High Court Karnataka High Court

Jabbar S/O Patel Imam Sab vs Santosh P. Raikar on 19 November, 2009

Karnataka High Court
Jabbar S/O Patel Imam Sab vs Santosh P. Raikar on 19 November, 2009
Author: Jawad Rahim
IN THE HIGH COURT OF KARNATAKA
AT BANGALORE

Dated this the 1931 day Of November, 2009

BEFORE I

THE HON'BLE MR JUSTICE JAWAD  If  _

Misc Criminal NO 48»7.70f 2'OO9" 5.  '

Criminal Revision Petitiéan NO;  of 7-I:

BETWEEN:

JABBAR
S/O PATELINAM SAB ..

MAJOR, OCC: CONTRACTOR _ 

R/O RAGHAVENDRA BADAv'AN'E_  

SORABATOWN "  , I  ..
SHIMOGADISTRIOT      PETITIONER

OOOO H   B D_éS'hV1SaIIde, Adv.)

4;LLD_= A
SANTOSHVERIIIKAV' R  " 

S /OA.P.A,NDURANGASHET RAI
MAJOR  " 

 "  ._ R/O 'M ROAD, SHI'KANIPURA. TOWN

. Dl3S'1r£)5IVCT.;,3'ITjIl1XV&OGA ... RESPONDENT

‘I’1¥1ISi ‘MISC CRIMINAL IS FILED UNDER SECTIONS 397 AND

401.. OE CODE OF CRIMINAL PROCEDURE, PRAYING TO
SUSPEND THE SENTENCE AND FINE PASSED IN cc NO 78 OF 2004

DATEDVHIIO-9-2008, ON THE FILE OF CIVIL JUDGE [JR DN} AND
JMFC, SHIKARIPURA, CONFIRMED IN CRIMINAL APPEAL FILED
” _A(}AINST THE ORDER DATED 10-9-2008, PASSED ON 14-10-2009

“S¥”mE PRINCIPAL SESSIONS JUDGE, SHIMOGA AND ETO,

‘ THIS MISC CRIMINAL IS COMING ON FOR ORDERS, THIS
DAY, THE COURT MADE THE FOLLOWING:

2

0 R D E R
Heard the learned counsel for petitioner on the
application filed under Sections 397 and 401 CrPC,”=by which

the suspension of sentence is sought.

2. Perused the grounds urgged

Considering the grounds Urged sr;;3D:ort–.ofA.’t’he”’éil9–p|’i<:éili0".''''- ':

and other attending circurn:_st«a_Vnces,-It am *sati,jsfi.ed ..that -the
petitioner has made out a case-…:'H–eVnce,"t«-heorder regarding
sentence passed in Cfixiifxlo "2f)j0.f4'ldated 10-9-2008, on

the file of Civil Judge-..j(JrVlf)»n)'&."an:d.:;TJJMFC, Shikaripura,

confirrn"e'd the"judgn1ent'"_"'a'nd order dated 14-10-2009,
passed_b§'.l_the.VPri."n-cipa_l_'l'S,es.sions Judge, Shimoga in Criminal

Appeal [Clri'nl1i'na|VVE\ppeal~–"li\lo Nil/2009] filed against the order

dated =.9–2008,~-be and the same is hereby suspended

'..t'h.eV following conditions:

av)_l.”V’-:’?.i_’i”-‘r:;ie petitioner shall deposit 25% of the
hlamount covered under the cheque within
four weeks from today; If he had already
deposited any amount he is entitled to

deduct the same to make it 25%;

re

3

b) He shail execute a bond before the triai
court for a sum of Rs.25,000/– with one
surety for the likesum to the satisfaction of
the trial court undertaking to appear before
this Court or trial court as may be d.E’ret;ted_

in case of failure of this petition. l

3. Accordingly, the Misc Crl No_r=.l.8_7_’7 of2OG§’.’;visV’aliVoweri.l” .