High Court Karnataka High Court

K R Srinivasappa vs State Of Karnataka on 1 October, 2009

Karnataka High Court
K R Srinivasappa vs State Of Karnataka on 1 October, 2009
Author: Jawad Rahim
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
OATEO THIS THE OIST DAY OF OCTOBER, 2009
BEFORE
THE HON'BLE MR. JUSTICE JAWAD RAHIM

MISC CRL.NO 3992/O9
* A. IN

CRLQE N07??? OF 2009

BETWEEN:

SRI.K.R.SRINIVASAPPA,
AGED ABOUT 60 YEARS,
S/O LATE RAMAPPA,

KELUKOTE LAYOUT,

KOLAR TOWN,

KOLAR DISTRICT.

 PETITIONER

(BY SRI RAGHAVENDRA K, ADV.,)
AND:

STATE OF KARNATAKA,
BY THE LOKAYUKTHA POLICE,
KOLAR.

RESPONDENT

THIS APPLICATION IS FILED U/S 389 CR.P.C BY
THE ADVOCATE FOR THE PETITIONER PRAYING THAT THIS
HON'BLE COURT MAY BE PLEASED TO SUSPEND THE
SENTENCE, ETC

THISAPPLICATTON IS COMING ON FOR ADMISSION ON
THIS DAY, THE COURT MADE THE FOLLOWING:-

(31%
./
*CorrecI::iOns carried guf;
Vida Chamber ordsr dt.O7.16.G9.



Ex.)

ORDER

Heard the Eearned counsel for petitioner application
filed under Section 389 Cr.P.C, by which the suspension of

sentence is sought. Perused the grounds urged therein.

2. Considering the grounds urged in support of the
application and other attending circumstances, I am
satisfied that the petitioner has made out a case. Hence,
the order regarding sentence in PC ACC No.6/2007 passed
by the iearned Pri. Sessions Judge, Kolar, dated 03~09~

2009, be and the same is hereby suspended subject to the

following conditions:

i) The petitioner is directed to execute a bond in a sum
of Rs.50,000/~ with two sureties in the likesum, to the
satisfaction of the learned trial judge within a period

of four weeks from now;

ii) He shail not leave the jurisdiction of Sessions Court

within which she resides without prior permission.

Accordéngiy, the MISC. CRL. NO. 3992/2009 is

disposed of.

Sd/-

JUDGE

VK