High Court Karnataka High Court

Sri R Chalapathy vs State Of Karnataka on 30 October, 2009

Karnataka High Court
Sri R Chalapathy vs State Of Karnataka on 30 October, 2009
Author: Jawad Rahim
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 39?" DAY OF OCTOBER, 2OO9 iVI
BEFORE "  u

THE HON'BLE MR. JUSTICE JAWAD1.RA'H.IIvIi,'_;j~  % S' '
MISC CRL.NO 4:iS:7/O'?  .;« 
CRL.R.P. f\iO._.8_72 O'S2'O.O9

BETWEEN:

SRI R CHAI_.ARATH'Y~.._
AGED 30 YEARS  I

S/O RAMAPPA V ;
R/AT YELDUR     
SRINIvASARU;R TALUIK ..

KOLAR'_D'ISTf:   ~

.        PETITIONER

(BY HSVRI».H'-IRT:.I§|_AN_IOU:\;OA'- SOYYOA &ASSOCIATES.)
AND : V

STATE~.O¥v§<ARAN.ATA~kA BY

jii<

'2 '-"°rHIS CRL. IS FILED 389(1) CR.P.C BY THE
ADVQCATE FOR THE PETITIONER PRAYING THAT THIS

=._gHON*BI_E'-COURT MAY SE PLEASED TO SUSPEND THE
" VSENVTENCE, ETC

 "    THIS MISC. CRL. IS COMING ON FOR ADMISSION ON
 _ ""TH'1S OAY, THE COURT MADE THE :"=OLI_OwINc;:--

} E'-.
Vi R



ORDER

Heard the learned counsel for petitioner on the

application filed under Section 389(1) Cr.P.C, by _whi’c_h’-.the

suspension of sentence is sought. Perused_.-the'”grounds

urged therein.

2. Considering the grounds uafgaerlj the

application and other attend-ing “ci.rcumsta’ncie3–;..,.W15a%rn.V:’

satisfied that the petitioner out Hence,
the order regarding No.161/2002
passed by the |earned:.Pr»l… Dvn.) & CJM,
Kolar dated the judgement in
Cr|.A. .bfyMthe learned District and
Sessionsifiugdge,’Kollaifg lr:_i’.fg’;«’+;égjV.’.O3–1O–2OO9, be and the same

is hegrgebygsuspendgéd subject to the following conditions:

Lil)?T.i:e”«–..petitioner shall deposit the fine amount

on him within three weeks from now;

i2) VThxe1..V_petitioner shall 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

undertaking to appear before this Court or triai

court as may be directed in case of failure of this
petition.

ix

3.

disposed of.

VK

Accordingly, the MISC. CR1… NO. 4457/2009 ‘

sd/-