IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 22"" DAY OF FEBRUARY, 2010
BEFORE V
THE HON'BLE MR. 3USTICE JAWAD R_A'HI«'MV"::..'._[:
MISC CRLNO 319/2010
CRL.R.P. NO. 89 OF_2Uj1C._ * I =
BETWEEN: * *
MR.B.S.SR1NGESHwAR._A"~RAO," _ A
S/O SHESHAG1R1YARRA;<._ * V
AGED ABOUT 5Q.YEARAS--,.--
R/AT NO.11, VISHWOT'THAM'A, ,
26TH BLOCK, SRIR'AMRFLJ_R;A; 1:"STA'c;E,
MYSORE 5» 570 023' 5 '
_ I PETITIONER
(BY SR1 C;H.AND3RANA'TH"ARIGA.,....AD\/.,)
AND: p ' '
~M'R'.A:,VS'.MA:%;HA'\,IA'----.
S/O. LATE ..SU.BBA_ 'RAO.. ;
'IASE\D 'ABOUT 43_YEAfaS,
R/HAT INO.'B27,":T T«TAIN ROAD,
I BLOCK,m. STAGE,
'' BASAvES_HwAR NAGAR,
I ;BCE:\sOALU'RU..T»=«T5Bo O79
' ...RESRONDENT
=ik>k
THIS;/IPPLICATION IS FILED WS 397 OF THE CR.P.C
BY' THE ADVOCATE FOR THE PETITIONER PRAYING THAT
THIS _HON'BLE COURT MAY BE PLEASE!) TO SUSPEND THE
'*SE41NTE"NCE, ETC
THIS MISC. CRL IS COMING ON FOR ADMISSION ON
I STHIS DAY, THE COURT MADE THE FOLLOWINGH
iv'
ORDER
Heard the learned counsei for petitioner,-_on the
application filed under Section 397 Cr.P.C, byTtwh’i:<ch',.'Athe
suspension of sentence is sought. Perused' 4_
urged therein.
2. Considering the gggrounids urged linesuppo’rt:.’o~fiVt’he
application and other att’evinVti’iing Vci’rcumstan’c4eVs’}SI arn
satisfied that the pet’iti.onerri’h”aslVi.:rhaV(ie out a”ca”se. Hence,
the order regarding seriitenceithe learned XVI
ACMM, Bang.a’lo..re’–in cc i\l¢.~: 1«4’2ii:j+i=_z2o’oa dated 19-01-2009
and V.c’o’nfi.r;rfied t’ia,Vge”–..ie’arneid”£ 13.0 Fast Track Co1.;rt–I,
Bengail_uru’_ in dated 13–11~«2009, be and
the’san’1xe’–«.is’v her_eb=;/it’suspended subject to the following
” C”5§.hl’dlti,¢riS: ….. .. <
"'i:)~«..ffh~ev'petitioner shall deposit 25% of the amount
_ . _cp\i/lered under the cheque within three weeks from
today; If he had aiready deposited any amount he
is entitled to deduct the same to make it 25%;
2) He shall execute a bond before the trial court for a
sum of Rs.2S,OOO/- with one surety for the
iikesum to the satisfaction of the trial court
undertaking to appear before this Court or trlai
court as may be directed in case of failure of this
petition.
3. At this stage the Eeamed counsel
submits that 60% of the amount has a!readyfieeha.VC|e;5oas_§’teti
by the petitioner –~ accused in the ‘t’ri.afii “.Co1:1rt.’:v ‘iti’.wisVi”~s0,’f’
then the same shall be taken as eor__h’p!iance”t_0. this
4. Accordingfy, the cr»’§L;s V:i4;<j. 319/2010 is
aiiowed. V it h
%
i 3UDeE