\u¢’-Ill!!! Val! I\r|l\IIr|IrII\:’1 Ialvurll VnI\I\:lI\I _’-.rI II-I1I\IIrIarIIv-Q -annals I-H-avurur van nu-uanauruarn-u-1 -uwuu \ucVI\lI\I VII I\r1I\I1rII.lfiI\rI IHVJII \.u\.llJl\! HI!’ I\l”\I\I’P\Ef’\I\.f”\ l”‘fi\Jf”I L.\)UKI
Bi TI-{E 1-ma comm or KARHATAKA, BANGM13$E..b_V’ %
mama ‘T1-H3 TI-IE am my 01:’ A.
swam;
T!-E. H<::amaLE am. JU3T'ICE:;;}A'§fifAD"'i?£§Hi1§{' 'V'!
gmmm. gxamozi @'1'I"I; Q5
BETWEEN
Syedfihclulliareem,
S,/9 syedfib-5.ulRa11nem, ' _ ' . A '
"" H " ._
[By Szi Be:-;bu,"i;§br 1i*.Ifi.L.awV'a§,§sm::ia.hers.)(ahuw:tt)
AND:
ah-:.::.;1z 4′? yaa.m,,. _
.. …..
F<'!.9' 'Rim M311,
B:'mw;:fi,g " ~ . V V j.~
Are1:auy%hoh:i;A¢% %
: Raaporldem
' Cxéminal Revinitzm Petifion is filed under Section
T $9'.?.[E;} rjw 4131 Cr.P.C. to set aside the Judgruent
in C.:'.:=.Na.&21!20(31 dated 7-13.-2005 on the file of
43…} {Jr.dn} &JMF(1., balm’ and the Judgment passed in
” Cr1.A.RcL.136{20B5 dated 2-8-2006 on the file of the
AddL8.J.§-Iassan.