ggse;-*ag~?svv:ss PGLECE
is: 2% HIGH cow? 0? s<Aa:~:A"rAKA AT %
DATED "mxs THE 33?" DAY 0:: ocTaBEi§; :?ts§z9" *
EE§-'GR:i':E""'*» § § % k % A
THE HGi'~£"Bi.E MR. 3us%'It:§ 3;e.J&%?Ai5jw«H::~1 "
misc CRi.V.~i€§j{}~._445Ai'z'G§'
I:s;=.. –
<:§a..R. P. m,%%as9%oF.F2oc9"
BETWEEN: & ”
sRzw<a;am;Es+§4 ( _ % %
sic i<j8IS¥-£§%3.ARE§DY'
AQE_.D-g-'¥.a;_Qi;,l;T';'–2'9 mags V %
R;'.é'a'€' x'AmMA%'ARI?ALLIvxzmaa,
$.R.:I!#i_I¥'..ASPi};E& TALL! ac, « $ .
,é_ .1 L ,
” s*rm*a or §§§%t;%Nfi?Ai<A av
azsmwazwr
'THEE i3s??'i.E{.'A'¥'§9?~i ES F'Ii.Efi 389(1) CR.P.C BY THE
,z§3vQcAm FOR 2145 PETITIQ:\£ER gamrmc; mgr 'ms
'-_H.Gf~§'SLE cam? MAY 35 PLEASED 'ro suswarm 'rs-:2
$£:s:'7'£rsscE, ETC
THIS AP?i..iCATIf3fi ES COMING 09% FOR ABMISSIGP4
'4 0% THES DAY, THE COi}flT MADE THE FOi.i..GWING:-
W
'I
&
QEDEE
Heard the fearfied ceunsei for petitierser er: the
eeeiécatiee flied ueder Secticm 389(1) Cr.P.C, by which the
suspeziséofi ef sentence is seeaht. Perused the mfeunds
urged fifiéféifi.
2. Ccmsiéerirga the grounds urged in
aeeiirzaiierx anti ether attending»::ircurfiefe’r£e’§§;”‘ eye”
satisfied teat the wetiticner has :%*:aéefee”Ti3t iiéieéte,
the eréef reeerdirze sentenée_v:’ee_ssefi’- if} €_.{;e_’A§é§’;1~56?2aO2wV
gaa$se§’3″‘hi3i”fiie_vleéf;’ree&~.§?r§. i_£i’iii 3ud§e (fir. mm.) & cm,
Keier éfefted. i::r~Vfivz”i’¥’f£;§$i38:_ é::i§:..-cafifirmee by’ the fmdaereeni in
Cri.A.__ ixidg”a?.2f2QG8 ~–.;$e’eee::i by the ieamee District and
«.._ASe-.§s5’é~e:§$: Euéeeg dated G3-16-2069, be and tfie same
i:*3~V’tj*zere”E*;s:;;f’s+::a’é§’e:f;defi subject te the feiiewing cenfiitierze:
if eefitimwer efzaii fieeesit ihe fine ameuet
.«Vi%e’3eoeed en hire witfiéfi three weeks frem mew:
.. The eetitiener sfiaii exeeute e barre before the triai
ceuft fer a sum ef Rs.25,,6€5fif- with cane surety fa?
tfie iiiieeum t0 the satisfaction cf the tries court
zmdefitakifiq ta wfiea? izaefere this Ceurt er tries
ceurt as may ee directee in cease cf faiiure sf this
isetiiiee.
kid
3. Accérfiinaiy, the MISC. cm. rec. 44~S’fi1£;”;43:;s; is
fiffibirfiéfi cf. A M A
VK