IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 39?" DAY OF OCTOBER, 2OO9 iVI BEFORE " u THE HON'BLE MR. JUSTICE JAWAD1.RA'H.IIvIi,'_;j~ % S' ' MISC CRL.NO 4:iS:7/O'? .;« CRL.R.P. f\iO._.8_72 O'S2'O.O9 BETWEEN: SRI R CHAI_.ARATH'Y~.._ AGED 30 YEARS I S/O RAMAPPA V ; R/AT YELDUR SRINIvASARU;R TALUIK .. KOLAR'_D'ISTf: ~ . PETITIONER (BY HSVRI».H'-IRT:.I§|_AN_IOU:\;OA'- SOYYOA &ASSOCIATES.) AND : V STATE~.O¥v§<ARAN.ATA~kA BY jii< '2 '-"°rHIS CRL. IS FILED 389(1) CR.P.C BY THE ADVQCATE FOR THE PETITIONER PRAYING THAT THIS =._gHON*BI_E'-COURT MAY SE PLEASED TO SUSPEND THE " VSENVTENCE, ETC " THIS MISC. CRL. IS COMING ON FOR ADMISSION ON _ ""TH'1S OAY, THE COURT MADE THE :"=OLI_OwINc;:-- } E'-. Vi R ORDER
Heard the learned counsel for petitioner on the
application filed under Section 389(1) Cr.P.C, by _whi’c_h’-.the
suspension of sentence is sought. Perused_.-the'”grounds
urged therein.
2. Considering the grounds uafgaerlj the
application and other attend-ing “ci.rcumsta’ncie3–;..,.W15a%rn.V:’
satisfied that the petitioner out Hence,
the order regarding No.161/2002
passed by the |earned:.Pr»l… Dvn.) & CJM,
Kolar dated the judgement in
Cr|.A. .bfyMthe learned District and
Sessionsifiugdge,’Kollaifg lr:_i’.fg’;«’+;égjV.’.O3–1O–2OO9, be and the same
is hegrgebygsuspendgéd subject to the following conditions:
Lil)?T.i:e”«–..petitioner shall deposit the fine amount
on him within three weeks from now;
i2) VThxe1..V_petitioner shall execute a bond before the trial
court for a sum of Rs.25,000/« with one surety for
the iikesum to the satisfaction of the trial court
undertaking to appear before this Court or triai
court as may be directed in case of failure of this
petition.
ix
3.
disposed of.
VK
Accordingly, the MISC. CR1… NO. 4457/2009 ‘
sd/-