KARNATAKA HIGH COURT OF KARNATAKA HIGHCOURT OF KARNATAKA HIGHCOURT
IR’ THE HIGH cwm or KARNATAKA,
mrxn THIS new THE 5″ mm: or
BEFORE Q L_ ‘V _
cm}: I-!{‘.l’i”B1.E MR. .JtJ3r1cE;1″ §t;f;sI:3;SH~:
§.:..13._m- Bu?-No 913 0? .-ages ‘
1 3: Nmaamm
s/0 ms n.1~:.mmu”m:.a.3;,
mm mm: n %
PJAT No:;3;;;;.%,%1′:’:r.’H’–_ cmss;
40′ ROIaL’:_ NAGAR:
BANGAI..EE'_.1o'; % A r» &&&& Pzmrronm :33; T mvcmrz 1
z~:;’s_”5A$iaI_.sH mm COMPANY
~ -.T~xc3V..Vi;:z_::, -1.31′ mama, z-nnmseaa RADD,
2 I=!ALLE;$’§i?I:ARAH, BANGALORE 3,
“-3213; 3*: ITS 923599.131-on,
3.9.-Esxrmsxm
1 use Ivar N<}.395,
_ *2;~zD moon 4-rs cnoss,
"'E3I fiHALLI, }3E'VPLNSANIIR.A,
L mm 32:. now, BANGALORE.
A ‘A 2 M”.-‘8 mam: GEMS sraczcs
vunl ur AAKNAIAKA HIGH COURT A_GFv-LKARNATAKA HIGH COURT OF
AND SHPLRES P’VT.IaTEl.,
I?RE3ENTIsY AT NGJ5,
.1 . man \…LJIJ1(l A’£A.H«’,,_:l€AR!’lATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
P.H.BASAPPA LAYOUT,
GAVIPURH’I NEW EXTEISION,
BAHGALORE 19,
RE-P.BY ITS DIRECTOR,
ESH ILMURTHY.
5:313 <:nL.a1= Exnmfws. k%.*::9'r RiT¢!r%éo1%
C'11..P.$ 5': '1'!-IE amocarz:-%._%mn ms 'kvmzrizxmna
ymrzns 'ram: mm H€!€__'_ B-l.E–.._V COUR1'__ BE
PLEASES Ti) SET ASIIQE THE"
m:’.8. 4.2303 PfiB.5ED”‘–B’Z.’1’EE§. BRESIDING orrzcm,
rm-v, BANGALORE my rixsr.-«,._’=.3.az£:GALoRE IN
r:a1…a…Nc–. 116/mus cwsfiaumzmr RESTORE
TEE J1JD£?u\!EI~?f’V«:_j’DT;=3lg.3:O.’2O06~~EELSSED BY THE
ABDI. . cm. ,_ aaniéggntmjn %m.s:ca:c:r., BANGALORE IN
C.C.N0.l23{2§Q2.’» *%
“*:’r%z:”isLVTcR§:*;.:::..%’Vi;..r:-7. m:i«:::2a»3Wi:éo: ran’ onnzns mxs
my, ms %.uc*m;”£j’:»mn5″”‘–!:atzc%_’ m1.mwINc;:-
ainzn
. In
is against the order or
‘1’.a’es.aa.V::::”{!:I§x%3,V.’T1′<V.é'z::::.:so1 for that: petitioner prays
‘ ‘,15;ne::a.:#. m:’§e::g.r:.V4t¢:> <:.-zznveazt the Criminal Revision
inta Criminal Appeal.
E In View of the abavé submission, learned
Hzeunael fro: the petitianer is permitted to
aux: Ul’ KAKNATAKA HEGH cougr Q1: .,§(ARNA-{AKA mg” COUR7 OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
convert the Criminal Revision Petition
Criminal Appeal .
accaxdingly, this c:O;:m.1%OO%;¢e;,;;g%i;,;,;
E’etz’.tion is disposed of.
I(1’§-?.*