§
$5″
%
3
§
as
g
2%
3
€
§
2
E
33%
Q
5%’
x
§
Q
x
§
E
3
§
3
§
E
§
§
§
§
3′? THE: LPEGH CICSURT OF KARNATAIQ. AT BAN
mmm THIS Ti-E 13m my GP .3z:1m2%:::;a’%ai % Y %
TI-IE 1-xmrmz rm. mane: 3,5} T
..–…—-.-m..=–…a_.-.-.4»
2 M0HAls%I}JA1¥’§’AR-.5′
sgo M0}iAMED.1B;.dAM«H!IS3AIR” %
mam 53
W G’ E$IaiiTriC33i’§UR. N R913″
cm$K.nzamumfj% % é
A . PETI’I’ICJl€ER
gm’ ADV.)
um-mtnnnnn f
§« ._ “.q % ” ASWAMY
A _
. ” 32:0 Hosaaamzz
‘ H fig..F’!I_E?’.fi mm,
3 xmma
‘ * msponmnr
r L%gi%a’:rg:e*mz <3 mxsmmax ma, ADV.)
ms CHI.-RP IS FILED U] S. 397' 1?,' W 461 CR.P.C.
‘EU SET ELSIDE Tfm QRDER DT. 31.3.2002
“~’P&%E~fi HY T’!-E a.}Ii§”C.; P3′.R.I’~URA IN C.C.NO.
cmrmhz. asmzozez jP_;I§»;’§ITIC3£§_”I€,0.9:-gg. f I
awmmm MW mam” W mmmmfi Mam»; £m%éia?’f§%’z’
— um… um. uwunnunmr-nIr’0I’M”‘I
rwvwtw mwwmi fiJWV”NJ”KKWé’%£.£%¥’\.% mam %.2w%M§”¥”‘ aw W5%fiM*&?’.fie§€fi %%§G%~§ Qfiwm” Q?
ms CRIMMAL REVISIQH PETYFIQN C§§Is:1H€G
Fma; E-magma Tms DAY’, Tm, cam
“.E’%ae app1.ima&:x:z is
Swtam3.4? (Sf the
Seam’ 329 surf the Cr.P.C.
‘.2, Tm parties pawn The
partieza ibr paymem of
R3395 of Ra–.1,00,GDO)’~
gettlemsent, they have
:9 uconviction and aennsnoe.
falfivg ink; made out in the
permxttedta cfiuzati the
at’ thxe pctitiomr 5;: the
%.~;:§mm .? S-acfican;138 of theliegoifiable
X in c.c.zm..a9;mm dated 31.3.2005
k mmm.mm* in C1i.A.H§ are aet~amn;ze. Tm pewoner is acxzuitma of
$3? the ofiwuze ufiw Section 138 of the
M§r.z.ags,$ Em mount at Ra.5@.e:39o/» in deposit b-atom
thc max Ceeurlz 3% ortierreci to be the
petition ’53 diapoe-ad:-Istiaf » j
amum af Ra.:~s,0os;- said ‘
the pefitinrzeerfaccusad
mm&
»EK.§ ml*’\|u…n-m..mu= um