as 1
xx THE HIGH CGURT or IOARNATAKA AT BANGALORE
amen: 11125 THE 26"' DAY GP scream was
me scams MRJUSTICE sawaa %
Misc. Cri. Na.4293f2§m§§""' ' :7~v % '
en. RP. nihfafiéizbfifi %
BETWEEN:
'as
3
0
::
Q
::
§
5
-at
2
3
5
3
52
:2
0
U
:1:
Q
:1;
2
§
5 Miss. Sharadamba,
.. Pronrietrfar, .% .
O Wasidhi Foundatian, , if;
'5? M03069, Babs Gym Saran; r',"' 1 *
o 2""A mam, 17*".'.Cras.$" * "
:3 K.R.Rcmd, 2;
gg Banashankari II5j$t_:.3ge, __ ,
3 Bangaiorei'~7(3§."'*~__ . 'PETITIONER.
g .
2
5
tau
:3
E
3
u
:
E
2:
E
5
§
8
E
5,.
2,1
3
2
3
E
( By 1$§?iVVC3i§n;raja 12.9., Advs.,)
Mm: _ V , V _
Mr" $hams"Lm£3a§i,
Paz€;n*e:t,,. ~ V
M,f$;':~S;1sc:rum Inst; ***
V' %:f¢r,E8,'2""'.¢f¥c:g:r,
3:sa:v;%c¢mkp,Ie;;,
i§'a':f:akapi;ra Mjain Road,
Jayérsaggajr' --??" mack (wast)
Bafig£:£z3re+32. RESWfifiE¥#iT.
._ " f;v1i5?i:, Cri. ma:-zszxzwe is 6% under Secfion 39? 9?
- 9313; €'.50d%"af Criminaf Praceduw praying that this Hera' bias
--iJ"%§6urt[%may in messed tn suswsné we saantsncs in tbs
_ j:_.;e§§sa':m:2t ;3asse& by the XVI Mdiaiersai Qhiaai Matmpalihn
{\
9:
,,,,, .,
I
E
.
.
2
Magéstraba at Bangafcra in (LG. ¥’io=.37’155/2W6 dated
19.03.2903 as affirmed by five judges-aerzt passed by the
Ieamad Addmonaf Sesslms Judge ans! the presiding
Offker, Fast Track Caurt IV, Bangafcra City, in Vflriminai
Appea} No.731f20w Vida arder dated i?.69.20§3’§_ :1-.5 due
inmrast cf justice and equity.
This petttiars coming on for admiss£:;:3A4_:’$;h§-,~;A.T.:gia*;’:Z§h§
Cam’: made the fniiawzng :
Hear-6. Peruse_d i:he ‘
Pending ;onsidgVrafi§n an rnerim, the
0753*’ “v$34V’iAtha XV’: Additional
Chiaf ‘ éefi Bangabrs in QC.
and caxsfirmed by the
Add}. Prasicéing Officer, Fast Track
€:<3:;.:*:*':-§'i:;r',L in C:-imEna§ Appeal f*éc.731[2£3C$
{afdjer'"c3§ad i'?; 0i§.23€3Q, be M36 the same 3 hereby
he the fnflowirig mnditissnsz
" The psfitiemr shafi dsyesit 25% cf the
airman: aaczsserad asrzdar fiza sheave within four
ZJQXZRY OF KARNATAKA HSGH COUIET. KARNAYAKA H56?-E COURT OF KARNATAKA HIGH COURT OF KARNATAXA HIG4 COURT OF KARNATAKA HIGH COUR1
weeiw from may; Ef sh; ha aérwdy éayasibsd
wwulu ur RAKNAEAEA mam Cflulff KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA-HIGH CODE!' OF KARNATAKA HIGH COUR?
3
any amearnt, she fm arstitied § dedzgrzt the same
be maka B: 25%;
ii) Sha shaif axecum a bond bef¢re.j”§§€«b.V”‘–.v_’
ma! Gear: for a sum :21′ Rs.25,0W!- _
Twenty five ‘fhzsusand oniy) with ;§:j’ia._§::i:fet$v
for «m tika sum in the saVtisfa–:tior% ni’f”4″t_¥’xé_tVt’ia’F.i’.»
Cami, undertakiag to appear fieftjrejj»t:hi2;::’tI:c$i;I§’t.._'<i:_'
£32' triai (hurl: as maafibe é'i2aa§~:teé tn7–¥¢:a$'e' of ''
faiiure of axis petitiszm.
Amuangxy, Misc. :25.” =5latV:.§i4’f.?.§3:/2§Gx~3A_’§;=v'”:;:i_§eo\wm¥.