Karnataka High Court
Musthaq Ahamed vs State By Mulbagal Police on 23 December, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 23*"-9 DAY OF DECEMBER: A'
BEFORE
THE HONBLE MRJUSTICE ANAND BYRAREDUY O'
CRLREVISION PETITION N0,' 1551 /G:g:0_:10,T_ f
BETWEEN:
1
95 _,
MUSTHAQ AHAMED
AGED ABOUT 53 YEARS',f V
S/() ABDUL KI:LA.DER,""' --. A
RESIDING AT TAYALUR :«1LEAG'E,
MULBAGAL TALUEI " »
A 5
AGED AB_o'U'jr.3'5..YE.ARs,
s/GG. TAZAHMED
, , RESIDING-»AT TAYALUR VILLAGE
~ MULBAGAL TALUK
_ASIF.AHMED
" -- AGUEDA AB_OU'F 40 YEARS,
S'/«GBALTM SAB
RES_ID1NG AT TAYALUR VILLAGE
..MI,TL'BAGAL TALUK
SHMID PASHA
A' , E" AGED ABOUT 20 YEARS,
'G s/0 MAHABOOD PASHA
RESIDING AT TAYALUR VILLAGE
MULBAGAL TALUK
MEHABOOB 'PASHA
AGED ABOUT 60 YEARS,
SON OF YUSUF SABg
l\.)
RESIDING AT TAYALUR VILLAGE
MULBAGAL TALUK
. . . RE'I'I'I'IONE.RSf 1-, M _
(BY SR1 C N RAJU, ADVOCATE]
AND:
STATE BY MULBAGAL POLICE A 3 *
REPRESENTED BY S.P.P. % *
HIGH COURT BUILDING
BANGALORE RESPONDENI'
ORLRR FILED U/S.397_R,/W401 €R.P.C,%BY THE
ADVOCATE FOR THE PETITl'QI{ERS RRAYING THAT
THIS HON'BLE COURT_1\)IAX§';BEfPLEASED TO SET
ASIDE THE ORDER D'I'.20. I'1I.'I*0 PASSED BY THE PRL.
S.J. KOLAR IN S.C".'1\?O..f116R/:09 AND ALLOW THE
APPLICATION."*:__." _
THIS' ON FOR ORDERS THIS
DAY, THE'COLTR'1'.fMADéE'»«'I7HE FOLLOWING :
ORDER
” C._0uI”iS€1 fofthe petitioners’ files a memo seeking
OOnVer__si~OrI O’£.t1.1e present criminal revision petition as a
crI:.”IIirIa1 petition.
Permission is granted. Accordingly, this revision
–..petitiOn Stands disposed Of. One Week time is grarited
i do the needful.
Sd/—
fudge
Srl.