3% mm»: cmm’ Q3 E<L&R§A§'ZE'AI€A 3'1'
mama ms rim gm 13.53' 0? may if " T '
1% Him 333 Evfi..JU'S'I'I€.?:E mm
eagrma FE'EfiI$I53"'§;i},51i§r'?' f.-iii?
hm aawvfiaze, – _
S; % $RI $HE§"'§'?:f.,f
fisiiéfiiifi 43 g
am HA; ', 1:
fiaIi”JAEEf’fA=i “i’Ei!$£?i§i~’i’$TR’EiE’;T’ .
Efifi *
vLJA¥§a’¥I%’:1aA..VI;:erE%§*.’§tCx:§,;’-
C,Efifl£’?fi.!%.€’:.fi§LIJ*§?;— s*:m:,a’ « ‘
aaam Ffi.1§¥IflHflY£.TH.;. = v
v§;s*:4sar;«$:gE: ‘iE§LI_M}E, %
– [ flE7_3%i’;wfl53»ifWE.¥’,!~2″T.’i…,:I.?’E,
s..’.’f,m”C’T%éf.4?”1£’l1;Ii”*14§:?Z§E EISERIEE, Emma
cmmm, mvczzrcmfij
fig»;
–« if $’2*:;;:;§r?;E¥:’ Q?’ maflawaxa,
‘ av’ Tagmvww mum,
”
– T’:-iE§3§}§}H ms 3.9.9,,
mrifiakiz saga? mmnma,
” mi; fi..&@EE*Kfi;R VEEMH,
nun \..IJUl(l ur IUAKNAIAKA HIGH CQQRT OP KARNATAKA HIGH COURT OF KARNATAKA HlGl-i COURT OF KARNATAKA H1654 COURT OF KARNATAKA HIGH (
2, 3%,? Rififififl,
8,? {E §%@.’5:’.’Psfi&PP*A,
fi.fiEB ,
a, Hm, EGG}?
Crimiml F’etit§1¢n’?m4.;fi14adV”‘::.ri%’&«3r gs Of O
Gr.?.%’.Z’L ta quash tha FER. +4,–.~.-,.-….-..-.=. 1 13:1
firima 33″ «%i2%”? af’5’3’%”‘7 J,
M €’:r1’afinal Pefitémfi ordzsm this
day, the Ciaurt 1 .. V’
1:3z’;¥}VVV’1§2a’m’.tir3ner 51:33 a rlzcmmm
;_ae:%mi;:.sOgi:sO::OO¢£OOfO%eh;a Cuurt tn withdraw the
….. KL
criminai petéiian is mmmea 33
nun -..uu..uu ur nnzwunlnnn !1l|.1l”‘I OF KARNATAKA I-HGH COURV OF KARNATAKA HIGH COURT OF KARNATAXA HIGH COURT OF KARNATAKA HIGH I
Sd/-
Judge