..1..,….. 3:59.71′; uuufll Ur mumnmm HIGH comm’ or KARNATAKA HIGH COURT or KARNATAKA Hm:-a coum
m 37% 3mm mam’ 0? :mR§,a*z*a.:m M’ 5Azicsa1;t3é3’%j{L
mafia ms fim. 131?: my my Jz_:L¥2m*s’ = 31; %
swam
ma H®§%”BE.E zammjmsg S€.§BfiASH’ :m_1%AL
Rfifasiszmz mmafi :~zr,;€:€-:2 “§.m’ g
BE~’§WEEf¥ :~
fififififififi K ‘
$;’€}2*f§AR$;YAH51?;’_V€3
mm «%me.%aFeS;
;as§~:;2:;”:K mimm 3’£:w§;’:%A’?EI%<%%%_ .
z»z:$,:§§ ygmm 31;2'*§.;Q;;m'£.,."s–"T-.%_% '
3333323 "
I€££%&.§:%’ “I7.V€§RQ§l3’»AB5s.%§§&§.£33EE
. % mzmmxara
mvmam)
unsung»-V
‘$’€?.i:§f”.§’E :3? mmawxm
“«.’E«3EgP§€?E$§’.;E€’fED BE
% 2.-2-%§§{2§a2′ §%§GUSE GFWSER
f E§”§.~$i3§.%¥&&TB mam S’£”Af,2″‘IQI%’
1′ ‘ -Agmaazam,
* RESPGNDEHT
‘E38 £.m.R§ I-?fi.»EE U; 3,397 Rgw. 491 CR.P.{3 BY
fifi Mmmam mg fifi %’I”I’I’IG§%’ER PRAYEIG ‘I’HA’I’
..–. ; ma. 0 -..-uunu ur KAKNAIAKA I-£161″! COURT OF KARNATAKA HEGH CGUWF OF KARNATAKA E-HG!-i CQURT
was §§s§%*B1.E mum my BE PLEfiSEI3 ‘rs 33:’ asm%~%
E?-E §’smJ€§§§§;§ mam DA’i’E§ 31.1.23)?’ Pmafisnjn EN
Tm mmw g mam 5: cm $32.39: gm up I;_¥”I..S€”fiC}R ”
Germ TREW§:i’.T.’; FQLICLE $’}?A’f’IfiI§ ;Am”5« ..mR’m–:fER_ BE
Pafigsm $533: ASJDE 22$ EsmG1§E;::% ¥.’)R33;EE?_.D£s’}*is’:IIi
29.55am? magma BY zm, EFL;-C3?!-‘?:E ‘-111- %
CRLgRFflI€r$¥£’?j¥F Arm mm£:’i£*%%*:.*;m cmtmffa
GRANT RFEEREEE mIsT0m” 0? Amifima $3333
mmm ?F.§§.1G9j{3fi mi’ §I§ZE;’S;P¥:32§DE2€’f..__A FDLICE
S’§’fis:’i’i;CHi av Faafi 01:’ FE;’m_.; ..
‘% gmtiiian ;§a’nmg___’ day, we:
Cuuré, made the
. . ‘ .
Iffimm J’fi{f’1I£ed. mammal far the petitinnar
fa; mmamffiixzzz mi; petiticn into crimmal
V . E» is awepied mm fakan an mmrd.
2:; M canvas”: . mvisinn pe’&.is:r1
m: gn’a’% 3 pwzian.
Sd/-
Judge
db-k