(3
have besen {alien in advance and later W331′? fiilé:-riaziga
with the aniounts, in my View, the
amount awarded by the 1oxVer’Jéii:>pe11Aa;:€ {:o1T;ft._cVaI1VA’b€”.
reduced to Rs.5,5o,oo0/; msteaanna
and the other part: of th’erj:1dgm’en_t”‘Aéhf ff;eVVVVi0\Mer
appefiate court }if(m{:=:ve§1*.W_t1(§{i§_;§ “nf::>t réqiiyire any
interference,
7. S therefore stand
dispqsggi gnodificaation In the
c0In1jen_sn1:_n)i1. *—.’Ii1é accused shall deposit the
amount balance amount, within
xnontnsw-vf1fn:nAVfhe datfi of this order,
p_ “ic%a:’n€CE enunsei far the ac<"::.1sed~
" '- gubmiiteé ihat ins sivil €38.85 ihafiz is
pé::{ifi<:g.§n Q,S,?\E0.2543*.;'Q§ aéss be put an $136 in in
» AA ii*§'@:=;.$J af $138 3366:' new passfidé
Q, iegrned mange? S231 S3/'.Anga&% far ins
f€8§2C§1'1{§€E1§-$QH1§¥§a§3;":a§:'f ::%£:€s nai: C3§§}GS€ {hes aiasirs
grajger 05 the peiitianeré $031136}. AS Silflhg in View of
the disposal ef these criminai revision p€titi..As'n $';.. the
resp0r:dent«c0mpIainar1t also shall withd._vf::£w '
suit that is pending in the triaI__coz_1r¥:, H '
_
Dvr: