High Court Karnataka High Court

Smt Vijayalakshmi vs K Srinivas on 19 November, 2009

Karnataka High Court
Smt Vijayalakshmi vs K Srinivas on 19 November, 2009
Author: Jawad Rahim
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 19"" DAY OF NOVEMBER, 2009
BEFORE V _
THE HON'BLE MR. JUSTICE JAWAD R_A'H'IM.,'_::--.S._j: 

MISC CRL.NO. A297/O9.   I 
CRL.R.P. NO. 838 OE..2Q:OB_  ' '
BETWEEN:   ' *-

SMT VIJAYALAKSHMI ' 

W/O PEMMA REDDY ' 

AGED ABOUT 46_.YEARs_..._  

R/O IST FLOOR, __NO.145,_  E'

30TH CROSS, 15'I"EI-1,'?-'1/5~I_N:; 'L _   _

BSK 11 STAGE, BA[\_i'(3ALQRE--E6O 'O;7';O-----

     I  PETITIONER

(BY SR: S'H.ASHI=DHAR BEL_AG'UMBA, ADV.)

AND:

 SR,IN'Iv,A.S 'S,/O4..T;'K_RIS_HNAPPA
AGED ABOLI"F.3"6._Y'EA"R_.S,
R/O BAPU'3.IN'ACAR--,_ '
JADIRRENVAHALLI'CIRCLE,

 "BSK II STAGE, BANGALORE-70
  .  .....   RESPONDENT

>1§iR'LICATION IS FILED U/S 379 & 401 CR.P.C

BY-4..,TH,E~AD=\)OCATE FOR THE PETITIONER PRAYING THAT

  THIS'HC:N'BLE COURT MAY BE RLEASED TO SUSPEND THE
'.j»SERTENCE,ETC

THIS APPLICATION IS COMING ON FOR ADMISSION

I  THIS DAY, THE COURT MADE THE FOLLOWING:--

1



IKJ

ORDER

Heard the learned counsei for petitionere–‘”o_n the

application filed under Section 397 & 401 Cr.i§,.CiV:’Vby:”~vyhiVch

the suspension of sentence is sought. Perused the:

urged therein.

2. Considering the grounds ufized iij.”.S.iil5D’0rt;’o’fi:ti”ieL

application and other atte’nd’i*ng circtiri*isjtan’ces,” ‘I am
satisfied that the peti”tioAner_.°h’asis-rfiaVciie._Aout a”ca’se. Hence,
the order regarding sentenc’e”pa’ss.e_d”.Ai.'[i,zC’,C.NO.6O59/2007

dated 14-o7.v-20,918 x.\fIvC’f.jjAd_t_i__l:§f’ Chief Metropolitan

Magistra’te,:l3a’nda:.§ere”and co’riifivrmed by the City Fast Track
court*{sessiorisj’§’pi*3i;dgyfe=irii A. NO.644/08 dated 17-o9-

2oo9, beandthle-__Sa{ne…”i’S hereby suspended subject to the

r _ fo._i:LIo:wi: co nd itio «

C “1i.):_:”T’.’hie:’petitioner shall deposit 25% of the amount

‘ TC_ov:ered under the cheque within four weeks from

“today; If he had already deposited any amount he

is entitled to deduct the same to make it 25%;

A 2) He shall execute a bond before the triai court for a

sum of Rs.25,000/- with one surety for the
likesum to the satisfaction of the trial court
undertaking to appear before this Court or trial

is

court as may be directed in case of failure of this

petition.

3, Accordingiy, the MISC. CRL. NO. 4_29v:i/2L{3L0%9 is

afiowed.

VK