Ix THE man comrr or xanmmxa AT
as:
1
§
x
§
Q
§
§
53:;
Q
§
3
3
3
E2
3
Between:
1 was, s/<3
AGEDABOIJT21
RM 5*" CROSS. fiowrw. A A
K.G.HALLI. % '
2 MIINNA, Sfifliaéimifi. Ramsmn
Aaznasauér
RM 2"
PERIYfi_R1’JAGAl%.E53K3fiLQRE
3 SI-IUAIB S’,?_D~ASI-IWAQ
AG£gDABoU’i’19YEARs.
%K.9.:mL.Lz,%aAmALmE
4 ‘TABREZ szozmznsn
% AGED ABGUT 18 YEARS.
; RM 2″~”.CR0sS.
%%%%Bns1z2zg.*s BILALBAKERY
. .;~..lin’U–$Lfld comnr
T ‘ .BA1l1C}AI.ORE-45 .. parrrrxczamzs
YOUNOUSALIKHAN. AI.’M2I3C.ATE)
M W We>”WM’W»N wvf#1″‘”f_f””?’V””T°~»+ vwa Lwmmwmammm wmrm mwwm $7,’???
mm» was ms 324 my on Q « A
THE Honmz ulwusnrszs 5
% P!ei:flia’n..1fIo. 2354- gt J
aVamI”‘\ob&’£€”‘§§&mH”‘Wi If Nfi’*r’sa’$*’K if
“‘:w’Vk»¢~”y\_¢,,4>’.§?i’2 warm gxmmwwmgmmm 5W!Mi3€fiW %WMM§ W? E%JWa%W$:W§.£5’&flfi% §”‘%§%3H@’°§ MWUWE 3&3?” flfi
And:
STATE BYDJHALLIPS, BAKGAIDRE
REP mrmz swam PIJBLIC % II
HIGH COURT or KARNATAK5;
9% HIGH cwm BUILDINGS, %
BANGALORE A
(By 3121 swnsa RGIRJI,
This c:r?ln.ina1 :_fihd_u[a fi9~’Cr.P.C. by
the Advcicahe Ear flm–.pfcfiti9na;;..*. that thh Hoxfbla
Court may be pleased ta t.he’paii?ian¢a’ on bail in
C1-.Ho.2C*4l 2009 of Station ptmding on
ragistm-adéflfizr nfiaime Sec. 307
r.Iw34~IIt3C
Q for the peti1:1nnar’ aubnxifi tint
may be: dimmed as withdrawn.
tin petition is dismissed as withlrawn.
Sdf
Judge