-1-
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 6TH DAY OF SEPTEMBER, 2oIO._
BEFORE AV _ 4' V'
THE HON'BLE MRJUSTICE SUEHASH-';I3::'ADiV.: "
CRIMINAL PETITION NOA['37:*2}<2010;': = _ '
BETWEEN:
H.B.Prasanr1a Kumar
Aged about 54 years
Son Of Late H.Bheemachar _ »
NO.402, 631 Main, Kaggadasapura.
C.V.Raman Nagar V g I "
Bangalore -- 560 0,9:3..__ V h ....PE"I'ITIONER
2.. SE1;i'{1_'}{;§,teTIkataraII1aI1a, Adv.)
AND: """ 1'. . . . ~.
P.K.Uda_'yiaku--marV
Aged aboutu46=yearS " .. "
Son of B.P.K1"i$hDa
Residing at Hasirgxthota House
V Ivarnad_§L1 Village, A _
' ;3uAIIiav- Taluk... D.DiSt1*i(:'t. . . RESPON DENT
'V PETITION IS FILED UNDER SECTION 482
CR.P'.C'_15RAY!.N'G:--.jIHA'1' THIS IIONELE COURT MAY BE PLEASED TO
MODIFY' CONDITIONAL ORDER DT.19.?".1O PASSED BY THE
SO. FTG; PUTTUR, D.K., IN CRL.A 93/10, WITHOUT INSISTINO
I .TIIE DEPOSIT 25% OF THE FINE AMOUNT OF DEPOSIT THE TRIAL
-CDIAJRT EY ALLOWING THIS PETITION.
THIS PETITION COMING ON FOR ORDERS THIS DAY, THE
COURT MADE THE FOLLOWING:
ORDER
This matter is directed against the order dated
in Crl.A.No.93/2010 pending on the file of
Dakshina Kannada, Mangalore. ~
2. Petitioner is convicted it
JMFC, Sullia, by judgment 26A..6.2_0’1.Qll offence
punishable under Section 138ppyo£llli\iegotiAable liristrurinents Act,
wherein he has been i?.s.8,58,000/–. The
said judgment is called inV.–d1i.¢stio11_’:beiafetlzlfifilgllAppellate court
In the said for suspension of
sentence, is that, he need not
deposit the a_m.ount.V…e_ ” V
3. Theda.-ppellate considering the nature of offence
» and ci_i’eum_stancesllfound«that, the petitioner has been convicted
-. Sentence could be suspended subject
to Rs.25% of the cheque amount within 15
V days personal bond. As against this order, this
l ‘ petitoii «-has been filed.
4. Interim Order is discretionary order of the Appellate
»_lC.’fourt and the Appellate Court has not committed any error in
ordering 25% of the cheque amount to be deposited. Considering
the same, not a case for interference.
$Ap/_
Petition dismissed.