High Court Karnataka High Court

Mrs.Chandari N.Mudangi vs Karnataka Fisheries on 22 February, 2010

Karnataka High Court
Mrs.Chandari N.Mudangi vs Karnataka Fisheries on 22 February, 2010
Author: Jawad Rahim
IN THE HIGH COURT or KARNATAKA AT BANGALORE
Dated this the 22*" Day Of February 2010
BEFORE 
THE I-IOWBLE MRJUSTICE JAwAD 
MISC. CRL. No..2957/2009 1'  

IN

CRLRP No. 617/2009 . A 

BETWEEN:

MRSCHANDRI N.MUDANGI, 
AGED ABOUT 49 YEARS, " _ 
W/O NAGAPPA MU~DANGI,*"" -- 
RESIDING AT MU'DA'NGI,5_ , 
POST: TADRI, KUMT'A,T*AEUI%:» ._  
H "  I, u  FETITIONER
[By Sri R,,'Es.DeShDanVdeiiarqd-Sri_P.P.HegdE, AcEv'S}

I<AR'NATAI<A.fPT,SH.ERI.ES DEVELOPMENT
CORPORATIO'N.. LTD".-T,.__A=GOvERNM ENT OF
T<AR'NATA..%<A Uf\J'D_E'F1T{!A§ING HEARING AND DISPOSAL OF THE REVISION
'~PE'TI-TIO N .

THIS MISCCRL. COMING ON FOR ADMISSION THIS DAY,

 "THE COURT MADE THE FOLLOWING:



2
ORDER

Heard regarding sentence.

2. Pending consideration of the petitiengfen-«i.fi”n.e_i;its;i_

the Order regarding sentence passed in CC}~ii.i5:;j1,()’3:6/i20Q:3 v

dated 7.4.2005 on the file or the J.iY1F(j.-i\ifi~CuCitn,i TViengia_iVt)~re,A«

which is confirmed in cri.A.Ndti48/zods dated *,:;34,,i§4. ;2di0stt’ir.

on the file of the II Addl. ‘Vh4E3ii.stri.et judge,
Mangalore, be and the–.._:si;ime?_VAisi-her’ei33i”sLispended and the
petitioner subject to theEdiirowvivngglgccs%iid’i’tidii§;

i) The “gietitidiijei-tgshaii deifidsii-5 25% of the
ani’oign’t”‘€oi/jefecii ‘ undeiiti the cheque within

h .The j:iet_i’tibn.er-..s’ha// execute a bond for a
of Rs.”25~,”000/– with one surety for
theiiiikesuni to the satisfaction of the trial

V Court undertaking to appear before the

_ Court or this Court as may be
‘ directed, in case of failure of this

‘ = jbetition.

, Accordingly, Misc.Crl.29S7/2009 is ailowed.

Sd/-ii
JUDGE