High Court Karnataka High Court

Gopala vs State By Hassan Rural Police on 12 November, 2009

Karnataka High Court
Gopala vs State By Hassan Rural Police on 12 November, 2009
Author: Jawad Rahim
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

BETWEEN:

1.

1HASSAN;,VE

DATED THIS THE 12*' DAY OF NOVEMBER, 2oO9,'ER"S._V

BEFORE

THE HON'BLE MR. IUSTICEIAWAO.  3"  

MISC CRL.NO 4:592/Q9]  " " A
CRL.R.P. NO.;'9._1_9 OFQOO9 

GOPALA, SON OFI"c:HANOI'<E<;:'OwOA, '
AGED AEOUT 31 \:EjARS'_,  .  
AGRICULTURISTS AND COO§<E_R"IN...M.--C.F,
RESIDENTOF MAVINAHALLI,vII;LAGiE,'"
KASABH!-'HHOBLI;,HAS$AN_TALLJK,  '
HASSAN3 g= = 1_ _\ ""~=

PuTTAS._@~.S*H,IvA.LI--N(3EOO'wDA,
  
AGED. ABC1.-1T"2.9'¥_E'A,RS AGRICULTURISTS,
R'ESIOE'NT M'A\[IINnAijlALLI VILLAGE,
KASABHA-HO'BLI,HAS'SAN TALUK,

  S-,1--O"APPA3IGOWDA

ANGLED ABOUT 46 YEARS AGRICULTURISTS

  _F<E,SIDAE,NT OF MAVINAHALLI VILLAGE,

 A. KA.SA,BHA:HOSLI,HASSAN TALUK,H

_L;f»QAND:_,

ASSAN.

(BY SR} S.SHANI<ARAPPA ASSOCIATES, AOV.)

 STATE BY HASSAN RURAL POLICE
' REPRESENTED BY S.P.P HIGH COURT

BUILIDING, BANGALORE.
 RESPONDENT

PETITION ERS ‘

L.)

THIS MISC.CRL IS FILED 389 (2) CR.P.C BY THE
ADVOCATE FOR THE PETETIONER PRAYING THAT THIS
HON’BLE COURT MAY BE PLEASED TO SuSPENI.>_ THE
SENTENCE, ETC ‘

THIS MISC. CR1. IS COMING ON FOR
INTERLOCUTORY APPLICATION ON THIS OAY’;A.THjEV..COuréCfT ‘

MADE THE FOLf_OWING:–

Heard the learned counsel for ipetitvionie:-vg._VVVQri the,’

application filed underSectiOVn_i:V”39′?*.._vCr.I513,Iiioy which the
suspension of sentence.isAsought;”fPer:.;sed the grounds

urged therein. ‘

: Con’s’i~:ijc>Ifi’II.g3’4″t-he”—-gro’unds urged in support of the

app|icatiOn°.__4an.dxV’oth.erizzttending circumstances, I am

satisfie’di’that SpVet_it.Eoner has made out a case. Hence,

_Ord.eI=.:”e:g”ar_ding sentence passed in C.C. No.71/2002

‘Hp’as’s–ed CJ (Jr. Dvn.) & JMFC, Hassan dated 21-

g O7–iOQ7’I_and confirmation passed by the Principal S3 at

it ‘:j.:H’asCs§nVViVn CH.A. NO. 84/2008 dated 05-12-2008, be and the

is hereby suspended subject to the following

conditions:

3

1) The petitioner shai! execute a bond before the triai

3.

allowed.

VK

court for a sum of Rs.25,000/— with one surety for
the iikesum to the satisfaction of the tria–i’—-..court
undertaking to appear before this Court”-or–«.Vt’riAa!

court as may be directed in case of fa”iiL:i*e_’v~ojf.’t.t:%}_is _

petition.

Accordingly, the

ijupG.E