High Court Karnataka High Court

B J Yashodhara vs State Of Karnataka on 1 October, 2009

Karnataka High Court
B J Yashodhara vs State Of Karnataka on 1 October, 2009
Author: Jawad Rahim
IN THE HIGH COURT OF KARNATAKA AT BANGAL-ORE
DATED THIS THE 01" DAY OF OCTOBER#,##_2fO'VcIé§S;'-I'I,V
BEFORE  I  I I

THE HON'BLE MR. }USTI;CE   

MISC CRL.N.O_fi#:()3[O§"  »_ ,  
CRL.R.P. 'N'O";..»780 OP    

BETWEEN:

1 B.J.YASHODHARA;  
S/O JATHAPPA, AG ED 50 Y._EA'RS,   
AGRICULTU~RIST, I   * 
SAM PAJE jEIL'VI_AC;E,1 _MAD1K.ERI"T--A~LOK,
MADI'KERI;I-vII|<

THIS APPLICATION IS FILED U/S 389 (1) CR.P.C BY

I "THE ADVOCATE FOR THE PETITIONER PRAYING THAT THIS



Ix)

l-EON'BLE couat MAY BE PLEASED TO SUSPEND THE
SENTENCE,ETC

THIS KPl°L"i(7:ATi-ON IS COMING on FOR ADMISSION ON
THIS DAY, THE comxr MADE THE FOLLOWING:-- 

ORDER

Heard the learned counsel;»fo.r_peizitioiier;»ajjp’i’_i:cati_o’ri’A.

filed under Section 389 Cr.P.C, byvxzhiicih tfiEfvAA’S.t;lV5{§vé:i;ii;S§.t$i3.iljf
sentence is sought. Perusedw. % it

2. Consid erivn-g.’ the ‘grou”nds’».u_rge’d” ‘ir:v..sLi.,o§po rt of the
application and othei’ll_attendiindfliiiycvircurnstances, I am

satisfied that _petji_’tio:n’e~t ha’sV:’Vi’nj_ade*;.o’ut a case. Hence,

the order s’evn:te~nc*e-‘in S.C. No.49/2001 passed by
the learnedriSessioris Kodagu, Madikeri, dated 3108-

2QC_if&S’3/(J8–09–‘2()DSi, be and the same is hereby suspended

‘suVl:)jecEt:Ato.:t’lie foilowing conditions:

)

Thejfsetitioner is directed to execute a bond in a sum

F'<s'.20,000/~ with one surety in the iikesum, to the
'satisfaction of the learned trial judge within a period

of four weeks from now;

ii) He shall not leave the jurisdiction of Sessions Court

within which she resides without prior permission.

Accordingiy, the MISC. CRL. NO. 400352009 is

disposed of.

VK