HIGH com? or MMMAM Him-I Agmgxr or xAmAm<A I-HGH comm or KARNATAKA mm-: comer 0? Immxmcn men count or KARNATAKA mm 0
EH THE HIGH C633'? GF' KARHETAKA AT' BARGALflEE
TI-E HOIFELE m.
mmm THIS ‘mm gm my cw?
EEEQRE j % 1 %
§E_’11VE;_E_I£
R’. DEEPAK
AGED Aaoiifma %
wfivaflorrr
A
TRM. z~z<3«:§;% 14.a:»mcc.:»mI*r GARDEN
GWDAPPA 3:!-*9iCK ~
PETITIOHE-RS
% fa': nummg Amt}
BY
fl.._..;I§ HALLI 2==.s
% mamas
' AL REPRESENTED BY
THE STATE RIELIC m'CJ$E»CUTC}R
HIGH COURI' GP' KARNATAKA
MGH CGJRT BUILDINGS
BAHGMQHE
REEERDENT
(BY SR1 : A.V. S§fl§A, HCGP)
mun uuulu ur M-wmmsnnn HIUH EU%.§K'l' Of KARNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGK COURT OF KARNATAKA H5634 Cl
THIS cm.mIAL mrmofi FILED U1 S.4~&:2.%_CR.P.C
mavme um? ms Homam omJR1*A%A:m¥ as
PLEASEQ TO QUASH Tm P*R35″,
B’I.uC)RE». mmxm cm ‘rem. ma %my
mum HfiaLI. UNIT, mam.
THIS CRCL’. mrmntzm Am’ V
mmssxon Tms BAY, THE “–.COURZ’. f
_QRDER” %}
Learned sumim that
us my new jm mm with
my discharge G1′ in
ar’g-mg.
the Iaarrwd actzauusel fin.’ tlw
ia.$n rmré.
tha petitzian k ht:-mby dispcsad efl’
‘– 12: the pawn)’ ‘ x% in approach the triai
fér discharge or to argue beafom charge ‘m flaw.
Sdfm
Judge
JH!