.3.
IN THE HIGH conm or KARNATAKA AT 3ANé$L¢§E »
mrrrao THIS THE 14*” my oF%%,aa;¢susT,%%2c§a$
BEFORE
THE HON’BLE muusrzce m:4aN sHArcsimNAécg;bAk
CRIMINAL
BETWEEN:
Dr.Rajc:ncIra., Z _–
S[0.Lat€: Kamba7iah;f” . ‘
Aged about
Residing at ” ”
(3bba]apu1*aixx,_ 1»: — ‘-
M.M.san;1ra_1:rost,v.-VV
Via ‘
Bangalore -9.560 05?. % ..PETI’I’IONER
(By I<{:?,.éI'eenivas, Advs.[ahmnt})
"
Sf 0.Ver1kafa§)p££, :: V’
Major; msi:iiug’..–at
W No. 13, “Leé’!:uIi3r Quarters,
-. Gnana Bharatht Campus,
” V, ‘—Bangggom :- 560 056. ..RESPON[)ENT
=–*:*1§us Criminai Peiition is filed under Section 482
V’ RC. by the: aaivcocatc for the petitioner praying that this
j ‘Hm3;’bIe Court may be plaascd to modify the optic: dated
10.2096 passed by the S.J., FTC)-X, Bangalore, in Cr}. A.
.2.
No. 1642106 mdering this pctiiienl accused to deposit ‘
the fine amount and to execute pcrscmal bond iwith’ «:}’r3cj”7.[ ~
suratty for the balance aanmmt. ‘ 9
This Criminal petition {:n3iI1g:’i5ii bfcwr
day» the Court made the following: = ” ‘
onnfiga % A
Name appsars cf ..¥)etitj.{}1l_:é’£r.:’ iastdate cf
hearing alsc’.-, there was on behalf of
the patifioner. ‘.jQb4i_§{f:t:ion5 are not
complied