W n -um mm»; wms,:*"'v«
WW" W mmemmm mm WWW W mmmgmm MEQH mwm W mgwmmm Wzzm WW2" W mwmmm WW @
-1-
IN THE HIGH com? 9!' mamkrnxa AT BAHGALORE
mama was THE 31" am: or mm: 2009-,
BS3033
nu Iȴ{3N'3LE sa.aus'rzcs
CR1!-Ifllhi; nmzaxou PETITIGBI Anc{.#%a¢%6f 9'a "zées
G 3 man _
PROP: M/3 MANIPUR
<:A:-'cam TEA cmmnnf____
no.6o7, 21'7"'MAIn.=ROAnj
35'' cranes '
4*' "3" snocx
JAYANAPAR '-
seseoisi; V'.';~a?z~rz7zomxa
A
AND". &&&& Y *
ni'smm.srmvAT%Taasoc1ATEs
A:-10-. 105{5',.._f14"5_ "min ROAD
2-5'" 2. cases v
__ 3""~va:.cx:;<;~, snvmmmn
_; ' u.aA:s:a19;z.pn1s, mzvaasmmn av
i'..V%rrs 2309: %%%%% ~.<;.aHA'r*rA "RESPONDENT
‘v.c33’hV,R§. I3 FILED 0/8 397 R/if 461 CR.P.C BY
FOR ma ?E’l’I’PIONER pnnxma $0 an
133:9: oanrm nxrsn 22/04/20:39 Asa AhLOfl’ mm
Arrgicamio tznzn 3? T315 rawxwxenxn on
173422999.
Vt-1-:15 FETITIGH ccmm; on ma oassns ms mm,
H GOURT H838 ‘HIS FOLLOUIHE3
oansn
Laarnad counsel far the patitianax has filed
a memo requesting for pcmiaaien to convert this
95….
mm: umwmm wmw %’=\..A*>*’a£>’¥.’:7*§é.;%*~*Ea2i§’*3&$£’&<.4é'§§E€5vn:2€€§§-W; %wRfi’M¥’${m war” Kflflimfififlfifl E”&M.M’§ amwwm Ur &%A%Nm§’&=’%%% Mflfifi-W £;§3§%,§m” WE”; %*’¥.L;<»'M'%i%*~'«%x..¢?"'§-,j§";£'5%'¥§& Méfifiw m
-2-
Criminal Revision Petition into a Criminal
Petition.
2. In View at the memo xixoaq aha j£n§=_
submission made, permission is _»a¢§¢rdéd. fi§u.4°
convnrt the criminal R¢visianJ P&fi;i§n i&§§ _§’
criminal Petition.
3. otrica is _dira¢t§dv ta_ t#ké §pg£opriat¢
ataps for convartifigli ta¢ “=¢§imina1 Revision
Petition into Criminal §et£§£§fi} f}f°
Pai£i§fi#i§’§g§ax§£n§;y_disposad at.
Sdfié
Tudgé