Karnataka High Court
H.N.Eshwarasa vs M.H.Ravishankar on 13 November, 2009
1 IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE I3?" DAY OF NOVEMBER, 2009 BEFORE THE HON'BLE MR. JUSTICE JAWAD I- MISC CRL.NO. 2033/O9 A IN ' CRL.R.P. NO. 470'»QF:20..G'9 BETWEEN: H.N.ESHWARASA, AGED 72 YEARS, . T PROPRIETOR, SRI'««L!«KSHMjI' SATRjA.S'w_ATI-II, RIBBONS,A.B.M.MARI<ET,* MAMuLPET,._ BANGALQRESGO O53: A; H .. PETITIONER (BY SR1 Phi';S';"SH.YAMffSU--NOAR, ADV.) AND: TTTT . M ;"H.RAVISHAN KAR I AGED ABOUT 52' YEARS, RESIDING AT"._NO-,. 39/8, ;'7I"..CROS'S,,V_ PIPE LINE ROAD, CHOLARAPALYA, «.3/1;3_A¥'.ANAGARv, AAAA A ~ BANGALORE ~-- 560 023 _ S' I RESPONDENT
(‘I3’.’fS.RI..fK;P.THRIMURTHY, ADV.)
>k>§<*
_ APPLICATION IS FILED U/S 397 & 401 CR.P.C
'THE ADVOCATE FOR THE PETITIONER PRAYING THAT
' T~!j£IS~HON'BLE COURT MAY BE PLEASED TO SUSPEND THE
v_f*SEmTENCE,ETC
THIS APPLICATION IS COMING ON FOR ADMISSION
" SON THIS DAY, THE COURT MADE THE FOLLOWINGI"
gm
3.
allowed.
\/K
iikesum to the satisfaction of the trial court
undertaking to appear before this Court or triai
court as may be directed in case of failure of this
petition.
Accordingly, the MISC. cm. NO. 2083,!2O’O9.vVi§.::: .