High Court Karnataka High Court

Mohammed Jaffar vs A K Shivaswamy on 18 June, 2008

Karnataka High Court
Mohammed Jaffar vs A K Shivaswamy on 18 June, 2008
Author: A.S.Pachhapure


§
$5″

%
3
§
as
g
2%
3

§
2
E
33%
Q
5%’
x
§
Q
x
§
E

3
§
3
§
E
§
§
§
§

3′? THE: LPEGH CICSURT OF KARNATAIQ. AT BAN

mmm THIS Ti-E 13m my GP .3z:1m2%:::;a’%ai % Y %

TI-IE 1-xmrmz rm. mane: 3,5} T

..–…—-.-m..=–…a_.-.-.4»

2 M0HAls%I}JA1¥’§’AR-.5′
sgo M0}iAMED.1B;.dAM«H!IS3AIR” %
mam 53
W G’ E$IaiiTriC33i’§UR. N R913″
cm$K.nzamumfj% % é

A . PETI’I’ICJl€ER

gm’ ADV.)

um-mtnnnnn f

§« ._ “.q % ” ASWAMY

A _
. ” 32:0 Hosaaamzz
‘ H fig..F’!I_E?’.fi mm,
3 xmma
‘ * msponmnr

r L%gi%a’:rg:e*mz <3 mxsmmax ma, ADV.)

ms CHI.-RP IS FILED U] S. 397' 1?,' W 461 CR.P.C.

‘EU SET ELSIDE Tfm QRDER DT. 31.3.2002
“~’P&%E~fi HY T’!-E a.}Ii§”C.; P3′.R.I’~URA IN C.C.NO.

cmrmhz. asmzozez jP_;I§»;’§ITIC3£§_”I€,0.9:-gg. f I

awmmm MW mam” W mmmmfi Mam»; £m%éia?’f§%’z’

— um… um. uwunnunmr-nIr’0I’M”‘I

rwvwtw mwwmi fiJWV”NJ”KKWé’%£.£%¥’\.% mam %.2w%M§”¥”‘ aw W5%fiM*&?’.fie§€fi %%§G%~§ Qfiwm” Q?

ms CRIMMAL REVISIQH PETYFIQN C§§Is:1H€G
Fma; E-magma Tms DAY’, Tm, cam

“.E’%ae app1.ima&:x:z is

Swtam3.4? (Sf the

Seam’ 329 surf the Cr.P.C.

‘.2, Tm parties pawn The
partieza ibr paymem of
R3395 of Ra–.1,00,GDO)’~
gettlemsent, they have
:9 uconviction and aennsnoe.

falfivg ink; made out in the
permxttedta cfiuzati the
at’ thxe pctitiomr 5;: the

%.~;:§mm .? S-acfican;138 of theliegoifiable
X in c.c.zm..a9;mm dated 31.3.2005
k mmm.mm* in C1i.A.H§ are aet~amn;ze. Tm pewoner is acxzuitma of
$3? the ofiwuze ufiw Section 138 of the

M§r.z.ags,$ Em mount at Ra.5@.e:39o/» in deposit b-atom

thc max Ceeurlz 3% ortierreci to be the

petition ’53 diapoe-ad:-Istiaf » j
amum af Ra.:~s,0os;- said ‘
the pefitinrzeerfaccusad

mm&

»EK.§ ml*’\|u…n-m..mu= um