IE T%E HEGfi CGURT GE K&RfiATAKR AT BANGALORE
DATED TEES Tfifl 1%” may 0? sway, 2Gc3’g
EEEQRE:
yaa HOH’BLE MR. auswxca A.s,»§AC§fiA§3RE ”
CRIMINAL REVESEGN pETf$;§§”§p{45j fig §§3§*
§§§§§§§’
Push§araj T.N.,
Major, ..
S/0. Thimmaiah, 5A . . _
Rfat Rajathadri Ganéhinaga;,'”
Bhadravathiu?own*i :} ” W g_ .
Shimoga §istfiiQ:,’&1_V _ , ‘”*w’ m PETETEONERJS
{By Mfg, S}B.Mfi2kafifia9p§ & §3s©cs., AdV.§
State by Lingafiahaiii Felice,
Tarik@£eMTaiSk}; ‘
Shimogaufiisirictk
Sfiimaga. ”
~k~i–~§c
v-$§:sf»cr;.R.p. is fiied uffiection 482 c:.§.c.
“ayi£gft¢ quash the FER in Crime No.5f2§G9 an the
la
‘cf}5t§e Civil Judge {$5. Dn.§ & Rddl. fiFC.,
Xikfifié, Shim6ga Bistricfi.
This Cxl.R.P. csming am for Grders this day,
‘ :§e caurt made th& foilawiagz
QRDER
Tha iéarned c0uns@l far the pgtitianer fiies 5
mama praying ts aenveri this zavision petition intc
a crimifiai petiiion. fiyww
[‘\L>
. In view of the meme fiiad and, th@
submission made, germisaian to cenvert the sévisign
inte criminal petition is accordéd. Thé= Kéfiifiibfi’
petition is accordingly disposefi mi.
The Registry’ IS directed ‘i0”,take’ a§pr@p:i&té
steps for canversimn.