High Court Karnataka High Court

Sri. B.P. Hari Prasad @ B P Harish … vs Smt. B.V. Bhagyamma on 5 March, 2010

Karnataka High Court
Sri. B.P. Hari Prasad @ B P Harish … vs Smt. B.V. Bhagyamma on 5 March, 2010
Author: N.Ananda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
I")ATi*ZD THIS TIME 05"' DAY 01'' MARCH 2010
BEFORE

'11--113: }--iON"BLE MRJUSTICE  ANAMJA j  T:  A  "

CRIMINAL PE’l’I’1’ION No.858 OI*’H2O’i..:Q T
BETWEEN: T T

SR1. 13. P. HARI PRASAD @ B. ‘:2. I-‘~:A.R1sHv..”_A_ A ‘ ” *
S/O. PUTFASWAMY. T
AGED ABOUT38 Y:«;A_Rs:._”«.

PROPRlf;’1’OR: M/S. 512155: t:JaA–1frRA T£)URS ii
AND ‘1’RAvIs:1,s, , –

AUTO c0NsU1,TA–N,f;s 6;: R;1f_£Ai;”V~F.?;’S’I’ATI+2.

N raw N0. 4 1 38. OLD .A.2ew~.A..;.T ;;kI.:’ix11\J, — VA _ ‘

9*” BLOCI.<I..JAYA;N;"»G;-'\}{–.A ' " .
BANGA1/aRE_– 5:50 0594 ' "

ZALSOTAATAAIM /s.7′;VVINAY}AKA 1s:N’*r13RPR1sE:s.
‘Amie CGPJSU LTA.N’1E -FINANCE.

NO.39/ 1. s’AJJA:\1.§'{»>_Q,..-ROAD.

V. V, PU3RA;fs\/_I.”‘ }3AN(‘:-..A1,OR12 ~ 560 004.

” .. PI£’i’I’I’IONER
‘S1; 8 V. BI”iA”§-7–ADVOCA’I’E)

A sM”iij_1;3.’.A1′ V. BHAGYAMMA.

\4’__«”/O,.vI-Q. RAGANNA.

a .,MAJOR . R/0. No.9. “BI’I’I’££MAN}£”.
arr-‘-1 MAIN. 80 FEET ROAD.

A’ SRINIVAS NAGAR. IBANGALORE-50.

“‘§(1:é3} Sri. 1.. GOPALGOWDA. ADVOCATI31)

. .. RESIJONIL) EN’?

This C1’i.mina1 1’e1i1i()r1 is filed LJ/s/I282 C:’.E’.C by the
a1d\-‘()e;1!;e for the petitioner p1’a._yi1’1g that Ehis i1()n’b]e Court
may be pleased to aside the order dated 19.02.2010
passed by the £30.. FTC«lX. Bangalore in C1*E.A.N(.>.V4}3.._/102:010.
1’ejec*t.i11g the appliez-11.i0n filed by the pet.i{.i0ne;7….0′(‘séfvfighf

Cr.P.C. and further be ‘)l€E1Sf3d to ailow the szzxidé; .)e’>!.i:€:’a.010i’u1.1″;’1 0′
1 ._ 1 ,_ _

This Criminal Petition C()ITvi’i11§_§’0I’1′.vI’C!_l’ ~:i(.’x13_.i:”ssi§)i1°this
day. the Court made the f0iiowi1s1g:a7V A 0 0 0 0
0 Rug’:-:3

When the mat;te’1*..y_is _«i.;1ke1’1u}§”..Ef01′ heéirihg. learned

counsel for petiiioner a:1d’0-“vfQ:,z01C1 submit that the

petitioner (appe£idr1I be_jj’19r§efile’~Ses.$ioh.s:fCourt} be direeied to

deposfi, in-0 terms 0!’ the Order passed by
the 310.1672}/2007 on or before
15.94;2o1o. .0 ‘- 0 0
V. 0 vsubswhhlhhissions of learned eounseis are recorded.

of the above Lmderstanding. stay granted by

I z:\.;3.1,:xe*’0i”01e3.i.e Court is extended uplo 15.04.2010. if the

0A.penti<51'1er~appellar11' fails to deposii 1.l"1e am.<)11.nt. as

1
W .,(.L-.W..aL… ,

a1i'()res1a1’ed on or before 15.04.2010. he sjshelil not seek

fu rt h er (:x1e1’1si0n of stay.

4. The petition is disposed in terms 0? 1lvj1Vc’.._£z1:q()ve

unde1’st’.z1ndir1g arrived 211. between the pa-11’t.ie.es.