Karnataka High Court
Chandra Raju D S vs Srikantha B on 18 December, 2009
wrwa mwwmu W": mmmwmamnm wuwn wwmmz war" mmmmmmwun Wwwfl uwwwn WW" gmmwmnmm Hififl Qflw Ira THE HIGH coum OF :<AmA'rA:<A AT 3ANC%ALOREV.V". ['._V_ amen THIS THE 13"' war as nscsnaea 2ao_:-34% % _ BEFORE saw an: SRI.D.S.CHANERA RAJU-. % _ sic LATE SREERAM.AIfi;i£- * AGE:49YEARS % Now, Tum * % '_ % GANDHIBAZéR--MA'm R659. aammoae-seo%kao4&k PETITIONER (BY sax. K. S'sV"Ri.§§RIKA§}THfi. 3, S/C!_VBQRAIAH_ AGE:-..45AYE£:Rf*.3.' WA rw,252, 9*'*?%%:~4m Rm!) , WAGENDRA 3L::sQs: ' %1,3$!< I 575%; ' " « 13AN$ALoRE Sec 050 RESPONDENT
u urw;:«””n.vu1n.iAV:La:V”‘vM::Ir”‘aI:IHut”‘w R49!
iliunnn
Risa. <3:-:.ssw;a9 'a rim under Section 3927(1) r/w
"of? Cr.!-'EC graying to pan an order susasnding the
aperation and execution at' tha sentence pafieti by judgment
"v.._Aa»:3xE'order dam I..2.2€}% by the Court :3? XV': Addi. Chief
gawv