MM)-“k.£’ ‘4m*’3€ a\x\:.-é”%x%(*%.5’4fax””h£nz¢*’*~6:m¢.:r’**<1:. aLvHr\\¢«*:<,-5: "*r«n'¥'.u\*'boea'%'n.w vmwm
V' _ STIYIIIOIE, BANG
§:;m§x5§i§LD§' WEQW QM'; Wmémmmxmm §§"'%Ei%$.::.'#W %m.,m~ E§'<:';% WW" £'*»ma?"»Wi§'%::3iv*a;E=:a&~1'a:"in.»%*~':; §z"z1m.:.:¢.«»'v, «2,\w~
nrraz: man cwm: or T MNMIQRET % _ _
mrrzn THIS 'rm 3&9 my 0:: JULY 20°'? & Q 11 _
BEFORE
THE HoN'BLE ERJIISTICE ELA1§I M – 7
Between:
SATHISHA, S/O. VENKATE%H &
!¢GEI)ABOU’l’2’2YEARSV_V_ ‘
RfAT.NO.376,9?*3’GRDtf3-S,”‘~’: _ %
RAVE’IDRANA<§Al'~§:a,V' %
%
[By M;3%ks%k%%fk:§Ai3.as2:gJ=3; cmwm,
And :
3′[1’M’E.BY’.V PEACE
% ‘mp 32: $:’¥i*ATE mam: momcumn
“i-II”GI~i”C(3!J’11’T*.5BI}II.I3I1\IGr,
X fiamaangmagk .. mspmmnr
(BY 33: 12313.11, meta
” AA This criminal petitian is filed uis 4:39Cr.P.C’.. by
K {hr the thmtfi Horfble
_V _ mlaanetlnpetifiarxezronbaflin
x no.111-woos pend’mg on the file ofthecity Fast
‘ Track Seaainns Judge (P’I'(1-IIL B@p.%1orwe regiae:-ed for
the ofi?aa1:;:e punihable under Sec. 143, 1%’, 302 rfw
14-9 EC and etc.
Sd/-L
Judge
This petition coining on far orders
Learned ooumel faf
Aomramgly, the pefitiéix–ii; i-idtladrawn.
wfi w.§g §%&,§§§ nwfi $3?” X@:; ,,”..H_”, %§ $33 M33 §§%€£gm….,J¢_ 35 ,§§§Q Egg éxfimfifigig L33. ?m.,§,w,§ §éZw,.§§.§.§é :3, §%:s.;, ._ g Va.