1 €.3ri.§’.3’%0′?f§?”
{N THE HEGH COURT SF KARNATAKA AT BANGALORE’
DATED THIS THE 07*” DAY 0? AUGUST 2oo9..f L K
BEFORE
THE HON’BLE §’4R.JUST£CE SU;B f;{€\S%E..vB«.AD’E– ‘V
CRIMINAL ?ETITION M3,3-so*;r%%.:;$:=*.L:eo7f}M.&%%%ff * V’ L
8ETWEEN:~
SMT R KAMALATHA
W/0 RAVINDRAN
AGE 38 YEARS
RXAT’ No.16, 1sWL00:a _
LAZER amour, %
BANGALGRE’ -; 3&0 *o_o’5..j; . %
‘ _ Q 2 L PETITIGNER
–{.i3_y S:-;,:«.?§ §?<AsANm :E§_t_J___b-EAR, Amen, 3
sxmi–..; M
MRS 9R:McES:F3aANKLvm
W/O FR!3'\l$3§€ZL,':'£%£ JAMES
" "AGE 56 YEA_.RS
'j:'§9s?¥.€3ALGRE~fi1
%' ~ {By Sri: REUBEN 3;-'aces;
'?§§1N::;IP.A:.
=a_1$&~iQ?s.:e’r’z”0;x: GERLE3 scam:
~§r.w:ARKs RQAS
RESPQN§ENT
2 c.2~:.?,34i:;0:?
THIS CRL? FILED U;/5.482 CR.P.C BY TH–E,.f§:E}VQCATEV ” ~..
FQR. THE PETITIONER PRAYING ?H;’§T’TH§$ H_GN_’BL:.-‘§’COvL3RTL’v-.&
MAY BE PLEAEED TO SET-43.5185 THE: ORDER’D’T, 13..?J2.LQOZ?1T.
IN ?CR i’»£G.5876f29G? FASSED BY THE–.VIII ADBLV.
B’LOi?.E THERE’! REJECTING THE APFl.,IC:°n”¥”I{‘=i'<$"'VE7IVL,ED VJBY
THE PETITIONER FOR FURN§SHI_§¥6 THE ~CO?IE'S {E"R'¥AI¥\£
DOCUMENTS AND DIRECT THE CQURT BEL(}«W' T0] ISSUE
THE COPIES OF THE .~-.DC¥CL3I'v1'EN'TS"'-~L,_SEIZE{}-A AT THE
INSTANCE OF Ti-¥E COMPL.PLI~'\3Ai–'&T.§« .
'ms F'ETIT£Q_N co:»tmG%k.dVN s%0r:;%*vrfi§Vr<5':3,E$zs THIS DAY,
THE mum" MADE.TH.E F{_)LLQWING':f–'~.. % A
f % "*Qi§.B'ER"
Lea’t*r;e§::14_ ccaéfiéi §er ‘tii§eV._.petifiioner submits that the
petition had Eé§0’mE §__r:f::u’1c’E’;a.z7t>L:s.
° ‘Pét§%:_§aa dismisses as having became
§?1L’:’%fucJ:_:2;éz1§:_*~–A .% ‘ V V
Sd/-1
Judge
, .fih*