-3-
3N THE HKSH COURT OF K.5s.RNATAKA AT BANGAL§RE
DATED THES ‘(HE 12*?’ MY as JANuAR~{.2t::t§’__%_’%i’I; *
BEFORE
THE E-lQN’B£..E Mmusmcaa ;é;,s%_:=.A ;;;J52:fi
cRL,PET;T;QN sx:é:5;31%s{52′>oo9j’~%__i%’%-H. 1
BETWEE§’\§:
$2,
MR. ARUL PRE_M- smaa .
sxo %-m’E MR;’–«S.’THANG;%.%3W$?viY
AGEEiV~;?:B*3iJ:T 28, YEARS
R£Sé§§3’41,G A’? afar 67:. ”
‘.,’§”RE_N.!’T’§’ -S:J38S0f’M'”v…_ % %
§*€E?*éIfs££.ifi n.:s;x.”I::: Ram j
B;a£:5GaLos2E j
% ‘V?::§_’$: Ru§J”{V%jéV”{?{A¥*;iGA$WAh,§¥
~ W%€}VLATE”¥v’iR8;’THANGAS’%fi£AMY
.5§€3E{}~AB{}U? 68 YEARS
§E$§§§if”~§C-3 AT #07’,
* T’i;’R:.EN’iT§f.3iL0SSGM
– §~£E§’s3’i*.i£.J’}fi MAN RGAD
B£§N$j::’–\LORE
V ….. .,PE”{§T¥Q§\£ERS
3 g a~r;_ss2:’ #21 RANJETH saawxm & A£$.€§ was.)
THE $TATE
8′? E-‘fE¥\£!\1UR QGLFCE ST£TE8?’sE
92, GLAEYS EJEEPA
CK) summ 5.: %
# 12, ESCHOL
197′” CROSS
ms LAYOUT _ <
KENGERI SATELLETE mv.m
BANGALORE "
KARNATAKA %
RESPONEENTS
( 32* SR! RAJA susaaméxmra ‘B-.4}-\f§’ , __l;{1(: .(3;7év”F{3R R-1)
THIS c§2::9′:::x§?A:.- .l§;*ET§Ti§§N’:.” UNDER $ECa#82 or
NER PRAYENG
THAT:v’Ti-E’ijS”i~4;.C)?§£’§:£::§E’ wig? Fae PLEASED TO (1) wasw
THE FER M CVR!hé1E§ !_§1Q’_v’:§g$8f23G7 as HENNUR POLICE, DATED
23:’:.2097:’52E¢:sj%’5é::a§’¢~%%”}u;s 498(A) AND 506 my NGW
S§%§}§.5§&’Gfl;E:j:S%<{EETAfE'£W%E*J{3 NUMBERES cc. 24833 or: 2033 AND
A %$§<:2;n¢_ *v§?E;N:D3éf§G. on THE :'-'!LE 05': THE X!—AD{3L. Ci?-REF
H rga}Em<§'::%:~f:;¢s;z£:% MAGSITRATE ccumz BANGALORE AND ETC.
VA * mas PEYITEGN camrws 05: gm emsas ms om:
"T?-§'fE'€:QURT was THE FOE_,LQW§¥%£€'.-;:
The §ea€ne<;¥ ztcunaefi for the pe1§if%or: e §§$ ;h aye':§¥'ed:' 'a..zn_§%§1g '
witfzdgawal 0f the petifion.
2, in View of the memo ' fi3e{§'byVVthe '§ea{Vfie{:£ céégnsei fer the
petéticner, the petition is di$§23§sse§§$# é;%zf€!fezJ %'aexe¢n.
BR