High Court Karnataka High Court

K.G.Shanthamma vs Channappa on 15 October, 2009

Karnataka High Court
K.G.Shanthamma vs Channappa on 15 October, 2009
Author: Jawad Rahim
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 15?" DAY OF OCTOBER 2009
BEFORE 
THE HOE\l'BLE EVERJUSTICE JAWAD RAHI4M,V_C"».._:'C~.
CRIMINAL REVISION PETITION NO.49$7"2-CI.OEI__j:O5  

BETWEEN:
K.G.SHANTHAMMA,

AGED ABOUT 58 YEARS,

w/O P.G.RAMAIAH,

# 42, xv CROSS,

SRI GANDHADAKAVALU, ,  
ANNAPURNESHWARINAGAR.,'"" -.  
BENGALOORU. '  --   

 I     "  PETITIONER
(BY SMT. M.VI|.\3AYA KEERT.H'\'. FOR   

M/S LINC &,CO,.,--AD\;r.)_,  '  '  I

CHAN NAPPA S/.0 'CHAN-[\lAi5PA,
AGED ABOUT 47;YE..ARS--,'

if 115, I BLOCK,' I
HESCS._III,__STAG'E,v-- ..... 

 " « .5ASA'IV,ESNVvARANAOAR,

I  aENGALO'OR'U -- 560 079.

" TB'? SRI'.VEt'j._SHARATH KUMAR, ADV.)

,..RESPONDENT

1' .. THIS CRIMINAL REVISION PETITION IS FILED U/S

..397 "R/w 401 Cr.P.C PRAYING TO SET ASIDE THE
 ,C'ONSIT1ON OF "DEPOSITING OF 50% OF THE AMOUNT
'QWITHIN 60 DAYS" IN THE ORDER DATED 28.04.2009
;PASSED BY THE PRL.CI"T"Y CIVIL AND SESSIONS JUDGE,
 BANGALORE IN CRL,A NO.356/2009.

THIS CRIMINAL REVISION PETITION COMING ON
FOR ADMISSION THIS DAY, THE COURT MADE THE
FOLLOWING: (I,

3;: =
E  E ,. "
E.//I

x;



O R D E R

This revision under Section 397 of Cr.P.C isiposted

for admission after notice.

2. Learned counsei for the petitioneh._sub’_niitsi

the reiief sought is to suspend:v’thVe”senten-ceAiV:i’iin_oo’se’d on #1′

the petitioner which is the Tsubject. rnatter aA’ppeeii:.”‘unid’er,

Section 374(3) of Cr.P.C before the”.Piopeiietev’VVCourt
Cr|.A.No.356/2009. .’:’ShAe seheikg Ve.V{‘,j’¢VrV’v;’§*2.i_ssion’Vt’o ‘convert this
revision into the petition-i~iJAV_ni’ii’Ve’i:i of Cr.P.C.

Satisfied’th’é’t.i:ti*:e’request is acceptabie. Hence,
permitted__’to_convert revision into the petition under

S.eii2:tiV0Fi 389(‘2’)..oi§_’_’C;Ar.:P.C.

$3/w
§’€§$G”§.1?

mv*