Karnataka High Court
Shamshad S/O Shaiku Sab vs The State Of Karnataka By Sub … on 12 September, 2008
---M§AL.l__!R..TQi _ _
.,,,_AK0'L-§£RfiIST" % M - '
:N THE HIGH coma? or-' KARNATAKA AI aANe;¢.§ér{fE # %
wcme THIS THE 12*" DAY 0? ss9T5MsER',"2e¥é'3
BEFQRE A . , . . ..
THE HQNBLE MR, JUSTICE .:£sHgt< t3;+%--i:;~.:c: z~é:VQ]E;%§e::--.k
ca:_,Pm"rIo!~e M2432 Q:-A' 200$__.4_ f __ %%
BETWEEN é % A
1 S!-QAMEHAD 519 sr~:A1:<:u SAB=-- %
A659 A806'? 30 YEARS g
2 SHAIKUSAB V
5/9 HASEANSAB , =
AGES ABOUT "ffi YEARS ,1: %
gem ARE Rio Do§;~,eAvA:s;AH.ALL1\:I%LLAr.;1EL
MASTHI HOBLI . %
MALUR TQ
J _ psrmmsgas
(av $11'$V{!'\i;.'éik'$\A{}§;1'f§{§fi;?4.:€&R.AYANA, AWQCATE)
AND X V " *
THE STATE :§VF'V§£ARN:§L'EflxKA'B'{A 3:13 mspgcfrea
OE PQL1C,E_
MA$m PQLIEE smite
asp B__Y"E??P Aavéc-ME HGERJERAL omce
HIGH krgeuarj agszaamss BANGALORE
RESPONDENT
(By Srf Hersnappa, HCGP)
mxs cam IS FREE U/s.439 cm; BY THE ADVOCATE
ma THE PETITZGNER PRAYINS ‘ma-:5 THEE HG?wi’Bi.E’ CGUjR’H«iAY’
ss PLEASED TD RELEASE ms Pm. as sag; IE4 c3;.~e4..ss:s*;’sa
or msmx PS., wnxca xs REGESTERED son ‘¥’i-{‘&* sm2:+scsssss *
P/U/5.302 s. 20: QFEFC. 4
This pstitics ssming sn fer srciegjs 2h’¥’s._s¥ay, tbs
the Fciiowing:
The petitioners’ side has dismissal
of this case as net.vpr;es_ssd;.:”VV’ {taken on rscsrss
Accerciingiy it is 1′,t3.re5s.sé£1s
Sd/~.
Inn