IN THE man coum or Kiiznarmm AT BANGALORE
DATED THIS THE mm my cm AUGUST, 2009
EEEQEE V
THE HQEELE MR'.JUS'I'iCE SUBHASH E.Amj
CRIMINAL PETITION NO. 14591200?" ' " V' " " A 'V
S{%31.VENKATESH HEGDE,
S/O KRESHNA VHEGDE,
NO.2'?38, mm CROSS, »
5TH MAIN, BANASHANKARI 2ND s"I'AG_E;~~
BANGALORE. '
' ";;.1.?Ef§1T10NEE
(By Sfi.§§;um§EA:, _
SM'£'.KlRAN' S&RJfi;PURi%J»£, '
w ,1O.MUBALID¥~IAi3é,_--vS.!§.IQa.IA}?L}Ié3.A;M,_ --
Nc>.33-5 1,21?» EzA;N,sEfA-~3'Fi2Y "i"~!._ ma;
BANGALOR'§_3-560 928...]. "
* V " ; RESPONDENT
TEES CRLJE’ E:.I,E{–{> F;f_/S”°48Q CR.P.C BE’ THE ADVOCATE FOR
__.,fmE PEEIETIONER EE..A${_:_:f§;:: THAT THIS HONBLE COURT MAY BE’.
PLEESEEJ {§}A~z;§1REcT1NG THE HONBLE FAST TRACK com? 16
EEr1G;xv:.QE.E”*F0EV .I§}iS.PC)SE THE APPLICATION EQE SUSPEI’-fi’iON OF
sEr~:EfE;s2cE’ i:~7:e::E1;E’; 46f2C}O9, AT EARLAEST,
{ii} GRANT!-ififii}~SUSiPENSI(:IN GE SEEEENCE PASSED BY THE}
E..E;ARI\iBD k;5*ra ACMM, BENGALQEE, EN <::.<::,Eo.E1::3s;2oo4,
" 'i?_"f'.¥ 3._.Z1.2f}08.
TEES PETITION comma ON EOE OEEEEE ‘E’I–HS BAY, THE
véf::,C2i§E*£’ MAEE ‘THE FGLLOWING:
QBREB
Petfitionm’ has seught for dimction to the §3’as§ T;*ack
I Co11rt–X, Bangalem, to dispose of an appiication
of senmnce flied in Criminal Appeal No.46/20O9.Vai fi:1ev ‘
2. It is the case of the petitioné; t};af,_ 3:::i_.a
C.C.Ne,615S/2904 by judgnenffdaated 3.1.’:1,2c<}4'.3;y%VV:h¢: 1S& ':.
Additional Chief Metropolitan " for an
offence punishable Negot1'ab1e
Insm1ments Act. II; this appeal before
the Fast Track for suspension of
sentence has Vtwo months.
3. ufiiixzis pending bafore the lcanled
Judgc: of Fast l’€qLli[‘Cd to dispose of the same
__m:1 itS’,.I§;I’Z’l£”;IZi1’S.-If iii1:: é1ppIi=mfion is not disposed of, the learned
Court is directed to dispose. of the matter as
c:éif1y”‘ as1 later than one monih from the data cf
V cf rgbpy-iéf this 8111621:
.A _ArE1iI1g1y, this petition stands disposed of.
sdI~§_
Eudge
“”APi ~