High Court Karnataka High Court

Mr J Mohammed vs Mr Rehaman on 20 June, 2008

Karnataka High Court
Mr J Mohammed vs Mr Rehaman on 20 June, 2008
Author: Subhash B.Adi


§%Nfi’W.%fi« HEQH i

auwla

. wwwrtm W9 mmmawmfimwm wwarm wfiwmfma WV mmmmmzm NEG?! CQUR”§’ D? l(AfiNAUkKA Hififi Cfifififi? 0? mwmwam HEQW CZ€%§§W {W =*=2i’

__[—–

Efi ?HE HIGH’CQURT SF Kfififififlflfikfifi BRGRLQRE

§KWE§ THIS THE 33th 93? Q? Jfiflg 2999
EEFQRE
wan Hmw*ELE ER. §¥STECE 3§EH$£%§B. As1’a: <*V"

£EEMIEfi$ 33313135 ?E?ITIG§ mé§2ex2e¢s,.ffI

E3TWE$H:

énfiahammasfi, $533′ ax
3fe.§akriyabba

Efat Site §s.a23. 5″-Bicsx
Eééar ‘.31.: 3,}§.,Hall._,

Krifihnagura,
yangalara Taiuk.

&£fl

V v3§::s’3f’x_..*:~I<3:~aE1=:

éfiy £ri:T,$anQ§sh:Sh$t%§,K$fiMw$@$§)

c
I

Rehaman, fiaje:,"g

§,e"fi.}C.C.fiJ.é_m»§i:i,._

Efst Eita fis;1§§?"f<

s§meakabattag"% ', ~a- ,

Kgigkaagara £ur2tkai.P;Q;fii

fia3§ai¢flfi.?aluk,, '~5 7 … RESPGNBEHT

':f'u§h;s <§r;.R.?. is filed undar secticn 39?

rfisfi witflvfiéctifin 451 €r.?,C. :0 Eat a$$de the

ifigugxéé-w§ré%r dated 5.i%.2QQ? pa3$Ed by the 'V

V*.§§F£"§§firt, fiangaiare in $.C.fic.229éf$4.

A T513 criminal revigian §§titiflfi caming an

"»H_§cr arfiars thia day, the Caurt gassed the

f$ii$wing:-

WUH flflflifi U? mwmmnm Wtifl CQURT {W Kfifiwfififfififi MKQW fiflflfi?’ WW K%WMA?’%KA $436M COURT OF %AfiNA’E’AKA HEGH CQURT Q5 K&RMA%’Ai€fi Q-i§@%% 4

#02,.

{DEER

?%é impugnaé arfier ix tha axfiar af fiisfiiésal

far &an~§rasa£utian.

E, ?he getitiaaar i£fE§£<¢a$p;sin$nt;f;8§

53$ fiiad 2 private campiaifit§ fi§&in5t V:fia_

fiiamizfiai af aamglaintg-ré3i$idn_§etit£afi"i§'nat"

maintainafilé.

E. fiancg, liba;t§”V’i$,”-§ifi§fi ta file

a§§rfiw§iatg«§a3% ifi_a§mérdafic£.v;§h law.

Sd/-3″

Iudgfi

* aiE3_£=- . V’