_- ._ ….,….. ……. .V._…._….. Ur M-uuu-\IAI\A a-nun count or MRMATAKA HIGH COURT OF KARNAIAKA HIGH COURT OF KARNAIAKA HIGH ¢
E43.
IN THE.HIGH’CG§RT GF KARNRTAKA AT BANGALQRE
mrsxa THIS THE’ 31″ 23.2331′ 4:? BEECH 250;»:-‘if”f’f”~«._”‘~.,A
BEEflRE
mm H5?-“BLE DR.JUS’I’ICE K..5m1Km.§fiéfs;€m””
an . P. No. .21 4/.é’::?s.3s3?.A_AO ”
BETWEEN:
Sm svnzma RAHESH
Wu 5113: B RAI°ESH=._ _ ~
2-‘mm ABOUT 42 YEARS” }
R/AT 240.117, 3″”W<:'P.::xs::s'_ j'
JAEQGIR LAYGUT ; –
BA:~z~ALo:.E-$64' _
{B55 _ ixyéf 3: "
ADV. , )
1 STATE 93
Biz’ I5{“.i3.__4AI'{E?.T.T*.L.”‘I-$3’-‘4T:iAL.§!,;I POLICE STATION
Bmsaboafif—6w5v” ”
_Sm _LJAHmm ._ _____ 14
» jw-:f:::V1=,,==;*.~T:c’I~:fL_II«1A1v:. £3 GABEL RAVIKUMAR
faxgtr’ 2′;:z:~.’:;j.1.. 3″ (mass
-JAKz'{-‘JR j’}.;?3sY0UT
saga:-5.LsnE–64 RESPCINDENTS
(“fir Sri P.M.NA§t?AZ ADDL.SPP R03. R13
THIS CRL.P FILED U13 452 GP CR.P.C.
“‘«::i3RhYING To QUASH FIR BY R1 AND ENTIRE
~ Pnacmsnrues IN PCB N0.11114foa PENDING ON THE
FILE OF IV ABDL.C.M.H, BANG£LORE.
THIS PETITIQN CGHING GN FOR CEDERS THIS
DAY; THE COURT MADE THE FOLLQWING:
— — –_ – —_-. –v—u. –. nu:-nu–up-nu: uupvn \..\aun.| yr nfifimfllflflfi |-||(§|-| C
GRDER’
In the light of tha mama: filagf. V’
leaxned Cnunsei appearing far-thefu’;.1é’41E’i§f;’j.»iSn¢:::,’L’v..
this petition is diamissad”*as7_’_§éit2id:’aw;2..
liberty to take such ran’.s;_§j,r_ a.ava”iJ.a.2::Vl’es.’i’r;;””iV;a;:£§.
AA?
he