IN THE Hum center on KARNATAKA % cmcurr BENCH AT GULBARGA BEFORE THE rionms MR. Jus'rI?i?E ' '« DATED T!-HS THE 101%' an o §*.JUs.¥, I cap. No.76'?! 2907 c]w 01%.? No. 1039/ was/zofcrz % % Mohammad ' ' "<:,:_ » V R/o.Pansalfl'alccm,.T;»_V my mi syed % 'fliafitrate, Bidet. .. Respondents
” 1{3srVVS=i Aw 1 K Babshctty. HCGP3
‘ ‘ pension’ fi1edundm’Secm’ 1:432 ofCr.PC,
to quash the proceedings in MA{}:CR/9/2000-01
‘ 2]Ex$m’n/B/99-2000 am 23.4.1999.
(By Sn-i shame-law K » rjccira 1
‘I’hiscxm3ma!’ .’ petimmmefi 4é2H<V3fCr.PC,
prayfiag to act aside in
No.MAG] CR] 206]'
Vaiiinath. .
Sloflabsilcttyi, . _ _ ‘
Rl°-Jccnm(B) ._
Aurad Tahgk; ., _
———- ..Pcw:ioner
Bidet,
‘~ ..Rep’3vcsq:nted by its
Buildhzgs,
.. Rent
Sri 8 K Babshctty, noon
V toinvohc Section 48201’
R ” ‘l’hc1&1vc, petitions am ‘ aw not
Tmscxminazpeuuonayea :mdcrSec1:ion482
praying to qumh the hnpugned attic: dafiad Nil 3
the Deputy m and District Mfiufatc, ”
Distxict, Bidar in No.MAG/CR[%5/2000-D1 V
entire proceedings in file No.MAG/CRI205I2(_!’3i’~Q_i. » ‘-
cIay,thcCourtmdcthcfo%: ” ._ _
The in ordered to
be exmmd by ofpowcr
2. fir an appeal to the
State “arms Act mads thus.-
~ 54, 55 or 56 may wpcal to
The learned HOG? is permitmd +451”:
appearance within two weeks.
V