High Court Karnataka High Court

Malik vs The State By Public Prosecutor on 31 May, 2008

Karnataka High Court
Malik vs The State By Public Prosecutor on 31 May, 2008
Author: H N Das


D? KARNAIAIEA HIGH Luau: ur mxnnlam :-man LUUKI ur MKNAIAM mun LUUKI ur Imxnznumn mun uuuuu ur nnxnnmnn mun LUUI

IN THE HIGH COURTOF K.Amm’rAKA. BANGAI£)RE, Q j’ _
DATED ‘1’:-as um 31=’rm¥ or mos M “T

BEFORE

THE H@’I’BLE- E

AGEDABCKITQBYEJ:-m,.T”‘ ‘ T
szomrm, AAAA M
RESIIZENTOFN§3.16,”&§.BL€3CK,”»… ‘
mmaawm.D.1<;. _

' PETFITOIIER

[BY I AIWOCATEJ

RES!-WZIIDEHT

2 ? % (Bsx%&evr%Ax?%R;$MA1nzIs-ma, HCGP)

CRL.P FILED UISA82 CR.P.C. BY T!-E

mmnnsa Pmc. THAT THIS Howaw cczmrr MAY
BE PLEASED To QUASI-I THE mocnmzamos In
c.c.1m.4*n5/2006 1=-mum} on 1'1-m mm or am
JMFC.,[HCCiUR'1'j, .

C7Lv\/\–

‘\l’d’l’H’l\l)l\-{XI J5 l}Efi(“I”‘I I-lflifl-I HVHEHMRHH JO [NOON HASH \-l’\i\-III-ILIHHNI an ntnnn unnu Huuauntuuu Jn gun;-vs 1ic{:Af : uuwnunxumns in sun;-u-\ a nun