1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated this the 17"' Day of February 2016
BEFORE
THE HON'BLE MRJUSTICE JAWAD RAH1?MrI""S~~'.' '
MISC. CRL. No. 1 4 78/2009
IN g " 5; .
CRIMINAL REVISION PETITION No.33I5/'2009-- v
BETWEEN:
Tumkuj. *
N.ioNDENT
{By Sré N.SureSha, AdvS.}
"MISS Ni,I'SE'.cRL. IS FILED UNDER SECTION 397(1) R/W
SECTIDN A01-.0? CR.P.C. PRAYING TO SUSPEND THE SENTENCE
, AND FINE IN c.c.NO.3056/2001 DATED 21.2.2007 PASSED BY
T"'H,E,I ADDa_'.cIvIL JUDGE (JR.DN.) AND JMFC AT TUMKUR AND
THE'*-IIOPERATION OF ORDER DATED 21.2.2008 IN
"--,C§2L..A.;;:/2008 ON THE FILE OF THE r~"TC--v AT TUMKUR,
=f:PE'NDIN{3 DISPOSAL OF THE CRIMINAL REVISION PETITIO
{OR THE REASONS STATED THEREIN. -
THIS I'-'|ISC.CRL. COMING ON FOR ORDERS THIS DAY,
I. THE COURT MADE THE FOLLOWING:
g',
I
2
ORDER
Heard regarding sentence.
2. Pending consideration of the petition on me:ri«t_s;-_
the order regarding sentence passed in CC 2-
dated 21.2.2007 on the file of the 1,A.dd4itiohe’i'”t:i1$;;;iijudge
(Jr.Dn.), JMFC, at Tumkur, wh’i=;h eonfitrr.ed[}»t,u,,ifi”:.:j
Cr|.A.i\Eo.21/2008 dated 21.2.2003 onthe fi|_ei”.o’fA¥tiri*e.Fast
Track Court-V at Tumkttr, beg_.anA’d.._tt1e same__Ais_7hereby
suspended subject to the””foiilow?tag,’con’dt[i’ti..o’ri~.;_
i) The petit;on__er S~i’i’a’i’i-d:eoos:iei:_ 12.30/5:” of the amount
COvV’eF”edsuv.A:Liind(‘§:I;f1Aj’thé*.Vg(§ht=:qE£é””Within a period of four
weeks. ‘ands’j’a.3:so._'”‘e>t_ecuti’ng bond in a sum of
Rs.25~,.O’0O/4 ‘twétnfo:.ne..:Vso’i.vent surety for the Iikesum
to the satisfaetiiton”rofA’t’i:e trial Court.
A g5ieco–r4dingiy, Mis<:.Cr|.1478/2009 is disposed of.
Sd/*
JUDGE