, 1 ,
IN THE HIGH comm' OF KARNATAKA AT BANGALORE
DATED THIS THE 25*" my 0? %
BEFORE
THE HON'BLE MRJUSTICE MO§i'AN;'1S§§{AR3Tg§§§A§S{§:U{§';A}§ %
CRIMINAL :>gTm:oN msfios/2%oo:%}
Betwean : ‘ I
am SUMATHI .13. K. GANI V
AGED A13€:2U*?.A50~yER’3;,. _
w,I SE1 NEr.»:zNx1!THAzxu3za3;1 .
PRES ENTLY-_R/AT ‘r;:;;*s_resa.z, v’1Lm_«:3£:, –
m*H.aN1″mLUK, _
BELCEAUIHE ::;_:sT,RIC’::_ * PE'{‘IT§(:!NEz’.R
(BySfr.1′ ; G Paifi xgsa-izéz, AL:vd£:ATE, gamma’; 1
‘ Ma Q} ‘R B*;&AR§*:.§:”
“AG?-:’»_{} AECXET 2.25. mags,
Q’;.£;:’sR: Raaigswam Game,
ND.’§..5, 1sr:”~.r:ats;::ss,
MA’mRU’**LAYo:fr,
<._<3.K.v.;«:.;==<3sT,
= _ ".'..ELAHR.NKA mzw TOWN,
E£.f~IGALQRE 55' RESPQNDENT
-. PENUKONEBA C§(i)PALAKRISHNA,ADVGCa’PE }
-.._..’_
THIS CR{{%{IP{&L PETITIONIS FILED I}fS.=%82 CR.P.C FRAYING TC:
QUASH THE ENTIRE PRQCEEDRKES PENDING ON THE FILE 0? THE X}!
AC2%:IM., BLQRE CITY 1N C.CeNC3.30538l2(3Q5 CGNDONENG THE I}EL.AY
UNELATERALLY TAKENG CQ(3’eNIZAI”-ICE OF THE QFFENCE & REGiSTEF€ENG
THE C.’/A$¥§ AS THE P.C.R.
This Csciminal Petition coming on for adnnssicaii’ ‘day,
the Court made the fofiowirlg I ‘ v. ‘ ..
0 RD EI€.’~.~ ._
None appears for the pctifiéa;1e1:’_”€}”:;x:)1fi§’g1i ‘i1V¢Va1fiéf.:is
Caflecl twice during the cou1*séTV_{:’2£f§.he: i,’.?s.Vfi’1j’c’f”I”€’ifI:I}’.fV.%
dismissad for no:<1–prost:<:ution.___'_L: —