High Court Karnataka High Court

Nusarath Sarwer vs State Of Karnataka on 4 November, 2009

Karnataka High Court
Nusarath Sarwer vs State Of Karnataka on 4 November, 2009
Author: Jawad Rahim
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 04?" DAY OF NOVEMBER, 2009

BEFORE

THE HON'BLE MR. JUSTICE IAWAD RA'H'I'M'_';.'.,:  _

MISC CRL.NO 4598/O9,  ,  A 
CRL.R.P. NO. 9219 O,!?--"..,2,009_ '   '

BETWEEN:

AND 

NUSARATH SARWER,W/G~«.S'x'ED HUSSAIN, 

AGED ABOUT 4G.YEARS'," -.   

R/AT NO.14, NA-SIR R-OAI),RI-CHMOND TOWN,
BANGALORE.    _  T' '.

NOW RES.IDING_AT _NO.'22.,_ IIND CROSS,

WATER TANK R:OAD,,"j:lt<=!<

z THIS MISC. CRL. IS FILED U/S 397 AND 482 CR.P.C
~ A BY THE ADVOCATE FOR THE PETITIONER PRAYING THAT
 TH..IS HON'BLE COURT MAY BE PLEASED TO SUSPEND THE

'  "SENTENCE, ETC

 THIS APPLICATION IS COMING ON FOR ADMISSION
ON THIS DAY, THE COURT MADE THE FOLLOWING:--

 f
'J



hi

ORDER

Heard the learned counsel for petitionerhon the

application filed under Section 397 Cr.P.C, the

sus ension of sentence is sou ht. Perusedth”e.’.1″‘*r’oti..nds
9 . _ 0.9 g ‘ .

urged therein.

2. Considering the
application and other I it
satisfied that the petitionergV_h_a’s~:mayde Hence,
the order regardingVs’eritent–ceV?»:.gp;asseVci::i’i2. No.118/2002
passed by the f>rincipa’i~.fiiyil._:3u.’d.g’.e:if’»Sr. Dvn.) & Chief
iudicial and confirmed
by the No. 28/2008 passed by the
Principal’*-Eéuessio’ns0Vudg’e.:i.ni(o|ar, dated 03-10-2009, be and

theilsame is”‘-hereby: suspended subject to the following

. ‘conditions.::”-..

“3.§’_.TI%heg:”petitioner shall deposit the fine amount
V _ ~ irhplosed on him within three weeks from now;
‘~ The petitioner shall execute a bond before the trial
court for a sum of Rs.25,000/– with one surety for
the likesum to the satisfaction of the trial court

undertaking to appear before this Court or trial

i»; ;”\£? M
he W