IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 09TH DAY OF DECEMBER, 2009
BEFORE
THE HON'BLE MR. JUSTICE JAWAD R_l_'a§;1IE[E\/EAIL' I-
MISC CR:,..NO.4»7ff/1,1'/O9
CRL.R.P. NO. 944"YOF:12<').(39
BETWEEN:
SYED AKMAL, S/O SYEDAIAYATH, '
AGED ABOUT 30 'YE_ARS} ' A
R/AT, D.NO.26II",~. _ L ;
ST" CROSS, M.:<.D.K-C.ROAD,.:;j). ,
AND: """ . E E
THE STATE" DE 'RARIYATAKA
SRIRAN%GAR_AI.NA POLICE,
MANDYA ..DIS.TRI_C
' '- RESPONDENT
>!i<*
fT"H'IS_:MISC.CRL IS FILED WS 397 CR.P.C BY THE
ADvuOCATE_fj*T:EOR{THE PETITIONER PRAYING THAT THIS
'Y._»HON'B.LE';_ COURT MAY BE PLEASED TO SUSPEND THE
M E ,,S'AEw.T_EN'CE, ETC
&j(\Qz/'
IQ
THIS MISC. CRL IS COMING ON FOR HEARING ON
INTERLOCUTORY APPLICATION ON THIS DAY, THE COURT
MADE THE FOLLOWING:- '
ORDER
Heard the learned counsel for petiitioneirf
application filed under Section I
suspension of sentence is_sought’.3_ “Perusae~d.,the’ giifoundss
urged therein.
2. Considering’ the ;t;r_o§ur}ids’i.ji’i*AgjV:ed_Vin support of the
appiication and .__other Vcirzcunwstances, I am
satisfied has:Ivrna_dewout a case. Hence,
the se’n.tence.”VpaIssed in C.C. No.575/2006
passedI7VVbyVVth,e.*I’:fjPrC!C.”»..:Eiv~i’| Judge (Jr.Dvn.) & JMFC,
Sriran.gapa4t’na_:,V da’tec£’: 01-08-2008 and confirmed by the
Ad’ditio’..n~a|”I-Sessionsifiyudge, Hoiding concurrent charge of
IC:o:u_i.ft,–III, Mandya in Cr|.A. No. 92/2008 dated
and the same is hereby suspended subject
to the foilowing conditions:
I * 1) The petitioner shail execute a bond before the trial
court for a sum of Rs.25,000/– with one surety for
the Iikesum to the satisfaction of the trial court
{Ex
within four weeks from now undertaking to appear
before this Court or trial court as may be directed
in case of failure of this petition.
3. Accotdingiy, the MISC. CRL. NO5*;17’7:1’i’2’@iOi9—gist
aliowed. ; V
‘ J A L
VK