IN THE HIGH counr or xnnnamnxh, nnuannonn nnwnn THIS THE 11TH nnv or nAn¢fi :90a BEFORE I ' " was How an HR. ans-1-1 cat _K_-, _ s PiflQi'Tge Q! zcaa:sM--pgL;cnr' I -now - .- Sfifii ifiuvafissfiififi: 'g =.f; a svonms AND CULTfiRHb.h33fic1AT10fl tnsena no 62i1;,sAmzsH--gU:n§iN¢ *~ ~ Hanna? RQfiD,;DQDnRfifiLbABUR Town BANGALORE nunnL - - ~ = n3pnssEuw3n.nv_1Ts*sfichz?nnr ¢&'" V% '-1 »p,_ ~,.% ... PETITIONER g3f*sri g E fiynaamni a ? fiuuxnaau. Anvncarns: .wAnfiz§" * '7: III-I-Iuuruuu----' --u---. --:------.. ..- ...._____._,V 4.44 4 , , '--3ujsnonnAnALLArun T IJIJIEI III' I\l'lK|l'l|lHlI\l'| I"lI\Il'l \n'hlU'!'-ifil \i3I' Iililluil-Ilrnlu-I Iuwunu 'anon:-an 1.
1V THEfsu§m§iawmfinnum oy POLICE
— 33W53P5R3°3fi?3L
– a:’aN::m.o3x–
5 «TS: nfifiufv surnnzuwsunnnw or POLICE
m_ EEEQALQRB nunnn
~, nanshgonn
‘=*HI “Inch:
_.I-1-a-M Ir
:9″ ‘ A
%wm””” I.fJ””:-uu-“‘
TT:1’E Plfibifii SUE 1’fiSPi’C’:”-GR.
DDDDRBALLAPUR TOWN POLICE STRTION
IJEIIIJIIAEALLAPUI7′.
EIINGRLDRK
ht
. . . RESPONTJENTS
‘l”‘I-“|’.’I’..’.’> HIP FILED UNDER JXRTICLES 226 AND 22′? 0
THE CONS’?! ‘T’lJT”I ‘ii if)? i fifiifi “F6 .T Sfiiii 3’\FFRfiF}”sI.?s-‘i’E
‘-‘-‘RI T;1″fl.£ER 9% D1 “..L-TIQ!’! ; HQLD1 M3 TEIAT
PETITIUNEF. IS NOT INTITLIII ‘TO OBTAIN LICENCE
UNDER THE LICENSING ORBIR ISSUED Uflfilk TH!
PRUVIEIONB OF KBRHHTHKR POLICE fiCT AND ETC.
This petitian coming on £¢@ §&§iiminary
hearing this day, the court made fine £611afi1hc;~
petition with 1itfzfi’rff_’– ‘”finar:*. the can: as
and when the ¢hua§.§§fn§tiefi’a:iuos.
.– — -,–. _ -_