IN THE ‘HIGH COURT OF KARHATAKA AT BANGAL€)_RE
DATEE was THE 30%! my 01? AUGUST gc:A1fQ “%j< .,
BEFORE
T'!-E Hoxmm !«+!1VE.'JUS'£'IC.'2i"S'{IE3-I;1?§§SI-I;«.'§,§V':i$§!V:
BETWEEN:
SmtB.mm e¢*m§ .,
Wfelatefiawiah. ‘ ‘ ‘
Aged about 80 years, _
R’/at ofi Ka_.%, Haw’ 1’Ia;3;f¢}»,, _ _
263′: crass, 2.31.. .– ,
shbxmk, .;’aym_ – ~ A
% = % ..,r=E!rt1’1NER
(By shat, Advs.,)
_____
Araxilzya,
Aradhya,
Aged about :34? years,
H Vv . Re:si:iingAat H0212, 249% crass,
. .. b3ni:.1;;~Ja.ya:1agara,
” €182. ..,RESPOIVIBEH’I’
Cz*1..P’ *3 filed undw Section 482 of Cr.P.C
*£aaaetasidethe¢::rdar<:fmkn1g' ' oftm
~~ comla1'r1t cf the zmpondcnt and irxitiation of
aL agafimt the petitiomrr in
C.C.No.32217/09 on the file at' the 1631 Add1.C.M.M.,
Baxmlere.
93 rMf-m#.:5A¢sggw.1l@% 2 %
‘% CILP. training cm for: admnksiun this clay; ma
Cami; mad: thcftzslla ‘ :~
ERIDER
in C.C.Ho.32f217[i2009- on t7§’:i«»:$ _: fi3:§:”‘:_<s-ft
Add1.C.M..'M., Bangalore, £orT k.»m%
punishable undcer Section 13%=4é£N.1. Act;
‘ 2. fined aubmim
that. bf notice as raquired under
%&’ and even 0f the
the RPAE which was sent on
1:4;’Q?.:2QD§§;» §va§ returned on 29.97.2009 and were as
1: as regard as the aerw::e’ 9? notice.
sent by oer::ifix:a.’oe ef pasting an 10.08.2099
5 taf mm. mm, wgmout waiting £9: the
fer having aunt the notice, filing of thee
comp)az’nt wili mt mnstitutne an efiérxm undar Section
138 cf N.L&c’t.