"COOE
SEINTENCE, PASSED
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated this the 15?" Say Of February 2010
BEFORE 'I
THE HOWBLE MRJUSTICE JAWAD Rafi-IM,:','I--'.1',:~.. "' I
MISC. CRL. NO. 586/'2-€110 I
IN I I I
CRIMINAL REVISION '}éE*EITION- NO. 1 90;{2'O.IIa..
BETWEEN:
AND:
SRI SHANKAR N T . ;
NO.68, ST" CROSS, CI-L,LIw'O=;IT_.~«._ I
CHOLANAYEANAH.RLEI.,;HEEE;A_L '
BANGAI;~OR§E,'-- _ V
, , .. . ..PETITIONER
[By VST:"i\/.A'I:\I;I--E.._F{edOly arId.,.;i\SSOciateS]
RI SRIR}RI2ij' C".~R..V"'SHIvARAM
AGED AEO.LIT'..52 Y"EARS*'
PROE. CAU\i/ER":* E§\IT}TRPRISES
. _,NO.184_,_ 3.S.TJ~FLOOF{, 7TH CROSS
BANGALORE... .....
EIAPLJJI E><v,AODL.C.M.M.,
, BANGALORE CITY IN C.C.NO.26311/2006 DATED 17-06-2008
AND ENLARGE HIM ON BAIL, PENDING OISROSAL OF THE
ASQVE CRIMINAL REVISION PETITION, IN THE INTEREST OF
' 'J:.._ISI"ICE AND EQUZTY.
BY THE
THIS MISCCRL. COMING ON FOR ADMISSION THIS DAY,
THE COURT MADE THE FOLLOWING:
A _?:ACCordfngly,
mv*
L)
O R D E R
Heard regarding sentence.
2. Pending consideration of the petition on._:m,e’.=its,
the order regarding sentence passed in CC
on the fiie or the xv Additionai Chief”-._Metrop0¥itan_
Magistrate, Bangalore City, dated-17.6_,2Qt§8,I.’4vxlhicn
confirmed in CRL.A.No.538/200,8 gonfthe ‘-.f:i’i’e'”d’f–.._’th_e
Additionaf Sessions Judge, Ea_st Track'”Court~§{_;VV.Séazngaiorez-_,:”‘a.
dated 8.12.2009, be and the,_s’ame is*~ t_1Vere.iC=y “suspended
subject to the foiiowinggcondtté-ons;_
r) The petitior:e;’- sr;.a//;.gaepo.’s;4{25% of the amount
covered un;jVe’r tfhe’t/-ue’~:’._i;g*ithin four weeks
frorrttiodagr. If .t.’7e’4.,aCtfju.sed«’Vfhas deposited any
atrri%ohu’r1tiivf,ip C’ or the Appellate
C’0_urt, to deduct the same to
mak<'?'_'l't'l .2v.'5"V"7/'fr. * _,
ii) 5 7-ihe petitloner shall: execute a bond for a sum
‘:”:’o.f—R535,050/’awwlth one surety for the /ikesum
satisfaction of the trial Court
rtafjrig to appear before the Trial Court or
A thV;Ts’CVd’ur’t as may be directed, in case of failure
this petition.
the Ml’SC.Cr!.586/2010 ls
‘ -iisposed’ of.
sal-
JUDGE