"W.s$€:-% CiQW€°f 05 KARNAYAW H16" Cf3%§R"? $5' KARNATAKA HIGH COURT OF KARNATAKA iiflflfini £Qt..lR'E O? mwmaaam HNJH Luum uv zxnxmmntxws rsaun ; m 1113; mm com? or xamsuvraxa, aanennoag name THIS mm 291%: BAY or sum! 2Q09... ' -.:_ ~._ BEFQRE ' ' H. ! mm :«ros.:'a;.s MR. JUSTICE
cam? 39.4699 fix écéa ”
Bazwzm 4
SR: n.3HI*m¢m. »
son or LATE COHTRA£TQR B!?sNa1_UNDAFPA_
Assn ABOUT 56.YI;A3=I.$ jé ” ”
Bonmzuarmnbx, KASSABHA 3.3635: n
TIPTUP. ‘mum, T
‘I’UHiGJR DISTRICT’;-v._:’~» ‘ 2
I PETITIGNER
my ,1»; ‘*nAYANA1§n.. 1′-*;esr’2*r;’, ADV.)
E
son as’ .’jL-45.-:12: “x1_’f-1*ur<'AxAH
* AGE!) 'A_sm.rr_ 59.81?-.~=;-1.33,
yam; RQAD,"K3ff£'EE urea,
TIF'¥f_U}7€;.T'O%ff%E.
u. w,’ … RESFGNEERT
V exam FILED u1s.W CR.F.C 5? THE
‘1″!-IE PETI’!’ION$R PRAYING -rt-new THIS
” %:+I{:re?si;’r::_.’s::o%3a*r my 53 Puma; T0 32″.? ASIDE ‘Y!-{E
“3:;49′:;r:;:..z~r3.’i: orznsa n’r.a.4.oa mssm 3? THE 1213*:-., 5
_s…&,..– 1′ F’§’C~~~I, mncun IN CRIMXNAL APPEAL NO.145f8’!
“E*;:R AVARBIRG FINE AND cmwmnsawzorz.
‘?’f’}’IS PETITION COEING ON FQR QRBERS TTHS BAY’,
THE CGUKT PASSED ‘3’!-IE F{.”}LL(‘.)VING:
, Sd/-3%
Iudgé
2
GREEK
Petitianer seeks leave far
getiticm. ‘
2. Petition dismissed;
may ..
J 33.3 §££.._.i.~….z€.g L3 _:33.J _r.n.:.L £.zI._f§EI¢ L3 .533.) §.?.E §g;§v§§.€§ ,.:§ 333:3; §§__i §£§§§:$££ L3 …m_..3.3J 33:; .§g:€Z%§ $3 E3§.:___w 3%’,