IN THE HIGH coum or KARNATAKE if
C¥RCUl'l' BENCH AT " * %
BEFORE M L V
THE HOWBLE MR. ;.#L}':3.f1f:c1§3"i~z
DATED mas T33 91% p%Afi0Fw%JUi;Y; 2003 E
crm. E419, ' *
Mohammad .
S/o.Mchahc$ob P'a1i§i,'l._ J
0oc:AssistantVEs3g?;§;'we:T;
H No.28,Mi'UHG_--¥;»I, 'fa: ,
my saimgaeum -
_____
cmm Buildings,
.. Rcspondent
3-Jfxiu: :'
" cximinalpc-won and under Sec1ion482 of&'.PC,
to qumh the pmcecdings in CC No.2-40/1995 (in
-- No.296[m03) mgukmred by the Baiki Town Pbiiec,
Baikipendingonthcfiicofthccouxtofthedudicial
T First Class at Band.
theCourtmadcthc£oflowiag:
ORDER
The petitioner is mmyai as
No.296]1993 Iegistercd by the
punishabic under Sections 42Q,_468vf-471″}. and “oi»Vl”.f.’l””‘(:V.’V
He has filed this penm ‘ to :f%zhc pxw ” ‘ A
mm E 00 mm, — mm M that
mm is ‘momma’ tn: delay 5; V ‘fit is contended
Article 21 A
2. As that at flu: fimt
instance, mfisttzted agfist othvzr
% 3: under Swlzions 4%. 453,
“ml… ‘
acaféiissxi p
47 1. * chaxfiheetwm submitted, the
fit! supplcanentmy chargcshcct
_ _ would mveal that pctifiona’ am am
in the am»: case had waged in
-° 3 file: xsmc bus tickets. comdexing the
k%&g;at§§motome:aoes,c’mmemna:mbyux1avesfi@ arm-gm
ao3:aplctcthcinvesfigation&$mtakcnbyme§co:3q’t