IN TI-E PIIGH COURT OF KARNHTAKA AT BANGALORE mmn was THE mam my 05* MARCH 'KQ'I-T.'€n"'I""!'DI1", 1.
113
I.’ ‘N-|’.I.\-I-3′
Sri P.Venlmbaah Prabhu,
Aged 15 yuan. V ‘
cu… v:s…….:….:……. n….1..1…. _
5.); u uxuuvura r.£uu.u.u., T A 2, ~ _
Maglmdamlflml, Bellamy V’ ‘ ~
Gmixaduzga ,1=k_=11tic.:1’1.t-3:
.. ” «.1-.;__'”E¥,’3ozi1:r,r,axV1»inbuthcaaea]
#11… 1-1:; 1-» tr 1(‘AL.._;;,,., it ,1_,_,k.,”»_ 1;. ,,,,’a;~.
{my art: u.nJ1r;1m;j§§a,
The b
‘I’I…._I_ ___-‘I .I”‘o.£__
$1.1}?-z’-:eg”wna:,u1uoe:-._ *
Kmhwa;1mr,. Hu-‘aIi-4560
L-,gu?m’IA”f’!’H’;;*’g§_&_F E~..g1r*s.-..-.~..-..-.n.+-4,-.n_
Ilffiuln “H»’«l-l- ‘V ‘II.-‘\uI’-I rl’VIAil-I-IA’-O”
.Reapond-mt
ifianunon in mean}
my 31-: Ha1Ja.Advnca.’u=)
AA criminal patitians are filed under Scaction
‘ i;’f’~r.?.fi. praying to quah the campiaint in
._«T”_C1.\Cl’..Iifia.3254-JQCFU4 and C.C.No.37f:f2003
“—-._(PC£.Nu.:23}’200-1 ami P.C.No.59f200J3-] respectively on
” 5.1% ufflit.-3.lJ’..u1ge {J1-.Dn.} and JMFC, C .
Truman criminal ptetitiona coming on for heaaring
this day, the: Court madna than following;
QRDEE
In both the macs, petit.ion¢r has ~ _
crfiazums under Sections 85(a] and (i) ofthe 3k.s;: .: K
:19: as m1;iti-__..r mn;i.:”J«;:Aait;§i»*;_*i,f-!.s_:i_ -:
un1ee””‘” iaiald-1*” 1″1fi~U~’T “‘i1\5it3g:’7″7’n;g'”(,%.E3if:§1];’:”j”nV:;’Vi. ‘fi.”§Z_
Rfifiifitffitiflfl “‘3. ‘A’
shows, on the dam of
atatuwry It mam. izsmught to my mgioe. writ
gr–van-I-II-ra-sh PI}!-H-I’–‘~¢_ fl”5.’i-1rh”a’-1′. 5.I.n.uI.’T’:u.”‘ G! ‘
of a ‘bean ramaaxldfl ” for
vpatifianer has been asked to appear
autkwzima. In tltu-3 impugned
7.” _ ‘ _ …… .. ..:;’…______ …,__1_. _
LI1agigt:a=1_:g: has st.1_a_’t¢.a€l_, hr; 1’!-l.:.§ gcsm
1__:___¢_ __..___-1 __.____.____._.___..___. 121.. 1
18. E E1111 I].0CTlJI11flI1’|IB I.lJ.|5I3|.-
LLJI… ..
1′ __ _____
I
he has not rafezrred to all dczuaumeznts to satisfy
. 15′!’ the aw:-mez1ta of complam t and domnrnmlta
~ alnng with nomplainx wntfld attract ofienaw under
85{ ‘and 85.111} …£+ .5 Eigufili fihlfli
A A
3-” In View rafthc above, I pass the following;
QEQEE
‘.E’hEu::nmma1’ ‘ petitions are .. V ‘4 ‘V
ardema datrad 1.4.2004 and
c:.mm.2a4,r 2004 k .A:3′:?:s;2sa:i3
run 11.». Gnu-inn; an-ml _ n r’ 1.r.,.__y:’;Eitdnt1.’x*:1 “‘…_……..5.+a…1..
‘la “IJI”\J|’\f’r ”\I’-‘ I Kil..l..ImJ. I, I-“”VA§’I”V..-A 1 i V
paaaaci by Ciuii Judge :J:.:”3u.3%ia=.;1& Ehaiiakexe
amwt-aside. A ‘ _ V _ _
‘Wm 92¢ laax-nJ ‘ Mega” train
for oz’ recgipt oi’
.. a-.: i’-.=.;1:….é =_:- .=.1_”‘_”.._’.._….-_ _ –
u.!u11.uuJ.’:’Ji_ i.’1:’1._i.I’:’|n=:-. Lgxaz, Lu _. an
in now’? ‘W, 1; 45′: “A ii 31%;’, S V’