mm mmm” U?’ %mmm”;mm Mum %.;;m,a;m ma mflwarmm %’§M.-EM aqua? Q? mnamgmm mm-1 GQUR? OE KARNATMCA I-HG!-«S CQQRT as MRNATAM mm £2
IN THE KIGI-I GOURT OF mmmm AT EAHGALORE
nmmzvrm mm was my :39 may 2009
BEl7’O%
‘rm H(31§”BLE uamzrmmn 3 A
–9–DCQv–vCC3CC
Aged about 23 years ‘ _
Sic: Subbaiah ”
Raafikzg atHo.4_92 ‘
2″
(By M[ ~13" fiflankarapm Aam%.1%%% A .. A """ " 'V
Byfiafiaw Pvline ‘Station
~ ” …msm1~IBEN*r
%%%;mr em; % ‘ sum, HCGP)
% « « *-‘Iii-its c:RL.P U! 8 439 OF ‘rim C.R.P.C.. PRAYM3 m
THE PE’ImoNER 01¢ BAH. IN
% ‘C-E..KQ”.25f 2009 are Imsasm mmm srnnos wmcr-1
fI$'”‘NC3§W PENDIRG BEFCJRE ma: or-my JUDICIAL
f Tmaxmmm, BAHGALORE, PUNIsHABLE UNDER
sfimxcns 302 as 201 OF IPC.
‘l’h’zRtiti::nm:nfiagon£nrC)rd«mfi:isday,the
made the following:
a’-mam mmwma my mmmmmaamfl. nmw uuwx; UR” ikflkflfllfififi [“§%£:iH €M:£.’.mm ma Mwwamm MWM
wmm W?” %.%KW§&§§~%e.%§1@ $”‘M%»W””E m..mIm %3?”,_’W§*’2a§:5§’:”‘
Q..E.E.§.B
me xearma comma: for thc
2. ate petztIo’ ‘ 11 is ms w1thV .:fi % If %
in any almxge is given: to
the petitinnw to
Judge