High Court Karnataka High Court

Smt Ruksana Hassan vs The State Of Karnataka By Hebbal Ps on 9 March, 2010

Karnataka High Court
Smt Ruksana Hassan vs The State Of Karnataka By Hebbal Ps on 9 March, 2010
Author: N.Ananda
12; THE I-iI{:':i~I fictixz' 9? Kammmrm AT EABEGALGRE
DATES THIS THE egrh DAY 9? MARCH 2910
BE;F'(T}RE
THE} HC1N'BL-E MR. JUSTICE: N. A.NAND£§,    T" 

CRIMINAL PE”E’§Ti€)N N(:>.i2?§2 Q11′
BETWEEN: ” ” V K
3;, gm: RUKSANA HAss;AN,s
Wfi). $3733 rmssgzxz ”

gem ABQUT-39 YEARS.

2. SEE. SYEB §riASSAN;,’~~..A

Sffl. LATE ‘U. Mor1.e’s3;~,=-::~.«:E£) ; u
AGED ABGLVI’ 46 Ymie-5, *

BDTH RES71}’}:§§§{} raw. .. ‘
§~&€);’1′<::;–3¥f-'% SEQ-'=.3s,§'"«.»
R. fr. §A&z:;+1:, :51'. 3LQ'r;:g<, _ ;
BA:s:c:eg&,Lc;:RE' V;35i3 Qzsig. " __

' _ '~ PE"I'§'1"¥C)N'ERS
;f§;.,.:- A. :<L.4..su.BBA'1A;:sigm'v0cATE;

E. L " 1. Tiri'.§ 'E?i'£"5}1'Ei__Q¥' KARNKTAKA

gr; BHAVADH SINGH, SP?)

' B'{.,?§'E»B?5$§;L_j?GLiQE SFATEQN,
~. WE'EP'R;IE;S;§fE%§'E'E§ BY SW,
' ._:~1EG::»:. <:s:;.r.:;;:m* :3?' E{AfiN2¥i'A§{A
'Ba:qGAmRE.

~ : .fr:~iE;1″;N$pE§’:’GR 0:? m:.,:R,;6;Y1z~:.<;.%;f:~ia';<rV
Ti-as HN’BLE: COURT MAY BE PLEASED TO QL.;~;;s;j~;.f1″ié::–%;”

€:Hs~’aRGE SHEET IN (2.6. N0.5413/200:3 mN:31.r§G *

FEE OF THE CMM, BANGALORE.

This (1-Iimizaal Petition coming adi:;is,’§im;.,V:%ii{ii:s

day, ths Ceurt made the follow-‘;¥1§1 A’ * ‘ .
0RfifiE’

The petitienfirs iflvaxz 2 in
Crime I\§ox14{20{39 ‘;)§V§’£i:1’_.-:~:_§3? {:5} short: ‘the Act’).

2. I l£:;aAv:=: B; Subbaiah, ieanzeé senior

_ catmséei iiznr prsfftjlaggeers rsmd laarned ,.%.3j’2£} I5’~§ gfiafyeas fflarpus} aiiegizig iiisga} fifiififlfififl Qf her

flu

A ‘ %:;§:;;:§:%E?a*:1fi Sri. §\§, Smngangi Q; [Near flmzm, Refmbffiiaiian

‘ éiégrzfre at RT, Nagar; mm B}; §3€i3:¥LiQI}fi1″S herezfim As per the

N M