High Court Karnataka High Court

K Gangaraju vs State By Cbi Police on 1 October, 2009

Karnataka High Court
K Gangaraju vs State By Cbi Police on 1 October, 2009
Author: Jawad Rahim
I
IN-THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE DIST DAY OF OCTOBER, 2009»,

BEFORE

THE HON'BLE MR. JUSTICE JAWAD R'AMIMIEI.:  H

MISC CRL.NO 4-O34;'O.9%
IN  

CRL.R.P. NO.V784:0F12_EQ{')9 - = " 

BETWEEN:

SRI.K.G/ANGARAEU,  
S/O, LATE CHM:-<ABOR--'AIAI. f ~  
AGED ABOUT 56 YEARS,f*     '.
WORKING AS OFEI.C'EI..ASs1sT*ANT'AC! 
INDIAN STATIST_ICAL"£NSTITLJTE,1~ A

BANGALQ RE  5609 S9_ _  '

(ISVAASRIITOOM :'R:;.jNA:TI'UN DA "GQWDA & ASSTS)

AND:

 PETITIONER

..  STATE ET  POLICE

RESPONDENT

  'EATjI--I.1_S»v AI?_P'L.ICATION IS FILED U/S 389 (1) CR.P.C BY

TH'E.,AD'VOCATE FOR THE PETITIONER PRAYING THAT THIS

 HOAVBLE. COURT MAY BE PLEASED TO SUSPEND THE
-- SEN'TEACE;'ETC

 'I  THIS /§'PPLi€:A'T1fi3*r2IS COMING ON FOR ADMISSION ON
= %TH_IS.«OAY, THE COURT MADE THE FOLLOWING:--

W"



2
ORDER

Heard regarding Misc. Crl. No.4034/O9. Considering

the circumstances explained, the order regarding..seiite’e;:e

in c.c.2o135/o5 dated 30.12.2006 c_o’:;1ii’rri1Ve’d–…A

CrI.A.28/O7 dated 3.9.2009 on the. file c»f”‘XXxZ.’.’;;*\ddiV.’_’

Civil 8: Sessions Judge, Bahgalorevircityjg

hereby suspended until further orders._su.:iije.ct-.105thew.”

foiiowing conditions:

1) He shaii exevcifie a ‘boiid, b’efor:ethe trial court for
a sum or Rs.2A5,_(jo.o/’-V-‘.’wiith-“‘one~~’s.’su-iety for the like
sum§.i;~i)..[_ f_i1e s_atisf3’cti’oij”‘thV:e’ trial court within
nor-.i_;

2) Hexsheii..V_a3ppea:r”‘before this court as well as before

the triaId<:o;u_rt'as"'ari'd when directed.

i~{i_'i:sc.Vv%_Cr|.#034,/G9 stands disposed of.

Sd/–

JUDGE

‘ y,gh%~«A_.