uuww via
NMIIFEU lb x@_.w_:wma WW mmmmmmmm umww mwwm my w.mwam’mm Mfifififi-*% CQURY 0? K!-\RN&?flK& Wfifiw CQHRY fifi %.77fiaHWé%”§’fi%é% Wémwéi
I
IN TI-E BIG}! CGURT OF KARBIATAIIA AT
mmn ms THE mm DAY OF _
BEFORE
THE HOIFBLE MR. Jusnsm =
1 Lmcmm.n:3;o
AGED 5300*’: trmas
HC).14~.ICROS$.
BHUVMIE sawmz % Ak
B_A.1*27GA’__LQREj’_ k 1_ %
…PE’I’I’I’IONER
(B*r’ ADV.)
–_….—-.u
i A 1 okziiaamamrm
A 123213 E”‘i3’_S’I’A’1’IC)l!I HOUSE OFFICER
% Assam mama sranos
BAKQAIJQRE msmmsnr
L (B? a,v’. A, I-ICGH
1 THIS CRL.P FILED U,v’S.4~82 CR.P.C PRAYIHG To
% THE ENTIRE PROCEEBIHGS IR cR.1m.12212oo5
,r_>1a* exam 1=.s., Panama» BEFORE 11-12 COURT
0:: VI mun. C.M.M muemnnz Rzcasmmn 3:351:15?
PE’1*I’rIoNER FOR TIE owsxcas PIUIS 379, 511
>’ gAN1:>5o-4 OF me.
THIS PE’I’I’I’I(I)Ii COMIHG ON FGR FLDEESSIGN THIS
DAY, THE COURT MADE THE FOLLOWH’IG:~
3_\f”\”
unuwo-vveu wphwriwws WWW
m~mM.mu”wmam”*§K\¢% #”‘Ml’~.”cMW ‘°i\»§’_€m”?v%>:«».¢’§?’h’fll Nil” Wfiflkfifllflflfi U13′??? Q»-*ic;aIMwaH’@Li WE” fiJ%W.§.Wx5§.§9&%afl’ 313%?” MQQEJWE QM”
2
In this petition, the petitioner has an
quaahing the prooeedizm in
pmrmg on the file ofthe em
2. Shri Ramazmmmg, C«o*ém”1mfit1tV I
submim am the irxsmstigafinn
have mw filed the petitioner and
others {hr um 341, 353 and 504- af
the to the petiflanser to «»
in accordance with
R Court to accept the dfifle of
the gamma tsfqfiash the: mam particular’ ly in
V and the mates:-is].
1 ubm-my to the pemaxm in approach than
am’ srge ‘2. amaxdnnm with law, this
hmby rejmea.
Sd/–%
Judge