IN ma HIGH COURT 01:' KARNATAKA, BANGALG«R§¥ "~«. "*._ BATE!) THIS THE 13'!' BAY OF' JULY, 209$ 44 "' BEFORE THE HONBLE MR. JUSTICE SUB§isiSH'TTB. 'xiii: cRL.P.. N0. g§ 1_'1-~..()F zobé . BE'i'WEEN:- 1. M/S. LAKSHMI vEN'm'EswA%RA 'I"R;&._"ERS ANQTRANSPORTS, TV No.3/33:1, av. PA:LEM.,.;'V *§AmPATR:.v--3.1S4:::, _ ANANTHMU1?;;'%D._isT1%ic;'?£f, _ ANDHRA REP, MBY'-1,':'$ i?§€OF*Ri~ET'(§i?, ii. SR1' v.'1"; --S1§:N1VAsA:~L"--- " 2. SRIK?J.'I'.._ sR1NNAsAN';T~«.,, " AGE: 52 YEARS"; _ _ '" 3/ 0. LACTE 'mx -.KR.:si~1s~£AN1AcHAizYA, 4;";<';';n.L.:~Io.3;-.314'1, RV. PALEIVI, '3~*A§)_PATsa: ~-- 1*;3.<.:.1_V1, _ ""ANANTHAP'UR DIS'l'RIC'i', AN-Ij_)HRA 'PRADESH. * " = ' PETITIONERS (3? gm :v::"_'1m;=?;Pi5A REZDDY, ADVOCATE) L' Aflii'. . A --,M;=:3., RAE) CONSTRUCFEQNS, =1m.M_9' 2/2, BDA FLATS, _ ;3.A1~é:<:ERGATTA ROAD, " BANGALORE'; ---» 560076, .. -RE? BY ITS MANAGING PARWNER, SR1 (1.3. RAG. RESPONDENT
THIS (3i7~3L.P IS FILED U/8.482 cm>.«:: BY’ i*1_*:~:E:
ADVOCATE FOR THE PETITEONER PRAYING THAT”THiS.
HOWBLE COURT MAY BE PLEASED TO SET ASED«EVV’~’§HiE_
ORDERS om I.A.N().1 DATED: 16.6.2009 PASSZEI} By’*1?HE:”–‘-T *
;«’1’c«1, BANGALORE IN CRLAP1-“‘EAL Nos,4»7:3…&;_%~47:z,{2oo€2
ONLY IN 1233930? op D¥RECTING.-THE’APEr’TIT§4O’i?I.ERS._fFO ‘
DEPOSIT 20% 01:’ THE FINE AMOUNT BY aL~L.owi’;NGV,’r_H’i$_ ~
PETITION. ” _
This petition is” c0m.iI1g for <51"rie1s._ file
Court made the following: " *
oauz;;fy
The ptetitionmt has orcier passed
by {ha learzltad ;'Se's-;§,i9ns:=__Jugd¥'§é, City in Criminal
Aypcal NQ';V473'&.: , '
2. _ Vresp§):1dt:Vnif«Ir:i7€sLdh filed private compiaint Ufs.
fer Qjfffincfivpumshable U,!s.138 of NJ. Act. It
iss ’13.ét”injAc1é$:p1§i;eifhat the petitiemtr was convifted by the trial
<:oa=r£ swim' and 81130 fine. The said judgment of
4:Qnviefi.0.ns'"az1d mtier of sentence is called in question before
'é;m:*':¢a::nsd' Scssiozw Judge in Cziminal Appeal.
Q' « apphlcatien granted the interim relief and suspendsd {km
3. The learned Sessiens Jucige consiciering the
sentemtfi subject to the petitioners executing bend
of Rs.:”S(),O{}O /- and 51130 subject to the peti:ioners;”&3e;§fo:$iiixig” A-
20% {)f the fine amount, The orde1″.;pa:~1s.ed .1éam;d
Sessions Judge impcsing I'(iE’:lSO]3£Et1I)1{.*;’«’C(25.3.§’_1fj;ifi(}I’:}’§_ is _j::._sut
propcr and it fines }f1(}t call f()I’V$1fi’L’?.f{‘ff3]l'(3AI”l(;’.(:§. siheé
petition is dismissed. However, for..pa}f1:;enf of {me
is amended by two weeks?-V ._ _ _ AA
sd/4
Judge