IN THE HIGH COURT OF KARNATAKA AT BANGAL-ORE DATED THIS THE 01" DAY OF OCTOBER#,##_2fO'VcIé§S;'-I'I,V BEFORE I I I THE HON'BLE MR. }USTI;CE MISC CRL.N.O_fi#:()3[O§" »_ , CRL.R.P. 'N'O";..»780 OP BETWEEN: 1 B.J.YASHODHARA; S/O JATHAPPA, AG ED 50 Y._EA'RS, AGRICULTU~RIST, I * SAM PAJE jEIL'VI_AC;E,1 _MAD1K.ERI"T--A~LOK, MADI'KERI;I-vII|< THIS APPLICATION IS FILED U/S 389 (1) CR.P.C BY I "THE ADVOCATE FOR THE PETITIONER PRAYING THAT THIS Ix) l-EON'BLE couat MAY BE PLEASED TO SUSPEND THE SENTENCE,ETC THIS KPl°L"i(7:ATi-ON IS COMING on FOR ADMISSION ON THIS DAY, THE comxr MADE THE FOLLOWING:-- ORDER
Heard the learned counsel;»fo.r_peizitioiier;»ajjp’i’_i:cati_o’ri’A.
filed under Section 389 Cr.P.C, byvxzhiicih tfiEfvAA’S.t;lV5{§vé:i;ii;S§.t$i3.iljf
sentence is sought. Perusedw. % it
2. Consid erivn-g.’ the ‘grou”nds’».u_rge’d” ‘ir:v..sLi.,o§po rt of the
application and othei’ll_attendiindfliiiycvircurnstances, I am
satisfied that _petji_’tio:n’e~t ha’sV:’Vi’nj_ade*;.o’ut a case. Hence,
the order s’evn:te~nc*e-‘in S.C. No.49/2001 passed by
the learnedriSessioris Kodagu, Madikeri, dated 3108-
2QC_if&S’3/(J8–09–‘2()DSi, be and the same is hereby suspended
‘suVl:)jecEt:Ato.:t’lie foilowing conditions:
)
Thejfsetitioner is directed to execute a bond in a sum
 F'<s'.20,000/~ with one surety in the iikesum, to the
'satisfaction of the learned trial judge within a period
of four weeks from now;
ii) He shall not leave the jurisdiction of Sessions Court
within which she resides without prior permission.
Accordingiy, the MISC. CRL. NO. 400352009 is
disposed of.
VK