i Cr£?xQ68$j%’?
3% me HEGH Comm 0? KARNATAKA AT BAr$is:?S§’AL'{3′?:~EV”. _
QATED “ms THE 06*’ DAY of Au<su$;$,V–é;;:o}9'-T~:i: «. _ _: "
BEFORE, Ah % A %
TBS HGWBLE MR.JL%’:’§{£CEéS£}VBiT1ASHS;A§§§v«’ A
CRi..P,_P\io;é6§§;j;2§§;’
EMEEE _ . ..
SR! P\!A%J%A¥\% MALLYA ‘V
mew ABC)UT_5~5V__YEAF{S” ‘
GENERALV.MAh;é}AGER ‘. ”
rags %:..zANi;PA.L M’iE:DIA’N; ETW{3fiv!£.–L’T9.;
£}D#xYAVAf<i'fvBUjL{'Jf?N~G*~_
mwgm. POST.) ' ~
L§DUF'-$5?31G4_ '
' V j WPETETSONER
A {By Sré. .:gggar¢AN9A ';-'s%s§-: ADV.)
. fi;¥~;;;3f;4~–. _ A
. "€i_V$H'#F3KAB;§C¥§ARYA
X s'_&GED.A*B<::t3T 42 YEARS
32:3 SARi.G'§ KRiSHNfi.£~£ANDA v ASHARYA
¥*£EWSPAPER mm":
‘L x ;?~_§EA7R”GLQ Bus amass
_ Kuwsapua mam
‘ “$SUPi
L RE8PC3NfiEN’!’
” ‘ » _ %%*’~{;§5y’sr% ; H PAVANACHANQRA sazmg ASV.)
‘2 Cri.P.268′:’3fG”7
mes CRLP FILED uzs.4s2 CR.P.C BY THE Awoc,¢g’zfE’vA.
FOR THE PETETICMER FRAYING THAT THIS HON’B_L'”E”C£}LE_R”¥?…” .
ww BE ?LEASED TC) SET ASIDE THE IMPUGNHL} ,OR£3’EF{
m’,22×5;2oo7: PASSED BY THE ADDLCIVIL JU£1G–E . {&R;{3VN.) & .
J.M.?-‘.C., wupn an PFBVATE ce:v$Pz.Au~:3j NC:;337!29G6
C.C.N0.3?51f2007, REGiSTER€NG A cL3sM:;\.:,¢.L casg ‘Ac~:~A’:VNs*;j_ j
THE PETITEONER FOR OI’-“FENCES PIUKS 1’€«’_3″AND”~2f1*:,(.E.F’TH.E-.
!PC.AND QUASH THESAID PR%EE9iNG=._ =
THIS mzrrnow COMING ON %F¢a_oRDE;Rs IH:%s”t§AY;’
ms: cou RT MAM THE F0£.LOV\i|NG’:*-._ % E
%
Learned cea3ns_;e!V__for tii锑;2:éé’£§$i§:)¥-s~e%§<._seéks:.é\§Ethdrawa2 of the
petition.
2. “fhe su4:i:1%¢:1f;:ssic2:i’– 07:”. earned swaseé hr the
peii’§iém’ is on geczwdi.’ T’-*é’t’itEm Es cismissed as withdrawn.
Sd/-L
Judge