1
IN THE HIGH COURT OE KARNATAKA AT BANGALORE
Dated this the 02"" Day or March 2010 "
BEFORE
THE }~ION'8I..E MRJUSTICE JAWAD ;;{i f _
MISC. CRL. No.594/2010
IN
CRLRP No.1 91A"/.2__O*I~I:;A'
BETWEEN:
VEERABHADRASWAMY, * '
S/O T.v.RuTTASw.AIfY,-_ .
AGED ABOUT42 YEA._Rs,;I-.9 _ .»
SHIKSHAKARU NEA.R_OLD..
D.c.OEEI:;E,.._ _
CHAMARA3A.f€AGfi;.R TOWN." _ "I
I 'I ._ N' ..PETITIONER
""" .L"j{ByIS':S:I'i--SOIIIB-Sheké'r~KEShInath, Adv}
ANDIV'
STATE OF VkARI'=.aA'TA'RA
_-- . TH ROUGH' ODNBLURET
ROLICE " _ _
* .. _____ .. ..RESPONDENT
IS FILED UNDER SECTION 397(1) OF
CR.P}C_ PRAYING TO SUSPEND THE JUDGMENT AND ORDER
OI5"---CON'\fIC'I'IOi\£ AND SENTENCE DATED 16.01.2038 PASSED BY
THE .. CI_VIL JUDGE (JR.DN) AND JMFC GUNDLUPET IN
xCS.C.NO---.455/2006 AND HEREBY SAME WAS PARTLY CONFIRMED
BYIDISTRICT AND SESSION JUDGE, IN CHAMAR/3.3ANAGAR, IN
'c._R_L.--; APPEAL No.9/2008 DATED 13.11.2009 AND TO RELEASE
"ZHIM ON BAIL ON PENDING DISPOSAL THE ABOVE SAID
_fcRI:vIINAL REVISION PETITION.
THIS IvIISc.cRI.. COMING ON FOR ADMISSION THE
COURT MADE THE FOLLOWING:
I'?
ks'
2
ORDER
Heard regarding sentence.
2. Pending consideration of the petition”
the order regarding sentence passed-.ign
dated 16.1.2008 on the file of th¢iC’c;a§~r:Ail ‘judgeCur.on;li;.§hd_
JMFC, Gundlupet, which is c§ri£agrme’dt_gan t_cr!g.A;jn’o.s9/:2oo8’sC
dated 13.11.2009 on:-the fiie’ District. 8;: Sessions
Judge, Chamarajanagaarbfbe.,.i¥’and_:’ ‘same is hereby
suspended sut=§:ec–t to ..r;o’nc.l«ition;
i) The eifecute. a bond in a sum
Vvtof”Rs_,;25, one”‘s-olvent surety for the
‘*likesu’mV’ too’-.rttie °sa’tl’sfaction of the trial Court
within thi’ee”Wee”i'<–s_"from today, undertaking to
a£3Dear..:Vbewforethis Court or the trial Court as
;rnAa;../_ be Kdirersted, in case of failure of this
, ., .. C V .. p'e.tl'ti_on
ilteciordingly, iViisc.Crl.S94/2010 is allowed.
Sd/~
JUDGE
rnw'