.A ‘ R [0 _NEiA1″{ MUGALKHOE3 SWAMI
MATiv§~,_sc=;;A:_PUR Ram,
” ._ ‘i3;_,;.Ar:Lz;§..,__ ,,RESPONDEN’I’.
AA F’-f§_}R* THE PETITEONER PRAYING THAT THES HONBLE COURT
* _ x B13} PLEASED TO ALLOW ABOVE CRIMINAL PETITION AND
Qt;}1’%.SH CREMINARL PROCEEDINGS 1N C.C.N0.1.007/12604
(PC.NO.9/O3} GN THE FILE 0}? THE JMFQ, II COURT 85 ADDL.
‘ CIVIL JUDGE (»JRVDN} BIJAPUR AND BESMISS COMPLAINT
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA
SATED THIS THE 20TH DAY 0? MAR$}%;;”‘2§g§..jj .»_. A’
33130223 A’
THE HOIWBLE MR..JUs’1′:i;:E $i,j;E5;::{;asi5i_’B..: ‘A131_ . T i’
<:RL.P.1~Ii1. ,5'364A'€)_1é*'22. .. 2
BETWEEN: ‘ ” 2
sMT.sHAr~:*mBA1, .
W/0 Rgvamzxsmnappa, _ I AGE: am mags, r 000; HOUSEHOLD AND: _ ' A.G1?§CULTURE»,_ ._ V - R,/O Gu3aEwAi:;iss.~' V 'FALUK.IN:.D'1,' » D1S"£'RICT ;31k;:g§§:uR,"--- » ..PE'i'I"I'IONER.
ES?”e:éV:.1s1~§§?*;AE<:tj~1xg§AR :»;L§'L1;<:}oR, ADV.)
AND: '
SMGAYYA';
s;.%:> AEEVAYYA =$AHL..1M.exTH,
A3733: i..:s2.AJ–c:R, “”” ”
EI3Yi.:Sf2I.SHARANABASAPPA K.E3A3£3ASHE’I'”FY, ace?)
Z g_.’§’HIS GRIP. FILED U/S 482 CR’.P.C. BY THE ADVOCATE
diSh{)I1011I’€d ané 3:33. the ingredicnis of Sccficu are
presttnt in the complaint. Further, the garoceduré’
far issue of process has been camplied with
is pending at the Stags: of evidcincri, ‘ .
interfere with tha proceedings;
and the same is dismissed.
All other contcfitians 015631.