High Court Karnataka High Court

Narasimhamurthy vs Smt.Mamatha on 10 November, 2009

Karnataka High Court
Narasimhamurthy vs Smt.Mamatha on 10 November, 2009
Author: Jawad Rahim
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 103"" DAY OF NOVEMBER, 2009
BEFORE

THE HON'BLE MR. JUSTTCE JAWAD RAHIN,

MISC CRL.NO. 3067/O9
CRL.R.P. NO. 640 DE 2009..........i}. J 

BETWEEN:

NARASIMHAMURTHY,  

S/O LINGANNA,  

AGED MA}OR, R/AT NO.13;'::,_,' V
RWD QUARTERSASTS M.AIN ROAD,
WILSON GARDEN----,_f;-- _    
BANGALORE - 560 0.27,' 

AND WORKING    '  
JAM EDAR. AT-. RETTTION cO'M[M1_TT"E'E '

P.B.NO..,VS'@7'4, KLAS 'VIDHANA';

S'O'U'DHA, Blx?;d'GA'L,ORE w-"'56--O' 001.

 _   , ;  PETITIONER
(By SR1 c.§I<*

THIS MISC. CRL IS FILED U/S 401 CR.P.C BY THE

 ADVOCATE FOR THE PETITIONER PRAYING THAT THIS

HON'BLE COURT MAY BE PLEASED TO SUSPEND THE

SENTENCE,ETC
NR



THIS MISC.CRL IS COMING ON FOR ADMISSION ON
THIS DAY, THE COURT MADE THE FOLLOWING:-

ORDER

Heard the learned counsei””‘fo–ry p–‘etiti4o:nejr then’

application filed under Section 3??

suspension of sentence is sought. “Perusyed: t’he”grounds’

urged therein.

2. Considering support of the
aPD|ication é_t’t’end’ind:’O.’ciiiciimstances, I am
satisfied that’ nfgaide out a case. Hence,
the _’passed in C.C.I\iO..4286/2007
dated XV–Add|. Chief Metroiloiitan

Mag4i;st’r’a.te, t3angVaI’ore’V’an.d confirmed by the City Fast Track

A—i:j)« E3:a«n_gaioreOOOS(:ity in Crl. A. NO. 430/zoos dated 19-

the same is hereby suspended subject to

the”‘ifol|r;j’ii\iin§j conditions:

The petitioner shali deposit 25% of the amount

covered under the cheque within four weeks from
today; If he had already deposited any amount he

is entitied to deduct the same to make it 25%;

E’; {‘\E

2)

3.

allowed.

Sr
Hb

33

He shall execute a bond before the trial court for a
sum of Rs.25,000/– with one surety for the
iikesum to the satisfaction of the triyatp court

undertaking to appear before this Court.i:’jor”‘–t’ria|

court as may be directed. in case of.fa’i’iar_e«.:o§f:..t_his

petition.

Accordingly, the MISC. ii.