Karnataka High Court
Sri Saleem Abdul Rahman Shaikh vs The State Of Karnataka on 30 July, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGALCJRE
DATED THIS THE 30TH DAY 0;? JULY 2009; j
BEFORE % _ V' _ V' _
THE r~ioN'BL12: MRJUSTICEV$L;BHAsH%B§iA13i"=: _ A
cmnmm. Pmmon !iO~4?§91§907..;. f X'
BETWEEN: V " V' '
Sri.SaIccm Abdul Rahman Shaikh' %
S/0 Abdul Rahman Shaikh *
Aiias A.M.Sha3'kh %
Aged about 36 years ~
No.50/66, 3"' Cmss " _ .
Masjid Road, Bismina Nagar' --
BangaIore~560 029; « '3. ., ...afPETI'i'IONER
(By M] s.1.ex "Advs;-:3 V
AND:
The State {if Ram" ' '.3 t.aVka ':by i
Mico Layout Stafibn .-- V 44 V
Bangalorc. .. RESPONDENT
” 93y ‘
‘ Petition is filed under Section 482 Cr.P.C.
piaying t’bvvq§1a$hV”.Tthe FIR against the petitioner registered FIR in
Cxinim “‘No.2’E3?f–2f}07 dt.5.8.20()7 i.e., Am}:-xure–A which is
pending bcfoxtjthc 53: Add.l.C.M.M., Bangaiozc.
This} -Iéétzifion coming 911 for admission this day, the Court
V “tbs; following:
T ‘”” “I’he Regional Passport Ofiocr, Bangalore has filed a
D» mcxoxnplaint before the M100 Layoat Police for an oifencc
ORDER.