1-1. II 'THE HIGH l'.3\'.'.Il2ll'!' O!' IIRIIEEEI HI' BIIEILDBR 1-;m.'mr.rr. rm:-11'. T-1"!'-'. Q11' s.Ld..4.-|a- .:.a.4..u.--ur mu--nu: THE HflN'BLE ma. JUSTIGE K.§HE$THVETS§LE vHVu GEIMIHAL PETITIDN Na;2fi2ifEUfifi - BETWEEN BAEHEER. AIMEE EKG nnswnsxn an: REED fiHOUT 59 vmnna _ u_s; saga agkvxcg HTRTIDN ,wf'. suanm FAUTDRY CIESLE ' ' MAHn?m.flIT? * ;»- : MAnnmn.n1ETnIcT,i.p3 nu~n--p--.._-«- mxs. EQTHRRI Ann sbN3 ;V"flD.11gVVlfiHYESWAfiA.fiH%VAN I_K;R,'fi1RCLE,*MYSGRE 'EEEREEEMTEB E? xra HARTHA anw -E;gl3ynmnau§ IJPLI. w". 'u.r.| I.Vu'a»§-v. --7~ E ... RESPONDENT
4″? qfix G.~BhflhKRI%HHA 3″””T”” Anv ~
” *=’,1f’!’.-I1’3 CRIMINAL PETITICDDI IS FILED UNDER
‘-5EflTIDM 432 my CR.P.C av THE Anv. FDR THE PETE.
._ AI~”F;M’It=Jfi3 ‘1’}-L?-‘-,’I’ THIS HON’ BLE3 COURT HM’ BE PLEASED T0
z’» smwsmsrna THE GREEK nnmnn 16.5.2366 PASSED BY THE
-._ ‘P’?€~fiDJ(31PAL DWTRICT AND SESETIDNS JUDGE, MYSORE
f¢FT£1′–VII II-I CRIHIHRL ..¥-.xE’PE.-‘–‘-.L Nfl.105J’2U06 SD FAR AS
‘ RELATING TS gnraszwzmm my cumnxmxom TD ns?os1m
5’3’! #355″ THE {1″l3*MPENSATI*’3N AMOUNT BEFQFLE THE CCIURT
EEK. E?” 9:: GR EEFGI-‘4..?.«’ 5.’:’5a?.C.’fl§i
IEO
TF-I15 C’.FI.IIMIN.EL PETITICII-1 EJDHII!-JG ON FOR
AI}?-1|IE.”E3I om, ‘PHI 5 mm’, THE crzrurvr r-mum Tarn
FULL-‘ZIH'”II4£§: *
‘ . .
In the light: of the mama:-‘f’i’laci fby_.v.’i’Tra:a:Viie§ci.
caunaml for the Pwtitionar. tfiB fiefiifiian,1§
J. .,T _ .*, – .A .
ul$?iEfiEfl dfi net pr%ased.–, . Vt TA:
%v:pfw éflfl }* K V Vx 4~ .