High Court Karnataka High Court

Smt Lalithamma W/O V. Raghunath vs K Ramesh S/Ogopal Rao on 14 September, 2009

Karnataka High Court
Smt Lalithamma W/O V. Raghunath vs K Ramesh S/Ogopal Rao on 14 September, 2009
Author: Subhash B.Adi
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THES THE l4thDAY OF SEPTEMBER 2009 

BEFORE

THE HONBLI3 MRJUSTICE SUBHASH~B..,A'DIi =O--i[j ._

CRIMINAL ?ETITION I5Iio.42Soi_s_z?_2_'6_¢J§'i   "   'O, E if

BETWEEN :

Snit.La1ithamma

W/o V. Raghunath,

Aged about 50 years,

C/o R. Manjuia,

Residing at No.B--l,

A.R. Arcade, _  
H.M.T. Main Road,  
Mathikere,  ii i .

Bangalore W 560   '

PETITION ER

(By Sri.  _ 

AND:

K.Rameghi' "

N'/'o.G0p*aI.    ~  _____ .. «

Aged Etbout 4oVyeai?s«-,..,
Ode: '1"caCEier;-._ ~ A' '

Residenitotf Maiii_v»Ro~t§d;i

, '-..i'».Sira Town, V _
 Tumkur District. " A

RESPONDENT

.. A’ ‘7£i’hi_$ Ciimifaal Petition is filed under Section 482 Cr.P.C. praying to

se§’asi’de the order dt.23.8.2008 passed in C.C.No.496/06 passed by the
= _c..i(JR,DN.) & JMFC, at Sira.

N This Petition coming on for admission this day, the Court made the

1 R * ” foilowingz

O R X) E R

Petitioner has called in question the order dated 23.8.2008 wherein
the learned Magistrate has forfeited the amount of Rs.5,000l’–~{
towards the fine amount. if if f if if

2. Case of the petitioner is that, agajnsti the orderin
C.C.No.-496/2006, petitioner had preferred
and in the said appeal, he had filed an’-veappl.icat.io1i– 389 of if
Cr.P.C. for suspension of sentenee. his order
dated 29.7.2008 was pleased toallowithe;’iapp1.ioatior1subject to deposit of
10% of the fine anj’.Oi2i.1:1itVp;L_”t’t1d for Rs.3,0(),000/–.

in terms of theft sam”e,__pe4titiQhe1~«..h.ad’=,;:orr:p1ied with the same by

depositing :lS’_.s.3_S,0fl(i¢’;Vhei1igp the compensation amount and also

had deposited’ Rsj_.5t,()v0()’/~ amount. Despite having deposited

the amogint, ulearned ~l_\/lagistrate without taking into consideration the

.”~interir:2., order passedv by the appellate court had forfeited the fine amount

de;$dsited«by’at’ev. petitioner by his order dated 23.8.2008.

l?e’titionier has produced the copy of the order passed by the

V’ —Snessvions Judge in Criminal Appeal No.1.02/2008. The said order

‘-s.’tate’s:§ that, the judgment of conviction is stayed subject to petitioner

V V if “depositing 10% of the compensation amount and also executing personal

bond for Rs.3,00,000/–. If the petitioner had complied with the interim

order passed by the appellate court, there was nothing for the Magistrate

to forfeit the fine amount. Considering the same, I find that the”pet,ition

requires to. be allowed.

Accordingly, this petition is a1.1owed;””‘i”iieiortier

passed in C.C.No.496/2006 by the J.M.F.c.,’i$§i~§«;g’sex nation _ J, ”

– ‘}, Iudge~’ti’

KNM/~