High Court Karnataka High Court

Abdul Rehman @ A M Hospet vs Mrutunjayagowda S/O. Basappa … on 30 June, 2009

Karnataka High Court
Abdul Rehman @ A M Hospet vs Mrutunjayagowda S/O. Basappa … on 30 June, 2009
Author: Subhash B.Adi
- ; -
IN THE HIGH coum' 0:2' KARNATAKA AT BANGALORE
DATED THIS THE 39TH DAY OF sum}; 2009 

BEFORE A 4'   'V .

THE H()N'BLE MRJUSTICE SUBHASHA.'::fi:-fifig    "
BETWEEN:   ~    ' "  '

ABDUL RE§~IMAN@ A M HOSPET  

AGED 43 YEARS, ,, 

R/A URDU SCHOOL ROAD,

KASTURBA NAGAR, SIRSI,"  «  j  " "
UTTARA KANNADA D1s'r- '5_8140:2_. .   _ .. PETYTIONER

{By S:-i.M V KIN! 85 co & R 31. max, A .E)'\i.S), M V  ; ~ 

AND:    

MRU'I1}i\SJ'A*{AG(i;WD}F§-:  "
s/0.BAs3APPA G05.%g'13A,._  
AGED ABOUT 41 YEIA§?_3,». 
R/A BENN1IR'v1LLA.GE.,' V. 

ANAVATTI H'()BLIV,SOI2A£%A"'?§A1i}#IK,

SHIMOGA 'I'AI,§E;'§i._'.§ V .  .. RESPONDENT

‘~ my 5%:-£:~I«£~:)z:~I:’:APPA,V”:~;:.’:e:-‘~j

V * “THivSvA.{€I3s’E;.P«FILED U/S482 CR.P.C BY THE ADVOCATE FOR

A*1’*I~.£I£-“_PE’PITiQlf€ER.*’PRAY§NG THAT THIS HONBLE comm’ MAY BE

PLEASED TOVLQUASH AND SET ASIDE THE ORDERS DT: 26.05.2009
AND’—4.__16.Qt3′.20*39 PASSED BY THE COURT OF THE PRESIDING

; OFFICE-‘R; FAST TRACK COURT-11, SHIMOGA 1N C.C.NO: 59/2009.

” PETITION COMING ON FOR ADMISSION THIS DAY, THE
‘=C_:z:>i_3R*If MASE THE FOLLOWING:

Q_§_Q_fi.B
Pefiiioncr has filed this petition seckizxg direction of the

interim order granted by the learned Sessions Judge, Shjmoga in

Criminal Appeal No.59] 2099, wherein the learned Sessions
Judge had stayed the sentence dated 24.4.2009 in
C. C.No. 152/ 2006 subject to petitioner deposiiing Rs.§c,§)0o/- in

the txial court within 15 days.

2. Learned Counsel for the petitioner’ e.

cheque amount itself is Rs.50,000 by

the learned Sessions Judge He

the reasonable deposit is _o1rieretVi_,_L:i’:1’c:: qeiposit.

3. No doubt, while ’31 a case
under Section N imposes condifion,
but in entire cheque amount has
been to

{he Same, only to the extent of deposit is

is allowed. The interim order granted by

Judge by order dated 26.5.2009 is subject

to §:’e11’t:ioner }d eposib’ng Rs.30,{)00] ~ instead of Rs.50,000/~

” teaéiays fiom today.

Sd/-i_
Judge

KNM/ ~