High Court Karnataka High Court

Basavaprasad vs Hema A Lulla on 10 December, 2009

Karnataka High Court
Basavaprasad vs Hema A Lulla on 10 December, 2009
Author: Jawad Rahim


A “tot–r5Lccord’i’ngEy Mtisewfiriminat No 4970 of 2009 is allowed.

3

order/judgment dated 27-10-2009 in Criminat Appeal No 706
of 2008, on the file of the Judge, Fast Track C’ourt–II,
Bangalore city, be and the same is hereby
to the foliowing conditions: %

a) The petitioner shaft e%e5oat

amount covered under 4the”<'.hequ.es.tjrvithirtA."
three weeks from today; If h_e'h.ad, atready
deposited any amdourrt._ he is' 'entitfeii to

deduct the sari:-e_ to Fr}_a3§é~-.Et»..2."5°(o;

b) The p_etivt’:one’r’s’ha’f:I in a sum
of’ €w}JtI1:.4OnVe”.’soi’vent surety for
the .::E4E’%«;.e’si:j”iT1 ..sat’Evsfa§:tion of the triat

“”” two””-~w’eeks from today,

V A _ju’nde’i*£ak:i’nz;1»’toiappear before this Court or

tgtérial be directed in case of
réisqirev of this fjetition.

sd/-~
JUDGE