1
III THE HIGH COURT 0? KARNATAKA, AT BANGALEERE
Izmmzn THIS THE 1* my <31'-' mmcmmrsjx "
BEFGRCE3 Q A {
um HOEPBLE mm. JUSTICE ca.
p; L:uT.:.;_%; 3. ‘ T 29 1 9 . A , TA
BETWEEH V H’ A’ 1 A’
an: G v mum am GVEE_RAB££An_1&.LAH”
AGEBABOI1’1’40YEAm, r .’ V
EC: 2193, 413 “Am, k.P.C.IA:1’I€JI3TL j – n ‘M
am it A59.)
am my .5 c
AGED mam 5:2.
301.174, sap ‘am mam,
mag, W.{:,RGhI},
” _ …,_,-. ….. msmxnmr
I man U.ra.37st4) I’.’.3R.1′-‘.0 PRAYING To SET
Aswx ‘-‘mu -‘:3:a_r;m1z m*..a.9.1o PA&ED BY ‘ms xv:-scum,
BAHGAI-ORE’ _ E C.C.R’O.28185:’06-ACQUI’I’I’I£G ‘EEK
RESPOHHERT/ACCUSED FOR THE OFFEECE PIEIS 13-8 OF NJ. ACT.
% AA .-1m:®”‘¢mmI:AL mm some 01! mm oanmrs mm nmr,
* mrs.,ccr:In’r Bantam mm mnwwzms
‘
Ifctine in mrspazxient ‘a dispemad with. ifi yantaaci.
Delay of 691c1ayainprefsrrmtheappealiaoondn¢d.
W’
2
2. Noting ths abserm of tha oemplainant on the day
whmx tha matmr was, cakd, the 3::-rtarfi Maghtzratae dkmkned
the mmplaim fiat tbefauh on 8.9.2333 statitg
has been pending airne $2006. ” % 3 %
3. The coumel appeaxixgg… .1: ‘”–~
oompla11mnx’ aubmitmd that by ‘i ?i\§ht§&
was mind wrongly ixmuad of
as such, the counsel was it
is édlowed. The imam order
of ‘3 set aside’ anti the matter ‘3
am. 1:115 the xv: scum, Bangabm, with a
.._up from the atage at winch’ it was pend1ng’
seam in aewrdam with law afiar
Sd/-‘
JUDGE