High Court Karnataka High Court

M/S.Infodesk Manipal Ltd vs The Enforcement Officer on 18 December, 2009

Karnataka High Court
M/S.Infodesk Manipal Ltd vs The Enforcement Officer on 18 December, 2009
Author: Jawad Rahim


mm-u umwrma wwwma wit nflnivmfiflfim IQIWW MWUKE M3?” %A%:NfiLMt%.&

This Mis<:.Cr8. Ne..5%2,f0*9 coming cm for admbséon _t:if1is
day, tha Court rmda the fol!owir:g:-

Q.B.fi.E.E

ffiaard the laarnsé comsafi for ;a<a'£i%:i;;rta E_j':VV.4;ir:=A..:::Eben
applicatiam filed under Semen 39?' rhI;'; '4Bi Cr._ i'

the suspenskm cf sentence is saségfxt. 'Pgmsed t§~;£:a V'

urgad {taming

2. Cnnsidering 812 of the
applicatizm and euivar: am sastisfad
that we Hence, the orfisr
regarding airi”_”””**’-.;..”:vC.!*i»;.’:, 3.85165 dated

12..4,2m6 Vim’ _thIa’V2 uV§§&§fii§§§:. :k’}fi§car; spmai cam: my
Ecammic 1QF!’ueV{21<::;;asvv and mmfirmad by the
éfiicgr, "Fa§_….'¥'rack £:c3:1r';I:-em, fiarggahre in

(15.5; ésm-sagtfisyagmu 39.9.2099, has me we was is hereby

* j,_A_§:.:sau:e:'*s=*;$éle"& xtha fnilowing condition:

' §t)_§-I97 vsfiaii axewbe a band bafare the trim ewrt far a

V._»_§£,!:n of Rs.25,00G{~* uriflfln flwree weeiw fmm new
with one suraty for due iifémum to the sa$1'a::fian 5?
T the trial court, unde:-many in appear befisre this

2 r\

'\ <

E

1/'Wm 'W"m'"'"""'"'"""' " "'"'''N ' 'W-«*'Ww* war" Ixmmavmsnma rmmm mwmwt M?" €€MKW,%WfM$fl WWEH QZUUKT U?' Kfi.E{NMW%¥€fi HEQH C013

RV

Caaurt at trial ceurt as may ha directed in :a5g___af
failure arr rim petitiasm *

3. Acccrdirsgiy, M§s:.crmc.55e2;o9 is aitmecgfl H

é » .