- ; -
IN THE HIGH coum' 0:2' KARNATAKA AT BANGALORE
DATED THIS THE 39TH DAY OF sum}; 2009
BEFORE A 4' 'V .
THE H()N'BLE MRJUSTICE SUBHASHA.'::fi:-fifig "
BETWEEN: ~ ' " '
ABDUL RE§~IMAN@ A M HOSPET
AGED 43 YEARS, ,,
R/A URDU SCHOOL ROAD,
KASTURBA NAGAR, SIRSI," « j " "
UTTARA KANNADA D1s'r- '5_8140:2_. . _ .. PETYTIONER
{By S:-i.M V KIN! 85 co & R 31. max, A .E)'\i.S), M V ; ~
AND:
MRU'I1}i\SJ'A*{AG(i;WD}F§-: "
s/0.BAs3APPA G05.%g'13A,._
AGED ABOUT 41 YEIA§?_3,».
R/A BENN1IR'v1LLA.GE.,' V.
ANAVATTI H'()BLIV,SOI2A£%A"'?§A1i}#IK,
SHIMOGA 'I'AI,§E;'§i._'.§ V . .. RESPONDENT
‘~ my 5%:-£:~I«£~:)z:~I:’:APPA,V”:~;:.’:e:-‘~j
V * “THivSvA.{€I3s’E;.P«FILED U/S482 CR.P.C BY THE ADVOCATE FOR
A*1’*I~.£I£-“_PE’PITiQlf€ER.*’PRAY§NG THAT THIS HONBLE comm’ MAY BE
PLEASED TOVLQUASH AND SET ASIDE THE ORDERS DT: 26.05.2009
AND’—4.__16.Qt3′.20*39 PASSED BY THE COURT OF THE PRESIDING
; OFFICE-‘R; FAST TRACK COURT-11, SHIMOGA 1N C.C.NO: 59/2009.
” PETITION COMING ON FOR ADMISSION THIS DAY, THE
‘=C_:z:>i_3R*If MASE THE FOLLOWING:
Q_§_Q_fi.B
Pefiiioncr has filed this petition seckizxg direction of the
interim order granted by the learned Sessions Judge, Shjmoga in
Criminal Appeal No.59] 2099, wherein the learned Sessions
Judge had stayed the sentence dated 24.4.2009 in
C. C.No. 152/ 2006 subject to petitioner deposiiing Rs.§c,§)0o/- in
the txial court within 15 days.
2. Learned Counsel for the petitioner’ e.
cheque amount itself is Rs.50,000 by
the learned Sessions Judge He
the reasonable deposit is _o1rieretVi_,_L:i’:1’c:: qeiposit.
3. No doubt, while ’31 a case
under Section N imposes condifion,
but in entire cheque amount has
been to
{he Same, only to the extent of deposit is
is allowed. The interim order granted by
Judge by order dated 26.5.2009 is subject
to §:’e11’t:ioner }d eposib’ng Rs.30,{)00] ~ instead of Rs.50,000/~
” teaéiays fiom today.
Sd/-i_
Judge
KNM/ ~