IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 16*" DAY OF DECEMBER, 2009-.,
BEFORE
THE HON'BLE MR. JUSTICE JAWADHRA-HIMj_j. 'S ' 1'
MISC CRL.NO. 51452/G9 ~:' S
CRL.R.P. NO._1O96 QFZOOQ - *
BETWEEN:
T.S.SOMASHEKARAS/O.YT'[G'.SRINIIVAS,
AGEDA BOUT 29 YEARS., ;_ V I
N05, 11"' MAIN ROAD,
KUNTATHIMMAKKA YCOM PO_UND,7_ , - "
VRUSHABHAYATIEII NA.C§AR_,, '«
BANGALORE*"¥q.560. 0'29
PETITIONER
(BY SRI C.R',PRAYE.EN,, AD__v)
AND :
H. GOPAL R'AO;S/O"H_E'RA3I RAO,
R/AT GROUND FLOOR, POORNIMA ENTERPRISES,
;'I"H.AKKUR COMPLEX, A.P.M.C. YARD,
,_""?8ANGALORE.'vv-- .....
' RESPONDENT
>if>ik
W.TH__I’S MISC. CRL. IS FILED U/S 389(3) CR.P.C BY THE
, QADVOCATE FOR THE PETITIONER PRAYING THAT THIS
«rij-._HOI\I’BLE.— COURT MAY BE PLEASED TO SUSPEND THE
§SENTENCE,ETC
HTHIS MISC. CRL. IS COMING ON FOR ADMISSION ON
‘jf THIS DAY, THE COURT MADE THE FOLLOWING:-
ix)
QRDER
Heard the learned counsei for petitioneflon-._the
application filed under Section 389(3) of
the suspension of sentence is sought Perusedi:tvhegyrounds”i
urged therein.
2.. Considering the cirgijmstanc-es’e>{pla’i1nedV in the
application the order~..V_’rega’rdi*n.:q4 u:”sentence”‘ “passed in
C.C.l\iO.21180/O7 dated Vzofo3:2ooa:_:iia;;v:.g.£ri_.;e said XII Addl.
C. M . M . , Ba ngaltsyyeyvyi. 3 Presiding Officer,
Fast Track=:’in Crl. A. l\iO.734/O8
dated th”e””s’a£rne is hereby suspended
subjectfto the follonwéyng..c’o.nfiitions:
4;1”}_The.V petiti’oner shall deposit 25% of the amount
if a.,r_overedHuVn’d’er the cheque within four weeks from
he had already deposited any amount he
‘iAVs”y’»en’ti.t’l’ed to deduct the same to make it 25%;
2)..,.’\He:shali execute a bond before the trial court for a
” gsum 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
court as may be directed in case of failure of this
all”
petition.
3.
aEEowed.
VK
:a.J
Accordingly, the MISC. CRL. NO. 5442/2009 is
Sd/~ 😕