1 Crwa maze?
IN THE HIGH cmzar ar–‘ KARNATAKA AT :B.’%.-!’~!..A{;gx.¢£.:E3:!V’:§.E«.A
MTED THIS THE 0??” DAY (‘3? A:Li.4C§,.[j3S’f.§’§4€§’0’94’ é
B5FQR5,. ._ .V _
THE HONBLE MR.3USTI{ufE~…$U}BuHA§% Fs,m
CRIMENAL 9Ef% :_”::or~1’L’%:s:§>%%;:5e%%sk 2007
agmm .
SR: M A «:»zAa;:@EvA:Ay§’
S/0 AN?<F«I5i?i=_ ..
AGE.E3..ASG~UT 1%-.%YRs
R;’€Z}16ME€5, %
I: STAC€E, .KU*£’fEM?»11m;GAR
M¥sc3R5- 56:2 923;’ V
” _ Q 2 PETmo:s:ER
srs: vxénvwxgrszgfra R HEGDE, ADV”)
‘ ‘ s*%ATE. §c:L1cE mspscraa
CQQSANGALQRE
‘ ~ RESPONQENT
2 “¥’I*-EZS CRLP FILES U/5.482 CR.?,C BY YRS A§’\fGC§TE
..__;:;gR_’?THE PETITIONER PRAYING THAT’ THIS HGWBLE CQURT
BE PLEASEB T3 QUASH THE ENTKRE ?ROCEEDIF4GS EN
‘*~…C;,C.§”x£fl.§.3.}’.,’50 SN THE FILE 0? THE C.,} {JR.DN) S: JMFCL,
GUDI8ANDA.
:3 {‘,r1.P=1€;’:’3f{}?
was PETITION comma ow $09 0R9E..¢;.S_j’ém£7s: aaéég” »
THE COURT f’>’fA{)E THE FOLLOWINGv:.:-‘””
ORQE
Learned ceunsei fer the p§VLé5’i:Et iczr_2uer ¥iTa~:. fiiéd memo
staténg that the petitionekjs aeqéd, :
2, MemoésvphacgéfiH§§:’3 }re§§mit.L._ Pe§”r3t’ion §s dismissed
as having be<;:5r:5e.§Viiéiv-*¢c{u.§–::_?$;~..V
Sd/-%
Judge
L&~!"%V%_""" Li A