 17" DAY OF FEBRUARY, BEFORE 1' A THE HON'BLE MR. JUSTICE 3AwAD..RAHIAITA_,j:~ 1% I' I MISC CRL.NO 7:51/2SOT1aI'«IDT CRL.R.P. NO; B44 O-E2810 A ' BETWEEN: " V V. NAC3APPA,S/O. SJHESHI-'IN-P!A'vGOWDA,"'---_ AGED ABOUT 50..Y'E.ARf5, R/O HALAVANAHALLI, A(3VRA.HAI:IjA,VH'OBLI THIRTHAHALLI TA_LLHb<*=i_v7OcATE FOR THE PETITIONER PRAYING THAT THIS VHEFNTBLE COURT MAY BE PLEASED TO SUSPEND THE A"T'sENTENcE,ETc THIS MISC. CRL IS COMING ON FOR ADMISSION ON THIS DAY, THE COURT MADE THE FOLLOWING}:- I-J ORDER
Heard the iearned counsei for petitEonerVVc»~o:n._V_ the
application fiied under Section 397 r/w 401
the suspension of sentence is sought. g-rouvgndsgiuyp
urged therein.
2. Considering the g’r.ou’–nds urged…ign’_.su’*p4p’o’rtV’of the
application and other_ atte’ndrin’g’VVV””ei._rcunfistances, I am
satisfied that the petitioner” a case. Hence,
the order re§ga–;}:;jvi’prig :VC.C.N0.2OS4/2002
dated 13~g1’2§’f2oo’e’i?’n:ay tiheyc-.1v”:{_Si”i.:gDn) and JMFC, Thérthahalli
and Tr’ack; Court–HI, Shirnoga in Cri.
A. N623/’0.’7 be and the same is hereby
suspended~«.csuibject the petitioner executing a bond for a
sa..i:grii”i.~ c)_fAV:Rs.25,AA(5’U0–,1-mwith one surety for the iékesum to the
‘ ~’sAatiwsAfaC:tio_ni»;o’f~-.the triai court undertaking to appear before
.”thé”s’«Cou.rtr.’oE’triaE court as may be directed in case of failure
of trirsiipetition.
MJ
,..,.
3.
alfowed.
VK
Accordingly, the MISC. CRL. NO. 761/2010 is
ed/~ %