High Court Karnataka High Court

Mustaq vs The State Of Karnataka on 23 July, 2009

Karnataka High Court
Mustaq vs The State Of Karnataka on 23 July, 2009
Author: Subhash B.Adi
"O6 1,.
{H THE HIGH COURT 0!? KAR211&TAK..A AT BAKGALORE

DA'I"E1B THIS THE 23"' DAY OF JULY, 2909

BEFORE

THE HQWBLE rv£R,JLss%r:<::E SUBHASE B.£I)i' '  j-_ "~.

0Rizv::NAL ?E:'i'ETIGN NO.;3317}f20<1'}9  

BETWEEN:   ._

E\JIU$'§'§'s{}

3,10 ZAHE';E¥c?UDDI.N,
AGED ABQEJT 30 YEARS,
E3/'O ADEGARRHALAHALLI,

ANEKAL. TRLUK,

B&NGALORE:l RURAL {}§S'F., _ . _'

BANGALORE; V _  , 

 ~ T L V V    ?ETEF§0L§--:::;'4:x2* mg mg «:3? :-AQmc:::v:L JUDGE AND mm, Sim,
 ..._"§¥:'éR Ti-EEZ €§3E'F'ENCEE msgg 32, 34 Am 42 OF mgmamzm EXCISE

 '  ";g:j*§*'A:xI:w SE';C.2'.?"2$ 234, 42:22, 4&4, 455, 4&3', 469 Sé 434 0%' we.

TEES PETITKJN (3{')}.:{{NG GET FOR 0R§%S TEES DAY, ?E~§.-E CfC}§_§E?:T

Mfia1§E ?HE F€}L}'L{}¥?v'§IN{};



ORDER

The Iaaxned ccstmscl far the petitzianez’ seeks ‘

<:ou:°Tt to withdraw the }_Z}€1iit§OI}..

mp; –