High Court Karnataka High Court

R. Parameshwara Rao vs Adinarayana Murthy on 18 February, 2010

Karnataka High Court
R. Parameshwara Rao vs Adinarayana Murthy on 18 February, 2010
Author: Jawad Rahim
Em)

ORDER

Heard regarding sentence.

2. Pending admission, the order regarding se__nteravce’

in c.c.No.24322/2607 dated 1.7.1:2§’2008&_ on sieiv’.’i1ii§._ip£’i”X11di. A’

Additional C.M.M., Bangalore eonfii=rne~dln d’Crir’I:.inai”

No.37/2009 by order dated 13;’1\.i:.”2o09 o11.__the.Jfi3_e Traok

Courtwl. Bangalore City, beand thellsamler-.i’s here’E>y..suspended for
a period of five weeks _[_j¢j’§§;pe’tiVti_oriei’.depositing 25% of
the amount Covered arid«v:..e§rec’uting a personal
bond in a to the satisfaction

of the trial court’, “within tij1’r”ee’xv£e.1__(Vs from now.

Acoordingly,. 10 stands disposed of.

it         3d/an
JUDGE».

 ..KN"1\'l/CA