193 "mg HIGH coum" er KARNATAKA AT aamsxaggs agree THIS THE 23'?" em' as" aacamsaa, zcréé ,;:: A' 35909.5 "rs-:5 HC)N'BL.E MR. JUSTICE ASHQKHE :é§%:%ri:&cH:::g%'Eta: ,
can pennaw Nee4$<3%j5LjLk£;F 2&8. A
BETWEEN M '
B RVASUQEV
5:0 LATE RAJASWA A
AGE9 ABQUT 34 'r'EARSS i' _ %
RfQNQ,136,IIBLC1C';{ "
3UGG.¢’3.f\3fi\Hz*?\L{.i, rwA3:N.as.§R %
EANGALORE – 560t}_1.£%~;__ * 
%%%% _ , PETITLIQNER
(SY SRI~ ;<_,a;'.c:Ta,;i§::_siR;ga; si~§§§«:AR, ADVOCATE)
AND A V'
5 PRASAQ V '
Sffii. s:9AmaA:wA:Asa'
MAJVQR;
£~§G§40f3., ‘wEs*§’%fc3§ CH£’_)E§..D ROAD
iii.5TH r«:A:z\:,, :’z2″” mass; k
,M’A’HALAKS.HMIP1} mam
‘E$Ah¥GALQRE -H $9055.
RESPONQENT
‘§’HIV$_’.C’RL.P IS FILED U/3.482 CR_.P.C BY THE ADVQCATE
_ “5FQR«.T3-{E-VPETITIONER PRAYING THAT mas HOWBLE coum MAY
Bi?!-mEASED TO QUASH THE ORDER. DT.4,9.08 PASSED BY THE
% .XEiE’–4Ai3i>L. CMM, BANGALORE IN C.C.NO.}.500€3;’0?_AND RESOTE
 ABQVE CASE TO PRGSECUTE THE RESPGNDENT/ACCUSED
‘-Area mg ermece P/U/S. 139 0? N.z ACT.