in
J_:;>
t-us
E
--3
I
E
E
D
E
I')
42
4:)
'=3
gm
BEFORE A _
THE Hou»BLE MR..,}US'l;I'€?-§§3"N.A!F¥1'§£\{£5)j;_. %
CRIQNAL PETfm§Jv.No.s53/'g""oé5
;
Amp Ghoah
S/'0. D.K.G'I10Ssilv ;
Aged abo11t3'5f.*'«x,r;f;!a1*s
Working gt Aertinautigtxl Dwaveiopmcnt Establishment
R} a: D--22*,.'4; -f-E1 _ " ge- 1, 'C. V. Ra;;1a11_%Nagar
Bangalom-93'4'.V--«»._ -- I ...Petitioner
(By 3;; 3.%chidafia§§,¢is$g'A§ivb¢ate) %
' rm-1. '
' ...VIL;_!;1£i,.ttr.:1f.,§%!o;!-B12, DRDQ Tow-2.511%"
Nagar
A.9a_:~;4j:,;a1ore-560 093.
" vflittninagappa
Major
No. 152, L.C.Rama1:ma Layout
@ere,
Bangalore.--560 O21. Respondents'
(By M/s.Law Associates, Advocates)
.RN.A.. .A.!{.. A. .’3§ANG:%]ia~€JF\’-?’.g_ ‘ .
8)
This Criminal ])L3ti!TiD!1 is filed radar sacvtirépn
praying to set aside the portion of order so far’-«gs £mpds5t1°t:r1 of
Rs.2,000_/- as mats, in the ewe.” dated .– _ i~’fr’.€i~1V.2-‘JGSL
Crl.Misc.No.1605/200-4, on the filewof the P’reai_rJi1jg”()ffic+é.i’, Fast T
Track CoL:_z1:.–V, Bangaiere & etc.
This petition m.’.n:’ng an for f’T 1 ha’ ring this day’, tfie Ci:mitt
made the following: * _
0 huh
When the 1-tdke_I;t~ for hearing, Sri
B.C.’.}1idana11da,V fi:”‘c;a’1f’1J’Ve,=.:Li,1i’Ei_n_.r has 1i..,..1 a
memo for;”4di;23missh1 €93’ l1a’v’i1i” brzcrcrmé
2. .”L’«’l.1;i,-V V ‘oil neeolvd.
% 3. ‘}§cacx)’11;li1V1glAy;._c:i*iiiV1ina1 petifion is dismissed as having
infi11ctii0us:–; ”