ca-1.9.m4_mraooe
in THE man coum’ or mummxa A1′ %
DATED mus ‘ms 1 1th DAY on muacn A T 1
1,3g:’«~c_x1zgV%
.!’!E’!.- !-!9..BLE m J’JS’Fl(JE K. F;’»Hr”i:'{‘P%’%»u’,3′:.’E”:?u*a5A’-. ”
tilnlnjrnl A I ru-.|_lI|_In|_na’u-.nu “nu Agnanan 1”.-pg.-.’
AGED 62 YEARS,__ :
occ: QUARR?’B1_)8lNE88_ VA
310.3422. (ms c:=gos_s. « _
(NEW 3m’CRQS8i””–.._ J
GAYA’l’HR!._NRG;£sR, .. .
mmonm
(Byszm s{1im«u§;.mbvgAj:% %
AND: ‘ ” ‘V
smm or KRRNATAIGK
– Rm av \flDHAHA.__g0’UDHA PB
% _ BANGALORE,
A _ ‘REP.–,B? ‘mn:s’rATa:
A PROSECLIIQR,
. menoamnz’ Rssponosm
T [By KRISHNA, ucan
x TTms¢RL.p 18 man u/3.432 OR.-P.C 37 THE ADVOCATE nor:
my: 99421249 mm me gee.-.-;-.:..-e: m’: as
‘ To QUASH THE ENTIRE PROCEEDINGS m cmao. 17/06 or
-\.H.DAHA!.l.\_fiQL1D!!.A. . PE.’.!Dl!.’G “.-3}.’ THE 951.3 0:’? ‘FEE ‘fiii
% :g<;uL=n., B'L.ORE, AS Aauusr-we
THIS CRIMINAL PETITION COMING OH FOR ADHJBBION, 'PHI
Ill Ian: I f\Ill'Illl\-
PLJIAIAJC I-I'\.I':"
cRLP.No.47ss[2006
DDHIEED
There was no xcpmacntafiosn for the 0
and 03.03.2008. Even today. then is
“‘~'”” Iudrré