IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated this the ST" Day of March 2010 I
BEFORE
"fl-IE HON'BLE MRJUSTICE JAWAD MIETM .
MISC. CRL. No.l026/2010_....__ ' - *
IN __ _
CRL.RP Iv¢_.327/20119
BETWEEN:
RAMESH, _=I ; 'MU
AGED ABOUT 39 Y'*EARS;; ;
S/O SEETHARAMA SHETTS", I
SHIVANAHALLI,
KANAKARURA TALUK. j'
.. A ..PETITIONER
0['By"t'\/§',i_s. P';-E\1'até'ra._jE.'_ Associates, Adv]
STATE OF l5CARNATAKA,_ -
'~--I3Y*MAHILA.j'R.O'L1CE,I.__MvSORE
REPRESENTE-DrBY"ST'ATE PUBLIC
PR"O.$ECvUT'QR,'.HIGH'COURT BUILDING,
A, BANGALORE'; *
- ..RESPONDENT
"'TH:S"T~s}I'ISC.CRL. IS FILED UNDER SECTION 397 (1) OF
._T-HE. CR..'"R..,C RRAYING TO SUSPEND THE SENTENCE PASSED BY
THE LEA¥i';N'iED' III ADDITIONAL CHIEF JUDICIAL MAGISTRATE AT
MY.SOF_iE' -IN C.C.I\EO.578/2001 DATED 31.03.2006 AND THE
EUDGMENT AND ORDER PASSED BY THE LEARNED I1
AAADDFFI-C)NAL SESSIONS JUDGE AT MYSORE IN CRL.A
NOD83/2006 DATED O2-02-2010 AND ENLARGE HIM ON BAIL
"ON_fSUCH TERMS AND CONDITIONS WHICH THIS HON'Bi.E
'COURT DEEMS FIT UNDER THE FACTS AND CIRCUMSTANCE OF
__THE CASE.
THIS MISC.CRi_. COMING ON FOR ADMISSION THIS DAY,
THE COURT MADE THE FOLLOWING:
ORDER
Heard regarding sentence.
2. Pending consideration of the petiti_cnmdn”V.’rjnerfis;
the order regarding sentence pa_s.s.ed_ in
dated 31.3.2006 on the rite oiv’V”–..’th:.,=’__=”IilAAC1ditio’n’e.}e..,,C’hief
Metropotitan Magistrate, Mt/_vso.re, ‘which _ is,:”‘c§duwfi.rVmed %
Cri.A.N0.83/2006 dated 2.2391-eeontvthe’meterthe 11 Addl.
Sessions 3udge, Mys’o:.9e,. be same is hereby
suspended subje(;t to,t’h”e -f:t>:tIdwi”n.91 *\§e.n._d’i:’t’idn ;
i) The”‘p4etEtidner_:3_na.[l exefrgzrteiamrbond in a sum
of Rs.V2S,’-QO0/ with sdglvent surety for the
Iikesurrr tcVi’thte_ saifis2’aCti§n ofuthye trial Court
within three ,2, undertaking to
appear béfQre,VthIs uC.ourt”_;~or the trial Court as
may;”be.. directed” int” case of failure of this
H E3,x’rxccd’rd’i’r1:g|§r;;VT;/Iisc.Cr|.1026/2010 is allowed.
Sd/~
JUDGE