High Court Karnataka High Court

Sri N S Rajashekar vs State Of Karnataka on 30 October, 2009

Karnataka High Court
Sri N S Rajashekar vs State Of Karnataka on 30 October, 2009
Author: Jawad Rahim
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 30*" DAY OF OCTOBER, 2009
BEFORE

THE HON'BLE MR. EUSTICE JAWAD RAHIM

MISC CRL.NO 4456/O9
IN
CRL.R.P. N0. 871 OF 2009

BETWEEN:
SRI N S RAIASHEKAR   I
S/O SRINIVASACHAR, A/A 27'«YR'S_
R/A NAGADEVANAHALLI'  ' "
SRINIVASAPU RA TALUK  
KOLAR DISTRICT   ---  i:
   -I    PETITIONER
(BY SR1 M R NAN}~£JVIfi'JDA__GQVVD.AT..8{/ASSOCIATES.)

AND : 

STATE OF Ii<*

 5I"HI$.V'i'-TISC. CRL. IS FILED 389(1) CR.P.C BY THE
ADV'OCATE7j';_F.CJR THE PETITIONER PRAYING THAT THIS
HON'_BLE"C®URT MAY BE PLEASED TO SUSPEND THE
IVSENTENCE,ETC

- _    '*-._Tl-TIS MISC. CRL. IS COMING ON FOR ADMISSION ON
_ T_HIS.I'DAY, THE COURT MADE THE FOi_LOWING:--

/ E; An"

{;;':-J



3-»)

ORDER

Heard the iearned counsel for petitioner on the

application fiied under Section 389(1) Cr.P.C, by _wVh’i-ch~.._the

suspension of sentence is sought. Perused»the””gj’ifo_ur:dTs,

urged therein.

2. Considering the grounds ujrgeid in._s’up’port:”iof”t1ne

appiication and other att’e:n’d~i.ing “£3

satisfied that the petitioner hgagsflrnade out Hence,
the order regarding No.164/2002
passed by the Dvn.) & CJM,
Kolar dated .3 the judgement in
CrLA.JNo,i2d%2C{%i pegsaa by the learned {Nstnct and
Sessionsé.’§..udge,’ 03–~10-2009, be and the same

is here’by. suspended bject to the following conditions:

1_’)2l:The’«–._Vpetitioner shall deposit the fine amount

on him within three weeks from now;
petitioner shall execute a bond before the trial
ecolurt for a sum of Rs.25,000/m with one surety for
the Iikesum to the satisfaction of the trial court
undertaking to appear before this Court or trial

court as may be directed in case of failure of this

if “x

Q1. “3 5
flit’ ,5.’ 5
§,/

pefifion.

3. Accordingly, the MISC. CRL. NO. 4456/2009 is

disposed of.

VK