m Tzm mar: ccxxm as Kamazrmm AT smemgsas
mmn ms ‘rm man my cm €)C’P0BE1?!;~~2?.}j15§’gs’__::’ ‘
PfiESE§’I’
aim :~im’=BLE nm.mmcE: K.:m§mm§:am ‘
AE1’£¥.__ A A M
Tm I-2<:3r»z=Bm
Prectadle SsrLLe'__'L'i_ _ ~ ':17. _
Age 37 years,
K0-6?'3:é.§'q3*~".fla'i3r. *3I"t'$:.3:
7"' min:
E::?s)Q1fa’1i_H’3§.1′ Laymzt,
Mawdi mad,
s:a;4v¢;an:a.am%
s;eB.v.ag:¢*n;:.a Haas,
flaw? Gm: Erwrm,
Jindafi Vigaya Eagnra Steel Fat. Lt:i.,
“‘H0%&1®¢?a3i’l’1¢wc mzsjid.
V campourxd,
A hm M.
fight} mm’ «sf …ms1=emm’r
ms WA 13 FILEI) IS {If Sflfil} QF TIE IEITDU
GE A31′ AGANST TIE JUDGMERT AND
BEC%E I}A’i’ED 25.23919 PASSED EH
6/”
:23
2emNa.13s1;2:m at: am mg 01? TEE mmsmg,
FABELY CGURT, BANGALCRE, ALLQ’%2″BQ’C}W
mummy man UNDER saunas 13:1; (‘my n
zuamrerac-:2 ACT mm DI 0H £312’ 1%2iAIi’i’3€L<§»<Z}T£:;" %
315$ REA cammg' an
mxmmm .1, mm mg
fig":
Lmxw that the appellant ia_ t : of , we have
Eat in by the appellant in
granA “t”éf t am’ my under Swtinn
Marfw act. flfiflm, um cammt
féufifi the cram’ of the court belozzw.
.. this stage, barfi Gamma} fizz” the appeflant
géeqgzeam the Court no gmmiz him to withdraw arm
“uppi with Iiberty to file an appiicxtims; undm Seem’ :1
25ofthsHirxix1Mar’rxa.g¢Aatbcfmet1wFam}yCeurti11
the disposed of mafimz QV