High Court Karnataka High Court

Sri Mumtaz Ahmed Khazi vs State Of Karnataka on 21 November, 2008

Karnataka High Court
Sri Mumtaz Ahmed Khazi vs State Of Karnataka on 21 November, 2008
Author: Ashok B.Hinchigeri


2:4 mg azea com? 9.? ;<Aa:~:;a:A;<.A AT BANGALQRE

wrrga THES THE 235* am' 3%' swvgsvzaaa, 2&3?" % ; {: .

BE FQRE

ma .s~:a;~m:..§ MR. EEJSTEQE .$;$_&-§€.3§§§ £§,:f%VIf~£CH.I:£§';?'§2;I ' % %%
6:9; 9E'r:'mt~: s;m3:aj§'QF 2@:3s_ kA%{['A% '
agwggsg L

5%; M1,§M"§'AZ @9459 K%~%A?;1
szszg LQTE 9232552.

AGE 46 YEARS % g *
?§aMfiAs~;5s:2″5 ass §3.:9;;£*'(j%?%%%i<:sAp, 1-C.2PP__F* 2:f,c.z
i§OV\i§€f3f%i "i'"i.ii'\5i<i}iE PRESENT .i1BR,ESS,A_3R;TA
M¥.¥£'~!'!Z-'-'a!~! AHMVEQHKi~!A'ZI«:.$1Q~_!9§EVDlC£aL_
:3:=§=n:E§2., Pia am: T%:s;k::: 20¢; K{9é!3'FAHAD?' HQSPITAL

PETETIQNER

(By Sr? M%sHAs';41§2¢AgA'2g H~AR1s;–nms PREMISES:

A BAN GAs,0R5

k%I¢s%E9%mEER PAS:-:A

k_ M SEQ? 3’59 MA:-EQQD
aim we 16, Ms-‘_–HAs. rvwszzza

-E?-“LQQR, 95171 SKEW smeef,

8Hfi«RATHEi’~iAGufiR, BANGALORE S66 06:

R..ESPQ3’¥DE!’4TS

3′. Subject to these directisns and obsarvafiens;

petition is dismissed.

inn