IN THE HIGH COURT OF KARNATA!§;£§,é..” fj
CIRCUIT BEECH Arr DI~1ARWA;1:i ” 57′ %
yams THIS THE 13%: ;3A?’–oFV;’mLYj
Bmrosaéfi;-V % %
TI-IE z~:o1~:*3LE am. %Jusrz:££;.:gwAn zmmtréz
CRIMIRAL PE14t-:4:c2ri.1i’§t).7i3sej}#2009
BETWEER’:
2.
Shri, Anamfjl I'<?,_5fi?a3:-*a'::» '
Agfi: 32.. jzerglfrzt, B L_1s§:1css~ . V
R/0, £{.3{~Eo.4€:g'_B,A (L'.,'o.§£:fishnah
S/0.J:1d1}aV"w8u3.i€?1I1g '
Papaxnagfl Nszw 'S.1iiv}a;;=i
Tilakwadi",..B€,3,gau;:1' _ 2
Sh}/fi $1i:*&sh Zcimd
"-Ag%;:-: 38%."3reé;fs, C)cc:WBusiness
Rj'—in E'}_ct.I€, ;{4{L’:jA, Railway Quarters
x V ‘ Bsirigaum
. . . PETITIGNERS
W
% -%{:3}§ __S§:’i. A. K. Athani, Advocate)
Ex.)
AND:
v…………………………
The State of Karnataka
Poiice Inspector Market RS. Belgaum
By its Public Prosecutor
Circuit Bench Dharwad
This c:ri1″:1i11a1 petition ié§”L’Lf1;i€ci_ uIi€;i::r V”Séc:’:.i1t:;r1 482
Sr. Fifi.) by the Ac1v0cate’f§31* t11é”p;ét§§::3:;¢I’s fifayfiig that
this Honfiie Com”: may Q:§1″i-“3.s1’1 the eI1tirc=:
p1″ocee<:iir1gs ifliiiéiffid 1ii1'{.it$::'1f " éiflci FER at
Anrzexure A /88 as ta the
above I1&11:eciTAV"1:<eti'€£§::1e1*..C01"2céi*r;::u:i', pendizlg an 'aha file
at' maziiget -_ 'pr31ié:€:'*-.»Aétatiqiiv'-.. Bgigauui anti Fri. CJM,
Beigaum, " ''
,.7:§?fI}ViS~}T}€1;itv.§;Q'r1}'COIIJ.iI1g 0:1 for hearing this day, the
foflcwizig;
CFRDER
» AA %1(f§H’1€8I’I1€{i ($01,113,331 fora: the petitioners submits that
gjéifitioxiers Seeks peamnissian to withdraw thifi iaéztriiiorz
” liberty 11:: approach the Jurisdictional Magistratfi to seek
u ” fiischargt.
09:«<2//
R3§$%?mmmi*rV '
The submission is placed on re«j::91?<:§.._ Ass' s:?ieVj$:i1*f§::;i,VV'i:}}_;_e:V
_p&'£i'€:i(::11 is pemnitteé ':0 be withd:;a§vri'_" Tx2<;?i?:E1'T['~.§.i'?:::;=i:'§j+;VV 7
appmaeh Ju1"is{ii£:Eim1ai iviagianvafg 5:3" sask.;1is€hai'ge,~fl ._/
Accordizigiy, the petiiiarz is iiiépofiéfiribf as wifiiiifiiwzx,