High Court Karnataka High Court

Abdul Jabbar vs The State Of Karnataka on 17 May, 2011

Karnataka High Court
Abdul Jabbar vs The State Of Karnataka on 17 May, 2011
Author: Ram Mohan Reddy
I
IN THE HIGH COURT OF KARNATAKA. BAENEGALORE

DATED THIS THE 1731 BAY OF MAY, 291 1

BEFGRE

THE HON'BLE MILJUSTICE RAM Momm    _

WRIT FETITION No. 17781 o7F»A2a1A1(:{;ii§Rfi.;g} "*  

B ETWEEZN :

SHR1 ABDUL JZAQBBAR

«Qt/C}. ABDU 1, E{AREED.r'I SR8

AGED ABOUT 46 YE3z'--'x?{S

CCU : AGRIC[J'E.'1URIS'F . .

RJC3. VILLAGE) : }3I*IA"l'AMf3R_43 .. .
TQ. E3}-1A'Ii,PiI, 31$'? BIDAR 585411.. 7 "   M  _

'-  h' V  :'~.X.§.PE§T1'TI{}NER

AE\l'}Z3: V  . _

: 1"H1:.._s'1::s;:_*:~:t (:5; '}e:;§:.2;;x*Iis%;1+:A' -
BY I'1i33 Sf3C1REZTI7AR§'{_ __  
R1s:.\;E:\:=:J'§:%£)1«:P;'xR*:iM:aN*;*.£V
V1D§»1.A.NA ~.Ei()UD}--_1A '  " "
E?gAN€3fkL{}REZ ,5 560 0:3 .1;

  . '-;zxéss:A:-:f§;x1?';'§' (T()E\§fE£f§§'SS§1{)J\EE?:R

. ' » ,B;:.S;xs;;>1:&:;x:_,§'AN
_ * _E3>§:§'5'VI"--i._E3§§§A§§§585 43:.»
3 ~. " *;:AE»£.§s::'.;::3A§-2:,' ' ' 'V
' ,__E¥§i~L%§}.§.§;' §}§S'E' EEEEZHRR M 1386 4% 2"

 ' 4 $§§.E%iAssAT;S§-§ smgaseg SA'§"Yz%§3AE.,

A S;'{§v.._.?€E§1':§E)Ei¥f ';"sx:v§§3E:
x. ' ' *:'§{i}Ei :35 °'{§:"ZA§<Z£-F;

v  ::{: : E:"::v:§"»*£,.{;~':«':e:.2> £25: z>§z§"w;:'§e: §«'§§{§~£§
:%,;<:'}' §%E'~§;5;E'E'a?v':IE3§%Z.-9%"  E§§-EAE..E::3':s" ;:3§§i>.z::2  5-3535; 4;}:

X , .E€_§i1$E?}€}N§§§§§¥'E'$

'I

f
_;
sgfflk
 V443
5.'



2.

(BY SR1 K S E9./1.2'%nI",IM,IiiARJ UNAI'AI'§, GP}

']'f'"II-E3 ER? R1'? §3ETI'TION IS FI§,,E'3I3' UT'JDEiR. AR'I'I'CI,§lS 226 PLNI)
227 OF THE") Ci{}NS'i'I'I'U'TI{)N OP' §NI}i2'§. PRAYINEE Ti} QUASH 'ET'I~§'E

CBRDER [3A'I'ZiE3  E. 3. W-'&SSI€§} BY 'I'%'~i§:? $E3C{)ND E{E:?E3P{f)E'$I§Z%Ef:'i§€_'T§'

("»-"1I3fE 2'~1Ni\s'«C}}; ANE) f:'§'I'(Z.

mis PE:'I'I'.l."§€.§l'~§-' C:O1\--'HN(} ON FOR f§>:~21..:«»U::;uR1:$1{3{:i1;:.1:-:?.'_:;:.,rx}:%'. T'
'.1'"£--iE3 1,1,w::~€<3;     " =    

ORDER

Learnézd C0u.’r13e1 for t:1’1e-,vp ‘<":v~*;.Mi'#;'31::)11V é;::r'__ f§¥§::f~;'.:2£"~–.§i1'€'1':i'0
seeking ieave 0f the cfiuriflo \2g:it.Yn:3":_f::x7§}*'-»i.1*1e pé'i;i{AioA;.i with
liberty to file an appeal' v1.;;':1<:i23.z" ' 1'-;hrcii.ti§;1y. The petiticn is
dismissed. as xvivthd1§awM1*:..v ‘
Rfltgifiiifijf direfiitéai E53’ :”;*-(iii? {.0 {he z:peiit.i{>me:”,

VA ii”::i::_ .