IN THE men CQURT OF KARNATAKA AT _
DATED THIS THE 24*” my QF..SEPTEM B%§¥§: { j *
THE HON’BLE MR3 usncs j:v§c;§j«4An$%sHAr~aTm;§5c£}bA:2% % %
CRIMINAL R§V1″STt:tDfN.’_f :s:§.7o1}2<3os
Between : T A 9» '
Ktmiai' H , _ M
8/0 Kem1Jc§G{:wCia3'…_ .} " V' V '
Aged about-V5339-:k:ars 9 I A 3.
R/a N<3;'4;';'%,- _1j:3éh
2"' St%3.ge,_ Endira–¥1£§g:a1~_A' – I
Bangaimré –.§6i3. O38, V, ' ..I3e.titim1e1'
(By gr: M;"§::a;:; .Mo1iafi1;' ~~Ac1v.,)
;1%}1'1te1'p1'ise$
' At .1339; 33!}? __ E.'1E:113.a1}appa Road
B'-;L;igar1i3&t',—-.V_E-i0}a1' Disi:I':i(:t.
Rep: by it$P1*opz'ie1:1'ix
.. HIV'. 'i'§r.:k.ha.'" ' Redtiy
" V' $1?/9 L."Ra11:a<;:ha11dra. Raddy. ..Re.5pondcm:
'"'–.€!By' Sri B.N. Muralidhar, Adv.,)
.3.
‘This Cfinxinal Revisicm Petifioil is {ilmi uzlcier $ecti»;3.1;a,»39?
and 401 <31' ("j11xP,C1, prayilzg to 58$ a:-min the Quiet £iat£§1T»-.1ii:_1~
2006 in C1r1.A,N<:ur.11Q3/ 2005 on the file of the P.{).} I5'3':{CZ.~'eF,
'Eia11ga:101~c: tlzercin c<::1:1fu*::;1ing tbs €:01'1Vi<:t;i<)31 a;1§CI""s£::1tt:21:.:f§:."« _
passed on 1§}~?'-2005 by the XIX ACMM., %ga'lg;S'r-'zw::" V
0.0. Na. 1549312003.
This C1ri1:::1Aix3.a1 Revising Petiitirm cQ;:ii_§1g’._£2i1A ‘Farsi’ ‘3%1?z?:;a.3″*i;’1g
this (my, the: (j1<m:rf. made tin": fi)H0wi:1g"uj
'1'};1iS revisian pefifiun bis? * VA+;;V;?:311vict:ed
aé_':c'u$<=;ci. '}.'}:1e 1"esp(311ii%;a11 Magéfitrate,
BaI1gafi§:1re. 164″:}8/£2003. Aftar reizordizig
‘~ the ‘é1i’?;e:*’i”1:3:ari11g t1″1<*:: parties, the trial Court;
'f)f(i§i" :.:(.:'i'£.3.T:i€"{;§ 19* July 20033, convicted the accuseci
afiti ,f.§£é11t§:1iit;%"i1g_i' to pay fine of Rs.2,{}(},0O{)/- and also
. 'sc11te;1Cr::d'1-to uI?td€*1'g€) sixnple immisonment for a period of
V.%?;if1€ fégar, with default; clause. The judgment and order of
trial Court i3 CC:I1fi1'IIi6d by the }€{:':1'i"3.€«d Fast 'i"I'aC:k
fx/5
{3€SSi€)3£}S} Judgsv-V, Bangalcrre City, iii Crirniilakrfippeai
NQ.1103/2935, (iated 16"" Jaxlualy 2006.
2. During i:1’1€~: course isfv-}.1E:z:3g;’fi11g;_: *gh é .A3:.<:::.a1*;1'eVV(1§« 2
advocates submit that thti ii1a§1z pf '
witimut €I3.i&ri1'1g iiltti} the afiv"-Gag'
warxts 1:0 pay the: e1"1i;%3f§ wéietks. Both
the iearlwd aévocateag than 50% 01' the-
fxma a.m0u1’1§ below is already
drs:p0sit€:oi’ and the It:-a.I*1″:f::é
couiififgei aubgfizits that I’€1}i1£iiI’iil”1g amzoumi
W331 {}<:'&<:ir:::{3<)£§i§ti::fi1j within eight weeks from
tQ:§é1§£.LA. O11 th<:_: ésaicI basis, it is pmyad for modifying this
,' '0r<icr 15¢iaii5;';g ts.) SfiiI"l€€I1(Zi€. in effect, learned vzzounse}. far
._ii?:€;i« pi-ays tfnat 'ihf: sentence r<31at;i3;1g ta
i.fii;_3rié*§0:%1;iieI1t he sat aside. Learned 00121361 far {lira
* :?T<:t.$spc§i"ifcle11t ageeci for the said propesal and submits amt
dei'a1flt ciauséi Ifliiff bf: iinposed. Plaviiig regarci to the
M
*4.
rival S1.ibfi1iSSiO1″iS of the part3.t::$, tbs”: following G1’df:i}.” is
made ‘w’ithe;mt enteriilg into the merits of the 1:1s,»,3_tte1’.
The sentence: of simple imprisenmerat cf 0I;§{‘»yea1*
i13.1posr:{i cm the petiticxier’ by ‘ilhfi Courts below
T116 ;)€t.§;t;io11e1″ shall depoait the <~311tire _ .;§.:;:–s..§:u_11t d§7 .,
1335.2 lakhs imposed by tha f;
i11c.1usive of the fine amouafi de1:«}Sif:e(i) wjiejhm %
Eight weaks from today. in ‘(;:ir.’VV1*1e;::»,>a”1i:::.:i§:i_i{;1}’I1 eff the fiim
amomxt, an amount <:)i'~-.1§s:a._1,'§{}_5§.Z*{§G{g«.,M bi: paid :0 thfi
c0mp1a;§;3a;3i'; A' 't?.,'§i}Ve:V_ etmuuzmt of Rs.1{),0DO/~« snail
vest in tlie. i£'1..¢a$€-.%§if dei%a.111t of payment/depcésit :31'
V {ha bf' fifié' afizomlt Withili the stipuiated paxiaii,
thrf: _'pc:*ti3ti¥:§i:e"1=-..Vsi'1a}} 1111de3:go simpie. izmprisonmem for 2:.
iii' «§§3;:v;__ 1;§0fi'fl13. In the maafiwhfle, it is opszm fer the
V . Withdraw the amomit. akeady deposited.
'~ V' 'A : Rcsiéisien P&ti'ii0A11 is dispensed af 8.C€3()i'Cfi1"1gE}'.
"bis;/?:13n
Sd/-
Judge