..vuIu ur ILAKNATAKA HIGH count as KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA W5-H COURT 0*’ KARNATAKA “‘5” COW?’
RI’T’HE I-IGH COURDF KARIUXTAKAIE BANGALORE
mum TI-£8 nmu: navomuomr 2508 o
BEFORE
nmmnun nmxmmz
cammmrer
AGE:44YEARB é
R:ANo.aos,am moss * ;
aw o mnmwnz-569021 PETITIOIIER [BY A ' '
ago mm R.\FtD€BRAI8W3$’§L&Y”*~
HnIDU,AoE: 45¥EA_R_$
RM. N0.413’omA. 553 Ram
om: oaosagnaxasnmaaan
559021 Imarommrrr
A1)VGC.ATE)
undm Section 452 of
o to” modify the: order dated 20.3.2008 in
_ CrI.,fi.Ra’;’I8f08 on the file ofthe Pr]. (1.0 lb SAL, Bait:
_ thfl condition Sosa regarding deposit of
and at!’ the trial court until the appeal ‘3
uI’\I\J’l\I Q!
– I\naHl-\!M!\l-‘\ mu’:-1 COURATA KARNATAKA HIGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR7
11$ Criminal Petition cc-mirg on for adxxmoionj
day. the Court made the fol1owi.ng:- _
_
Whilst: suayending the sezxtcncici,” thg V’
had directed the petitinnser maem25% of
fine aim-ant heferc the trial 3Q:cia_i§n V
date of the order i.e. ‘ 11 is
called in qumion in this
Rn.2,5(¥,®,I3,€.-..__ *~.Elilvg a. fins of
Ra.5,00,()®f¢ 4’ while canvicti.m him.
This, the 25% of Rs.5,00,{II)f..
&6in9:.1.£:008. Till this day the pafitkmear
nznurunt.
lea:-nnd oounscl aubmfia
V ‘ of finan:1a1′ cazmtraimx, tire cmzld
czgpcéit the amount till this day and um mm tame’ is
fik ‘T for about three weeks frozn tmlny, the petitxmez”
V’