High Court Karnataka High Court

Smt.Manjula Munikrishna vs Smt.Rajeshwari Mahadev on 26 November, 2009

Karnataka High Court
Smt.Manjula Munikrishna vs Smt.Rajeshwari Mahadev on 26 November, 2009
Author: Jawad Rahim
IN THE HIGH COURT or KARNATAKA AT 8ANGsA i;0RE

DATED THIS THE 25*" DAYOF NOVEMBE.R,._'44';fi_(§9  

BEFORE

THE I-iON'BLE MR.JusTI¢;%éA'3)w4A<p 

msc. cammAL.4%37§,z2oo9T*T;  A ' V

CRIMINAL REVISION P"ETv'3:TION N_O'J355/2009

Between:

Smt.Manjt§!a i.\fiéJ_nikrE*shri'a'.'jV»H.  
W/0 MVu..n_ETk_r'Si.h_'ha';I;;,_ -. ' A' 
Major} AV   .'  -

No.1/5.2, find Cid'-:;As',T    

Nethajmayout,' _ "   "

ViJayanag'a..ra..V    

Bangafore 560 040.   PETITIONER

  '  C;/By Srj A |\'1V&F?{éid'ha Krishna -- Advocate)

Sfr%;;Ra_je§3:h:§;=vé.ri Mahadev
W/0' Mahadev,

 Major; .i\Eb.1671/24,
 6'"--f;ross, 7"' Mam,
"  Layout)'

Vjjayanagara,

 fiangalore 560 040. RESPONDENT

K)

Misc. Criminal 4379/2009 is filed by the petitioner
under Section 397 of the Code of Criminal .P’ro_c«ed”ure
seeking for suspension of sentence passed by..~«the;ilearned

XVI Addi. Chief Metropolitan Magistrate, Bangalore’
No.15966/2005 dated 22/12/2006 and.,___conf’i-rrne_d ‘in._
Criminal Appeal No.74/2007 date-$3./9/2009 oin’j;the.fi.l,e’i-of ‘

the learned Presiding Officer, FaAst”F_ra’1ck».__
Bangalore. ” ~

This petition coming”Co’n-…for ad,miis_si’o,nilloeifore the-it

Court today, Court made the foiglowing: ‘ ” i”

Heard th’e,__ lea’rn’ed:1 couj§.sVelV’- the petitioner
regarding .sen_ten’ceV.v

i?’en.,cling'”c«jnsid.e’ra,t_ion’of the petition on merit, the
order rega_rding”‘sen’tenice4passed in C.C.No.I5966/2005

datsfigl’V22,/12/200V6Vv__o_n,the file of the xvx Additional c. lVi.M.

ifia-n_VgaI,oregcon__firmed by the order dated 3.9.2009 in

No.74/2007 on the file of the Presiding

–V offi’.cer,””V.i?TC:~X, Bangalore doth and the same is hereby

suispenyded subject to deposit of 25% of the amount

Cllcoiyered under the cheque within a period of six weeks

“from today and executing a bond for a sum of Rs.25,000/–

W

3
undertaking to appear before the Court as may be

directed. if any amount is deposited before tfrieffeouayrts

below, the petitioner is permitted to

make it 25% of the cheque amount.

?UDGE

akd*