Karnataka High Court
Sri M R Raghukumar vs Smt Indramma on 15 July, 2009
:1»: Tim man cows: on KARNATAKA, nmeamm
nxran mm mm 15" my 03 my 2o:;:'',':3:4;¢2o;"2%c$_"c>%~:r V' '
BE'm'I:EN:
3111 M 11
s/0 mm . 8KFFAL,
AGED ABOUT .49
awn: 5'15: C'3.C3§S'r j
[ % pmxrxorzm
my 331 3'";
am ' %
w/9 ski, 353391793
AGED 54
R/A$f.~
» JLT»::*rxr;2 .m¥oIrr,
" sAmn?mGan,x.n.2UnAH,
' 33339334333?-e-536.
.. . msmunmr
c3z..P%.jt'I% IsE§ U/5.397 s 401 c12..1>.c BY Tim
~ zsnjiacarz "ma TE-E PETITIOHER PRAYING T:-mm mats
, '._'_"i-I$H3"!c§&'*~.€$URT may 53 91.33535 3:0 351- A3193/'
cmvxcrzw mm smrzncis; IN
kTc%;e:.2:b.26725/03 n=r.a.11.zoo5 msszn 3: am
%_'"*§.ffmi*3L. c.:-mt, B mm rim Sam comxmmn
c1u.,.A I-$0,153.69/05 m:.3.9.3.1.m as 'rm me-
mm mwwmfi war" mM.%'.mM§Mt?mM nmwlm WE" mwezmmmmmm WEWW MWWEM WW fififlfimfikfififififi W§W'H""§ &£W%EK"fi W?" %.fi%fiM&"E"$%%$% Mfifiw Mfifiififlwg Q? %%%.N&"§'&%m %*£¥fi,I§?a"§ Kim
III, ABEL. 3.3', KEY!) IRLL UNIT, BENGEIDRE.
WW mwwm W3" fi'%.Mfl§%MM$&fi%§% WWQM KW" Wfifiwflfiflfifi Wfifiw QQWQKE WE" %%%WM.'§A%%fl Wfiwfi mwwma W? mmmmmmm WEWW 'L.;m%%% W?" mwmmmmm M¥M*M MM
THIS PETITIOJNE COMIHG OR' FOR QRDERS 'I'!-{IS
DAY, '1'!-IE CGURT MASK TI-E m :*
ORDER
Learned counsel Ia: th§.9¢titiéfi§£3fi§£=£i;a§ua “z
memo seeking permisaiua t§4canv§bt t§i$°§e;itiun'”
into Criminal anvisionjflgtifiiafi} V
2 . Accordingly, 1;r;i$”_j9&:=j.tioi: ‘ 1.5.» Esismisaed.
Petitioner is at iibeftf to éénfiéxt this patitan
inta Criminal Ravifiififi §éti§i§ng 7
Image