“W W wwwurwm ‘(F5 W-mmnannn nrwn uuum U2’ Efififlflifflifik FHQH CQUR? OF i{ARNfiWKA mm-g {jg
….1..
If’! THE HIGH CGURT OF KHNETAICK AT BENGRLORE
um-an runs was 4″‘ any as mass? 2¢93 “»T..
was B’£3fl’BLK MR.J£}S’1″IC£ A”
cam: man nmrrsxcez 231-x{1?I¢?Ui:;;*’:54 ‘c:{r– %£=9§9′[_
a EH » A _ 1 % Q _ ‘
sump 12* scum
3/o mm A.p.P.a’sou£-5,
man Anew –
nzsxmuc; AT 3.53.? 110.3% .1
11 noon, sAKv1b._T_raxrax;Ja;;A_
vxmacxga, xngxsagnama-_-%2.V» * .”!£’1FITIONKR
(av Anvu:
0L1″5!I$R PEREZ _
szo ;.k*r5.__Vwm.g3-.,.ggRsIm
‘AGED ABG§J’F.’53..?-EARS
Rssttnzna am am:
OPP: BEJAI
mxamonm, mx . mxssemnmrr
§t’E;¥”s3z 9335339 man K N. Amm
._ “1:j[ci§§g%’fiR’MMi..1s FILE!) UNDER amron 397 aw 401
~. cR,’r.c.”aY’2?!-Is Anvacxrs ran 1’33 aswxrzenxn rnnvmrz
‘rag: agar gains mm Jummwr mvrsn 25.03.2003 1:»:
cruhxrpsax; -110.15/2:307 mssss 8? ms comrr of THE
1: ‘qamnn. snsszaus sums, n.re:., nmmaoas
” * CGNFIRHIKG THE JUIKEESENT DATED 2?.3.G.3005 IR
C.’€!.NG.2429}’2GG4 ON’ THE FILE OF V JMFC, KRHGALDRE
!3′.’3€. AND ‘1’!-IE GHIPLKINT 83 i31′.’SlI!ISSED BY ALLOWING
T313 RKVISIOH PETITION.
THIS PETITION COHIHG’ GN FGR ADMISSION THIS
DAY’, THIS COURT’ 15333 THE ?C.’fE;L0fl”ING:
………m ‘ml umnuunumnu filufi LIUURT 0? KARNKFAKA ENGH CCFUR?’ fl? F€fl.RN&T&Kfl WEGW Ca
….3…
advice cf the elders, they havu sett;¢d the
mattax and therefore, filed the said app@i§ation
ror comgaunding tha affancn.
6. vaking inta coneifie£ati§$j fih§ xérefindfij’k
mad; cut in the applicatida, i”ém cf ih§ §p{fiiqn
that the permission ‘$§ught f§r .¢h#§§pndi5g thé
c££enc¢ baa to be gxantgé}, »
7. Hence xfh§”‘ a§§ii%§§i§fi _ is allawaé.
Permission t§.co§§fifi§Lt§§ gfifeggi is granted and
in visw~ q§i:@pfifi§§fiaing: a: m£he affence under
sactgqn 1&9 Q; fififl fiLfi afii, thn conviction and
s¢nt§nca i¥V3a§<3§i§&."
8;”Rsvd§i9fik§etiticn is accardingxy disposed
Sd/2.»
Judgj;
ass:
an.qm4mo.mn m