I
IN-THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE DIST DAY OF OCTOBER, 2009»,
BEFORE
THE HON'BLE MR. JUSTICE JAWAD R'AMIMIEI.: H
MISC CRL.NO 4-O34;'O.9%
IN
CRL.R.P. NO.V784:0F12_EQ{')9 - = "
BETWEEN:
SRI.K.G/ANGARAEU,
S/O, LATE CHM:-<ABOR--'AIAI. f ~
AGED ABOUT 56 YEARS,f* '.
WORKING AS OFEI.C'EI..ASs1sT*ANT'AC!
INDIAN STATIST_ICAL"£NSTITLJTE,1~ A
BANGALQ RE 5609 S9_ _ '
(ISVAASRIITOOM :'R:;.jNA:TI'UN DA "GQWDA & ASSTS)
AND:
PETITIONER
.. STATE ET POLICE
RESPONDENT
'EATjI--I.1_S»v AI?_P'L.ICATION IS FILED U/S 389 (1) CR.P.C BY
TH'E.,AD'VOCATE FOR THE PETITIONER PRAYING THAT THIS
HOAVBLE. COURT MAY BE PLEASED TO SUSPEND THE
-- SEN'TEACE;'ETC
'I THIS /§'PPLi€:A'T1fi3*r2IS COMING ON FOR ADMISSION ON
= %TH_IS.«OAY, THE COURT MADE THE FOLLOWING:--
W"
2
ORDER
Heard regarding Misc. Crl. No.4034/O9. Considering
the circumstances explained, the order regarding..seiite’e;:e
in c.c.2o135/o5 dated 30.12.2006 c_o’:;1ii’rri1Ve’d–…A
CrI.A.28/O7 dated 3.9.2009 on the. file c»f”‘XXxZ.’.’;;*\ddiV.’_’
Civil 8: Sessions Judge, Bahgalorevircityjg
hereby suspended until further orders._su.:iije.ct-.105thew.”
foiiowing conditions:
1) He shaii exevcifie a ‘boiid, b’efor:ethe trial court for
a sum or Rs.2A5,_(jo.o/’-V-‘.’wiith-“‘one~~’s.’su-iety for the like
sum§.i;~i)..[_ f_i1e s_atisf3’cti’oij”‘thV:e’ trial court within
nor-.i_;
2) Hexsheii..V_a3ppea:r”‘before this court as well as before
the triaId<:o;u_rt'as"'ari'd when directed.
i~{i_'i:sc.Vv%_Cr|.#034,/G9 stands disposed of.
Sd/–
JUDGE
‘ y,gh%~«A_.