Karnataka High Court
Mohammad Aslam Khatib S/O … vs State Of Karnataka Through The … on 19 January, 2009
""""'""""' ''"--'I I \-'-rvnl Ur Eu-uuvnu-usn HIUI1 LUUIIH OF KARNATAKA HIGH CO1
¥._B.a1iga1s:1fe 560 {X} 1.
w.P.No.40853{V2f§0.3
-1-
1!! mm mm! coma-r or ' Z
cmcurr BEECH AT '1 '-
DATED mm mm 1913 my of M
THE HONBLE .322,
w.P. no.4da5§_ P_._.§as
BETWEEN:
Mohammad Aslam' K}1ati':3' '
Sic: Shamshuddin--.}{I;a?;ib, '
Aged about 5S'ye31_*$;. " A
Occ: Government 'V _
R/0 House NV0..1-1949,! fZ?'._.f~ M
Shahabaj Colony," M ' V -. V'
Rchamath Nagaz', % V .
Gufiaarga -A585 1052...' ' ' ...?EI'ITIONER
I-V.(Bjy-Sxivfiméfit Ragnar Dééhpande, Adv.)
AND';__
'V '~S'rate of
Through the kinds? Secretary,
« '_fII'riga1ion IZ)e";c)ai'm1e11t;,
RESPONDENT
‘% . ( r’3y Sri M.Kumar, AGA}
This Writ Petition filed under Articles 225 85 227 of the
*gL%L””« Ciohstitution of India praying to quash the inifiatien of
” ,pmce=edings by the respondent against the petitioner in file
N<).JA.SUM.E/ 143/ F-E.E.V./2006 dated 04.04.2008, the
orighal copy of which is at Anncxure–D.
This Writ Petition coming on for preliminaxy hcaring,
this day, the Court made: the following;
E
VHVIVNHVX £0 RIHOD HSH-I ‘£fXV1VN8V)l :10 1.2ifl03 HOIH VXVLVNXVS :10 1%: M333 Hall-i
WVIUNNHY u-If’ I\If’Il”\’\ I_l£\£l_l I…r\M..n\.lAuun..na .4 n..-…._. .–