"iii '1
'I"'Ij'If1-"'II'I'.I"\"I""I'I'\
"' m'"H ""Ci..7ET '0? mm" ' "i"'TfiTI'iI§fi Ki' unuuna-gnu
DATED THIS THE snn DAY OF APRIL, ";_: .
BEFORE
THE HOIPBLE kk
C112T*4ILh!..LDt\¢IsIag P§,....t'.;51*I_ M1 ::":1*«*é-gr.::,s'af'%%y *
.._.._......._____..__
am. smma DINAEARKTJMAR,"
mas. asmm X
AGE MAJOR. may we no.s7<.a.%
1.ru.a=-.v.A.9:.A.r.=+.n.12..
BELGAUH--5:91i*«A1fifi. PETTTIONER
(BY am. R M tafiasrin )
ARI):
-_--Iu--nuono .
1. Moiigmmirwsaamu JALIADAR,
was as-:.;zm* ssa
C¥CG.'%., Rf $,3F~a.:w GROSS.
V. A vvatmiama,
» 2; -fnAB,:v!?£tIl{§I"££OHAL!I£ADHIIB3AIIi
' ._ MEED :§.'B_(:zII'i~i 2;; YEARS.
F 3" (mass,
t.r!t;.2r_:t.1r.A..14.r.as.:.1r~..'aL-"z, 13,121.13-_:«.1.m=
3. *z*~:m,a%:*.*a*:*r-.~ Rams-amzawrmn E'!
" 3 ETATE PLIBLIG PROSEGUTOR.
GEr«rEm*a
"HIGH CGURT BUILDING.
' ELANGALORE---560 um. RESPONDEET
*****
“Petition is fileri undm’3;mtio1:1
3?? Cr.P.C. praying to set aside the
01.09.2005 passed by the JMFC, IV, Be1ga},m2,V’in”T.CA«.C.
1 ‘ ‘ ‘ V ‘
I-grail .. -..– 4.; .IIl.4I-Ilillidhll. 4-u.–. ..-;__’«.,._.’.-.._._’I .’- ‘_
fifi-.273!’ E535 tzu. :.i.}.1uIw ‘u.”.1:”‘.uu -L;u:.u1.n.::.u:t .~~p.t.;I..:L:1′;x’:II._.1
pun’mhcd for otreme punishablse under Sa¢st.i;ani.}#r52
506 1-iw Section 34 of W ma t1f1_iaappe_rfI baaznaweawiph Z
Guam thmughout.
This Criminal Review » L.
*_..U day, th-.2 Can.” mm-vie 1:11.-3-fi~;”E.r.:’.=.*i:1.,=;;:r ‘ —
Cnunsegl the case in
caued in rm iagain this case: is called at
2.59 mm. tr» %=
13- -5!
3-1531 C? J-fir
‘rm – ………….. ……..s.’….. ._ -1:
” .;. .. 1…… ..r .1…
J.’;.,f .E. 3:511 LJU 1 H11 I.EH.(Jfl.l.l. U1. I-I
pe1itio1x’1e1Vf”.<– Hcaarjg;-;éj%j%t15ia§_%AR%¢v1aion Petition is dismissed for
default. L' V A V .