IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH AT DHARWAD mxrgo THIS THE sea: DAY 09 SEPTEMBER, zeas ffj BEFORE < THE HONBLE MR JUSTICE 3z.;;.sAB;'HA1--iI5f_';V. " CRIMINAL PETITION N%:)_.323s,[:2<$e7.' 7 BETWEEN: 1.
ARMOHAMMED ILIYAS
s/0 ABDUL RAHIMAN, _
AGE 32 YEAR’S, ‘ «.
occ; auszmass, ‘ ‘
R/O PARVATHI NAGAR’, ._
TALUR Rom, EELLARY’ «
2. v.A§znIJL}eAHII~eL.__
S/C. ‘vALmPPA Hml, _
AGE:,,65._YEAR’s,**’w-_, = –
occ: ‘ .aGR1c’u.L’Pu’R.E.’ ~ .. _
3. V.SHARiFFA,’v V ._
Wit) V. ABDM, RAHIM,
mg: 52 YEARS; A ….. ., .
” A “ecc5».”iarou.sE WIFE,
.4′;’ $’1vzT”A{Ié.§més;}NA,
._ ‘.8/_fO”M§”~MOH’AMMED :L1YAs,
. AGE: 36’ magks,
occ:,._§~1UsE WIFE.
M.MQz%AMMED ISMAIL,
x ‘$10 ;MOHAMMED YUSUF’,
V. _AC}E 42 YEARS,
()0 BUSINESS.
f_ ‘ ‘V -ALL ARE R/O IRFANA MANZIL,
GANDH3 NAGAR ROAD END,
POOCHIRA, OLAVAKKOD,
PALAKKAD, KERALA STATE. .. PETITIONERS
{BY SR1 J BASAVARAJ , ADV.)
AND:
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS
HIGH COURT PIEBLIC PROSECUTOR
HIGH COURT OF KARNATAKA
BANGALORE.
2. MLAYESHA,
D/O M.I\¥.SHAN’I’HANANDA,
131′ CROSS, RAHYGTHSAVA NAGAR,
RUPANAGUBI ROAD, ‘ _ ..
BELLARY. RES-Qiré-0§ii?Ei§’rs
(BY SR1 ANANI} K. :¢AvA1,:-_L:;1s::AT1~:’;”HCi§3P;)-» A’ ‘
THIS CRIMINAL PET:1f1c$r1.,1sv”§1§,.Er5’~~fi1~é§E§ SECTION 438
02.9.0. PRAYING _’1’O_ QUASH’ .1jHEA…c.oMPLg;m AND Fil? IN
CR.NO.75/O7 OEg’–GA.N1)HINAG2′:R P3,, ‘aEv.z..L.ARY NOW PENDING
on THE FILE Q.F’.Tu:-;{‘:é;2L. cxvn, JU_D£_5E{SR.DN} BELLARY.
THIS ci::21:vm§z:9;L ‘i5E”r:;£’i:t>;~e’:’CbL.{:NVG ON mm HEARING
THIS DAY,–THETA(3{)UR'”1I’-f MADE—-.’i’HE ‘FGLLOWING:
The lwnted ficavv %nn”%”k%%g%::%§f¢f%kthc petitioners
seeks petition with
liberty mrom the trial Court as change
snag; hasbeéaa fictitioncm hemin.
% % _ cfimiggtpeufion is ciismjssed as withdravm
to argue for discharge bcfom
Sd/-v
Judge