emu:-w u mawgrt * 15?. EHMKRIVEEWA, HCGE3 Ma nmnlvnimnfl NIUW '&..§..rPUK| U?" KAXNfli'AKA HIGH COURT 0? OF nr 'mm mm cotmr or xaamwmm AT namn ms in 13"' DAY or r£nnUAnrAV...2% eAQF§"%%%1;~ BEFORE 11-na mN'3Ln: ran. JUSTICE
cnnarmm; PETITIO1sT_1WO.. 31)§I’–._i.:3F ia’a9~ * V ‘
BITUIIEN: .’ h V V” «V
HUNWIYKR;
sic mcoos mm.
mm 31 muss, .
7″ caoss, ‘
099 T0 soar waxy, V M
aa.’va:aAJzsvnn.aa;:aau;a.:,. 1’ *
sar:r;A1.<:-a.':., ' __9E."l"1?'!'IONE:R
(3? an: PLwDY;»5~.uv.)
Swan 5?' "tr-:4.:t:.:.1V=£JI£'1'.:_.'1': ae:Lj.":;¢§. .. assaoxowr
Petition is filed under
8e¢1;j.onV.439f_.'¢r.P.C. to enlarge the petitioner on
__ ha:L1 .12; Vcn.:to.2sa/2007 of Ic.n.Ha11i a.s.,
3 Ba:n;g__ai¢i'§, pending on the :11: at ETC–III, 2-tayo
Bangalnra, registered far the ozfanca
_ .. "pi;nisnab1e under: seating: 143. 144, 14?, 143 and
"SOT? 1:'/w fisction 149 or IE6.
This Petition coming on far orders this day,
that court made the following:–
nu-m wmmn -mrr wuar"lII'Mr"Vh
Haw" "fa-g.w('<'»-wna wI"' wnnlvmannm nmwn mwwmi WP fiflfimflfiflfifl HIE??? QJQURT Q!' KAKMAYAM
._,Q..
In the light or thn memo
learned counsel fur the petit§pner, in? p§$it§u§ ~.
is dismissed as not pressed.
Kan