A {By Sri P M NAWA2, ADDL. spp FOR an
1
EN THE HIG’r§ CGURT OF KARNATAKA AT BANGALOFgEV..
DATED “mas THE 30*” DAY 0? APRIL 200$ ” if =5 A.
BEFORE
THE HQWELE m.3us’r1cE 3AWAfE>¥<A%:::#i- in 7
cg;,,,s=. fig. gggi §%«,L-<.;egg%% .M
BETWEEN :
ADITHYA VEJAY i>Hfi§_B”§,@ S0m~+ _
510 xxzrmr KLIMAR 12>:-mezzr. x =
AND ore DATE 0? ALLEGEi3′.’I’Ni’.I.fiEi*€~’3,?~.
AGED A8OU’E_”;i§ YE,ARs0£~ MQiN_”f”HS .2 5 DAYS
Rm’ N0. 14X%.;A& 2,”7’ASHfRWAfi.5’« x
rmsax nu;as£;% R;{3A!Z§,__A1ST cRg:>ss %
3AvAMA;~«:AL Exm, =. T
B,A§§GA.LG§1E’-El-€;_Q.;O-$6′ ‘
x V PETITIONER
{By Sriiihi P LEEL’3{‘L?.HAR;’~ABV;)-
AND :
1 .rz%E rxicsm-4
2; A ‘ ‘EYE? ‘EQASMATHURA SIT} SYED AZMATHULLA
.._R.;’A'{ .3iJ§§iBO WATCH CCJMPANY
EEUJATHA COMPLEX
NEXT’ 3’0 COMMERCIAL TAX
” VTLJQFFICE, 1ST MAIN ROAD
r _ QTANDHINAGAR,
‘ BANGALGRE*560 009
RESPOMJENTS
“cxL.?E’r1:noN IS FILED WS. 432 CR.P.C av THE
ADVQCATE FOR THE PETITIQNER PRAYMG THAT THIS
W”
3
conférred ursder Section 7 of the Juveniie iustice
1′-‘E’€}té€fi€i’3i’i cf Chiicirews Act, 2860, far ahpropriat.s%{fe’iis:f;I: J
4. In the éircumstances, it wéfi’!fi”*b¢”..ap.pf:h§3’ri_été–73:6’2
pass interim other directing the ::uetit’E.¢h’:=zr ta a’i;;;§e*a.r
the jurisdicticmai chart and tr: s2.§$:2:taniiat.e_’hé is ué:j’VfiiiéhIle ” ‘
‘upcn which the maaistéfie shah’ éieféisg hhfier chhferred
unéer Semen Tr’ (if the s§éi$d:_ ts whether the
petiiianer i3 2: _§..u~}§hi.ie, iénqh ‘d’§:a§.:fiét’i§.h§’ni§*hE;cardificiy.
.-‘3. ‘r’_i_1g1;::.Ve.V1€i:-!’§fi_§:f; of in terms cf this
fifdéi’. * ” V ” ‘ ‘
Iudge