IN THE HIGH COURT OF KAREVATAICA, BANGALORE
DATED THIS THE 201% DAY OF MARCH % u
BEFORE
THE HONBLE MR. JUSTICi:”fV’C=
CRIMINAL PEFFTIQN :~i¢.661g2oi§s@% % = %
BETWEEN:
Sri Poonamchandg ‘ L
S/o.Devich2md, . jf
Aged abo}.1t»5_Q ,
‘ a
Sri TejéaI’a;.;”*~ % *
S/o_._II_)cviQhafi§.’ «
Aged 55V%;yea:a,”
SIivV”B}iaveirl§a:l’,: _ i .. : é
s/o.13cvicha1;d; — ‘
Agcd afloat
….. .. .
% Sz’o-Shasitmah
” .,a’i3o:.I_1;V E30 years.
: A11
“Sager Maitigct, D K Lane,
‘ ‘ ‘ ~ –. 1 ‘ ~ . _Bmn1ga1o123_+-53.
–_Sfi Moolchand Jain,
S/o.Dcvraj, Aged about 40 years,
7 No. 159, 3″! Cross, 13* Main,
Laxminarayanpura, Bangaiorc.
{By Sri P N Hegdc, Adv.)
. . Petitioners
Accordingly, the criminal pegition is $3″ =
withdrawn with liberty to the
discharge before the ”
contenfions urged in the kept open
before the jurisdictional” _\ f, N
e :u&ga
Blm.