IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 15?" DAY OF OCTOBER 2009 BEFORE THE HOE\l'BLE EVERJUSTICE JAWAD RAHI4M,V_C"».._:'C~. CRIMINAL REVISION PETITION NO.49$7"2-CI.OEI__j:O5 BETWEEN: K.G.SHANTHAMMA, AGED ABOUT 58 YEARS, w/O P.G.RAMAIAH, # 42, xv CROSS, SRI GANDHADAKAVALU, , ANNAPURNESHWARINAGAR.,'"" -. BENGALOORU. ' -- I " PETITIONER (BY SMT. M.VI|.\3AYA KEERT.H'\'. FOR M/S LINC &,CO,.,--AD\;r.)_, ' ' I CHAN NAPPA S/.0 'CHAN-[\lAi5PA, AGED ABOUT 47;YE..ARS--,' if 115, I BLOCK,' I HESCS._III,__STAG'E,v-- ..... " « .5ASA'IV,ESNVvARANAOAR, I aENGALO'OR'U -- 560 079. " TB'? SRI'.VEt'j._SHARATH KUMAR, ADV.) ,..RESPONDENT 1' .. THIS CRIMINAL REVISION PETITION IS FILED U/S ..397 "R/w 401 Cr.P.C PRAYING TO SET ASIDE THE ,C'ONSIT1ON OF "DEPOSITING OF 50% OF THE AMOUNT 'QWITHIN 60 DAYS" IN THE ORDER DATED 28.04.2009 ;PASSED BY THE PRL.CI"T"Y CIVIL AND SESSIONS JUDGE, BANGALORE IN CRL,A NO.356/2009. THIS CRIMINAL REVISION PETITION COMING ON FOR ADMISSION THIS DAY, THE COURT MADE THE FOLLOWING: (I, 3;: = E E ,. " E.//I x; O R D E R
This revision under Section 397 of Cr.P.C isiposted
for admission after notice.
2. Learned counsei for the petitioneh._sub’_niitsi
the reiief sought is to suspend:v’thVe”senten-ceAiV:i’iin_oo’se’d on #1′
the petitioner which is the Tsubject. rnatter aA’ppeeii:.”‘unid’er,
Section 374(3) of Cr.P.C before the”.Piopeiietev’VVCourt
Cr|.A.No.356/2009. .’:’ShAe seheikg Ve.V{‘,j’¢VrV’v;’§*2.i_ssion’Vt’o ‘convert this
revision into the petition-i~iJAV_ni’ii’Ve’i:i of Cr.P.C.
Satisfied’th’é’t.i:ti*:e’request is acceptabie. Hence,
permitted__’to_convert revision into the petition under
S.eii2:tiV0Fi 389(‘2’)..oi§_’_’C;Ar.:P.C.
$3/w
§’€§$G”§.1?
mv*