High Court Karnataka High Court

Ameer Khan vs Mohammed Sajjad Sait on 8 April, 2008

Karnataka High Court
Ameer Khan vs Mohammed Sajjad Sait on 8 April, 2008
Author: Dr.K.Bhakthavatsala

CRL.P.No.1i–11/2008

IN THE HIGH coum ore’ KARNATAKA AT Bngsmpéka

DA. ED THE sth DAY OF APRIL T

BETWEEN:

1 AMEER Kl-IAN .

ego GHQUSEVK!-I;l.N _ ‘-
AGED ABQUT42 YEARS 4 . _
RIAT r.’0.:%”-& ;1iI{USHAL – ”

NJ

11 clzoss’, ‘1~:.__G’ ~HALLI..j ‘

B:’sNGAL_ RE’-569 V345 2

MKSIAM. ‘ M
s/-Q smo ‘NQo_;2u1,u; _ M
AGED AB(3’u”i”’39
NO.56._6,13PCROSS»_ — % %

uurunu-I-rt urn

vum Is.:\’E.’:u=E’:’§’r§ PU RA ‘ «

.KusHALNAGAR”

~ ’57:3i\IViCiALORE’~»566 0&5 PETITIONERS

MGHMEMED SMJAD

S/VOVLATE JABDUL REHMAN
AGED ABOUT 46 YEARS

= 4_ R/AT No.1a9, 1sr FLOOR

‘N02, B S A ROAD

‘ “BANGALORE-560 005

ABDULLA SHARIEFF
S/0 LATE S K MOHIDDIN
AGED ABOUT 67 YEARS
R/AT NO 1802,

K- 1013 CROSS

CRL.P.No. .1 21,T1/2003
III BLOCK, H B R LAYOUT
so FEET ROAD _ _ _
NEAR HILALMASJID 4 K
BANGALORE-560 034 ..;”RESP0NDENVTS ‘-

THIS CRL.P IS FILED u/s.4s2 Ci3{.P.C”B?;” T:1i3AAAnvoc.a’ra$*oR'”-

THE PE-‘1’I’1’10!«!ERS PRA.YINC:t mm’ Tl-!1€:’~, EON’BLE 1.coum” –,MAY'<BE
PLEASED TO SET ASIDE THE ORDER D'l'.2a8_. 1.03 933539' BYVTHE Vin
.n.DnL.c.I.4.n.4., B'LORF.- nu r.112I_.M1s_=r.e–,zs1c."~:,:_a7:s,Io5__ ATVVANNEXURE '0' AND
ORDER D'I'.29.2.08 AT ANNEXURE=..'I3' AND'~DIREC1'¥fI'HE coum'
BELOW TO RELEASE 'r1–1_.fi.= v.I'+.;z-11.r._*.I_,L2.__;x;1.1'r(.) R:au comrmcnu .xFQ RV__0RDERS, THIS DAY.
scum: MADE THE z:~o1..1,o\,a.é–s.1~:¢;a:¢. * %

3r{“|’1r’\’I”;v-.1″) ‘”

h

In the learned counsel for the

,r:c.fiii.nzI.t.§i.rai ifln’.-2,2 to this criminal petition

I I
:. hefen: t…:: appmpn.-.=.*.e

sdl-t