High Court Karnataka High Court

Nickson S/O Stalin Joseph vs The State Of Karnataka By … on 26 May, 2008

Karnataka High Court
Nickson S/O Stalin Joseph vs The State Of Karnataka By … on 26 May, 2008
Author: Huluvadi G.Ramesh

.uuIu ur nnimlnlnlsn rllurl L.UUl(I Ur_ KAKNAIAKA FIIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

cm ‘ran HIGH com? or mmrmm A1’

nxrxn ms ran 26″ nmr or m¥,’_;’2fiQ§. _

-:1-is aownns rm. a::s1′:c::= 1-zt:»t:. tm9.i:2:T:

CRIMINAL m’1_.*r:oz~:§:r:}1L141I2cm ” M

BETWEEN
uzcrmn sxo 3TAbI!§”‘JO8fifi§V_ 2 A
man anon-3’ 35 2 ‘ ‘

mm or smmnann sn1mcs+s°s§zra1?r§§. _;

4'  .    M pnwxrxcnxn

MID ' 

 swig-rfi 537 

‘,””’**’:’95’,”*9’*5*””5- ” ______ ..
air new rnnnzn
sTP£T_E”?UB:~1:C._PM$_E§3UTOR
mas ca.-mr

L ” ‘-…..3P:HGAL€3J§z.

. . 2.,’ LIA’! 26%;: ca suwrzau {CI TY)
_’r.?.::;su’1¢, mzaanoxn err? . . . nssvounmrs

Ygaysm H c sxnnasanaamx, I-ICGP FOR :41

As:-lax I-mwmmnnz, Amt row. R2)

CRLJ? FILED U;’8.438 CR..P..C BY THE EBVOCATE

. 1’0R ‘f’HE PE’!’I’3’IOHER QRAYING ‘I’H1’£’l’ ‘P’H’I3 ‘!’mN”BL£

CCCURT Mk’! BE PLEASE!) T0 flllahflfifi ‘1’!-IE ?B’I’R. ON BAIL

)’~’/

uvuluvr I\MIwmI’HnM’ mun uvuxl i.t-r nmmmmnn mun LUUKI ur IU-“(NI-\IAlU-\ mu:-1 LUU-Kl Ur KARNAEAKA HIGH COURT OF §(ARNA’¥’A|<'A HIGH COUR'

nu ma: mrswr as ms ARREST m ca.xo;v1'a71La%j_or
cmmmxan swam' rs… nwcnz is

I?C..

‘1’:-Izs we:-rxczax comm; GN ‘3,?_ClR oR53’5’:4§s. fhrz1§; i1m_r;.

ms scum mm: was Fobbfiflififl:

Learngsd’ co1;fi§’e’iV; thaszfipetitionez has
filed gr to withdraw
the _.pat_.{‘%: :;, a.;a …1;:eEotne infructuoua .

“Haas: is; “‘:?faake:..’.g_ re Cifltd .

“3′.’1-mg fiiétivtggn in diamitsaed as. withdramm.

Sd/-9:

Judd”?

mph/-‘*

nsszcsmnzn ma THE ossmca Pxu/s.’3§§_*—..1;x%s§:; ~49: