High Court Karnataka High Court

Sri K M Kunji Abdulla vs State Of Karnataka on 1 September, 2009

Karnataka High Court
Sri K M Kunji Abdulla vs State Of Karnataka on 1 September, 2009
Author: Subhash B.Adi


s wwwwmw wm-muvm-um-mnwwua’\ tasumoamm *’~cxn’N9F”M6″E$’hfl MW!» I\!’M!\If’&.P’%i.P°t«WxJfl'”§L Hswm ‘1ms’m4V$n§NnK %a’59I’e” fimmmfikiflfifl

%%{Bvsm.<:aB. sums. am

m Tim max»; own? or KARNATAKA AT

mm: ms Tim 1-: new or SEPIEMBER' :

xuxumrnanmm
szo uomzmnm . A «
AGEDABOUT ~_ A
RIA HA1-IADE\_£P'EI,"_'HAlDfl.Ri x

1
Rm. mr~s*1′:A’I’E

Hlrm court: _BUILI>1’flG8

—km %%%%% – .

2 m’5P’£§ CT§)R on POLICE

._ ‘ Poms STATIOII

as—

PETITIOIFER

R.E3PONI3EH’£’$

” Criminal Petititm is filnd undar mc:!:i::::1 482
C1?.P.C. to quash the afim by the
reapt police i3:1C.C. No. 934/08 an the file of the
‘ » Pr}. C.J.,(Jr.Dn.)JMFC.,\&rajpet.

.. WW» ‘UlW’I< M-wwwmwwmawwaw/M am

Name mwugga «gar Aflfimmfiflfifl mmw %..;W%.m:'Aé %;¥éé*" fififlwflffififi Wfiflfi €€'.?1t%;,;¥%{i;T%" Kfimfiéfififlfifi fiififi CQUW? Q?' WRNAYAM Hfififi Cflflfi

Th'a petition <:om"mg on for admxkakzn orders

day, the wurt made the fiol1owm:-

£3.23

harm comma} appearirg V'

pewonaa not pressed. Memo fa' , _ '