High Court Karnataka High Court

Smt Shobha vs The State Of Karnataka on 29 December, 2009

Karnataka High Court
Smt Shobha vs The State Of Karnataka on 29 December, 2009
Author: Jawad Rahim
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 29"' DAY OF DECEMBER 
BEFORE é  
THE HON'BLE MRJUSTICE JAWAD RAHIM 
MISC.CRL.5627,/2AOIo_9'    "
CRIMINAL REVISION R»ETITIONINO.II54;t'2.O'O§  
BETWEEN: I '  I ' "   
SHRI KLRAYAPPA GOWDA,   
S/O J.S.LAXMAN GOWDA; _   '

AGED ABOUT 55 YEARS, _ . 2  
COFFEE PLANTER, KUMAE.ER_KVODO,...S? ' '

DEVADANA VILI-AG-E,  I    
CHICKMAOLUR TALL.5K.,&.DI TRICT' 
 ~  ~-  "  ' ..RETITIONER

(BY M/S. H D1HARE;_'CAO ;  & 
SRLB.H;'SHAMjANa7'¥-?3VS'.").T'-   "
AND: I I I  I I I

SRI.H.R.AI5PANvNAC__HAR STO RAMACHAR,
MAJOR IN AGE, I ' ' '

  RESIDENT OF AN'G!A._.D.I'VILLAGE,
'H.AN'THUR PO-ST, MUDIGERE TALUK,

 'CAHIC.:§N.A'OAVI..URT_ DISTRICT.

'IIRESPO-NDENT

 THIS[NISC.CRL. IS FILEO UNDER SECTION 389 OF

',_Cr.R.C.. 'RRAYING TO SUSPEND THE JUDGMENT OF
~.'-..v"C.OSNVICTION AND OF SENTENCE PASSED BY THE
v~f'..EAR.J\EED RRINICIRAL JMFC, MUDIOERE, CHICKMAGLUR

DISTRICT IN CC.NO.900/2004 DATED 29.09.2006 AND

 ALSO IN CRL.A.120/O6 ON THE FILE DISTRICT AND
 -SESSIONS IUDGE FAST TRACK COURT AT CHICKMAGLUR
 DATED 30-10-2009 PENDING DISPOSAL OF THE ABOVE

REVISION PETITION RELEASE THE PEETITIONER ON BAIL.

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

A



ORDER

Heard the iearned counsei for the petitionejr’wo_h_:th’e

application filed under Section 389 of Cr.P_.AC;;

suspension of sentence is sought.

2. Perused the grounds urge;dth:ere’iin.–ii’*-

3. Considering the urghyed “of: the 2′

appiication and other-..attend–ing’-. ‘c’i-rcumstaincesg, I am
satisfied that the petitio’ne_r a case. Hence,
the order regarding se’ii’te’nc:e pegged ‘-in,t;.c.No.9oo/2004
dated 29-Q.9>2o_oE3.—‘ie_y” ‘i?_ris:’cip_aigV_Civii Judge (Jr.Dn) &
JMFC, and confirmed by the

Presiding ‘*aQfficer,.tai?’ast:K]Traci< Court, Chikmagaiur in

Cri.,.f\§::i\iVO'.~120/20OV6Vv_dated 30–10–2009, be and the same is

.Ahe«r.e_by_isu.spend__ed subject to the foiiowing conditions:

'%i;i–e"p'eVtitioner shaii deposit 25% of the amount

..__"co.\}"ered under the cheque within six weeks from

" ttoday; If he had aiready deposited any amount

V _ he is entitled to deduct the same to make it 25%;

— HA2) 3-fe shaii execute a bond before the triai court for
a sum of Rs.25,000/– with one surety for the
iikesum to the satisfaction of the triai court
undertaking to appear before this Court or triai

1/

court as may be directed in case of failure of this

petition.

4. Accordingly, the mac. CRL. No.s§$’2:7/2o’é’9T»’s”§

aélowed.

IUDGE