E IN THE HIGH coum" or I-(ARNATAKA AT BANGALORE Dated this the 22" Day o§ February 2010 BEEORE THE HOWBLE MRJUSTICE JAWAD RA§fii':~'r§ .
MISC. CRL. No,798/2010
CRL. RA No. 255:/2030A.’
BETWEEN: A I
sR1.E.NAGARAJ,,’ A
8/0 LATE EREGOWM,
AGEO ABOUT 51 YEARS,
RESIDINGAT No.50, _ ‘
+PA..ELO_c+<,:.' . _
12"' MAIN'}ROAO,'«. "
SR1I_.\’AG’A.R;~~V.v—‘;’– ” V’ ‘
EAN’GALpR.E ~”S6Q”a’i50’ = _
“” ..PETITIONER
. ” ‘LE-;’a\./..V iv’.-«/5 G,,Jai_raj. 8; Associates, Adv]
AND: ‘ ”
M/SESATVYA DRUG HOUSE,
–. No.70/1,, RIDHI ‘SID§~|I COMPLEX,
OLD THARAGUPET,
‘ EQBANGALORE 545360 053
_vRE.R5Y..1Ts PROPRIETOR,
A. S«RI.f3I’.SA”i'{IBASHIVA RAO
V. -‘ ..REsPONOENT
THIS-“T|VlISC.CRL. IS FILED UNDER SECTION 3937 OF THE
CRIP.~C PRAYING TO SUSPEND THE EXECUTION OF JUDGMENT
GOLF CONVICION SENTENCE TO PAY A FINE DATED 28-11-2007′
PVATSSED IN C.C’NO.l4822/2004 BY THE XV AQDITIONAL CHIEF
A’ METROPOLITAN MAGISTRATE, BANGALORE AND RELEASE THE
“§>ETITIOr\sER PENDING OISPOSAL OF THE ABOVE PETITION’
THIS MISCCRL. COMING ON FOR ADMISSION THIS DAY,
THE COURT MADE THE FOLLOWING:
IJJ
If it is so, it shall be treated as
compliance of this order.
3. Accordingly, Mésc.CrE.798/201033 affowed.