Crifi? «'-$2§f2i}G%}
RE THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 26TH DAY 0;? AUGUST 2039 L
BEFORE
THE HONBLE MR.JUSTICE _AnS?PAC§&HAf#.3;I2 E"'w
CRIMINAL REVISIGN PET1Tio N:.':'m5;420_/"
BETWEEN
arm' PARVATHAMMA
w 10. F' L PRABHAKAR V
R/€.>.MANJUNA'I'HA NILAY!-x, p
N' 'I' ROAD V
SHEMGGA
' ' ' j}?'STITIONER
{BY SR1,§5'§iiT}*IK}i»vWdV§f3'{g§R«;E.DV. ABSENT;
E%.NE}
RECHARD PEQEERR V
S] cm ii 'VPARSARA.
. 'gem -wow? 50 YE;AR_€-... .
K:-§E2"§"«;.'"1 BR;:vE'R,
"2 3H.33'*'§ QGA I3'.E*3iT?'.jO"a1_
"'S_I~§i?.§OGé;"<._ - *
RESPONDENT
A –44_’3’H:_::s~<:vit%.;;.;T:2? FILED t_r;s.39:'«' R/W 401 {Z';R,P.C1 PRAHNG To
As:.I::E:;_'mE ORDER DA'i'ED:i3»3.2009 01»: AN APPLICATEON
.1."IAN
_ _ EY1i1>.E¥n*«iCE ACT’ IN cams 5136/ 1999 PASSED BY THE R
.__ ‘°A.§§;’:L.CEVEL sums («JRJZ)N} ma JMFC AT smmoaa,
THES CREMENAL REVISIGN PETETXON COMENG ON FOR
” {}E~?QEE?S, ‘Ti-{ES BANK, ‘THE COURT, MABE THE FOLLOWING:
2 CILRP if-203069
0RI)ER
The counsel for the petitioner is absent. This revision has
been preferred against an order dateci 13.3.20G_9Vi_i’oii’~..va11
application filed by th{:’: petitioner under S€Cfi0}_::
zejecting his application for referriiig the {<3 iiie" * .
opmiorz of the hand Wiiting t3Xp€I"i.:'»._ Th€_;" hjnaiaosédiizay
Txiaj. Court is an im.<:r1ocutoxj,*.ord__er i"1:factj,'iti":.g;:v:z7:f;V\ris;i1:ii >
not maintain’ able. At the most, iai: to file
a oxtiminal petifion beforfi i’;b;’c:<:tions raised i Vi3:j.:;;i;1Etai13.¢d and the
f:E5d/-
TUDGE.
VJL A ” ~ .