IN THE Hm}; Comm' 0;' KARNATAKA AT BANC§;{§LI/()'AR: \\.' "
DATED THIS THE 8TH DAY 0:": §IECEMBE¥:R,'_.V'.'2{>@:3 L
BEFORE V Q
THE HQN'BLE MR. JHSTICEV,{§S£§OKAB':
CRIMINAL PETITIQN lfJ_oy~§§95?'--:QF
BETWEEN: V « V
1 TAJAHAMEDSH&R1EF -_ 4' "-
S/'G MAQBOOL fiHA--ME£i SI5iA_§j.%IFE 'V
AGED ABOUT :30 Ef1if,.'*A}§'S _ '
R/AT No.13; 52% we-$33, M STREET' '
.30 NAGAR,aAN::}£;L0I2E-45._v+. '_
2 MAQBOOL AHA;MED1";sL:AR»1.F _
Sm LATE AME,Ei?. f¢EO}iA'M_ED._HAYAT
AGED A8011? 73 Y;<:A«:=.2Vs' _
R/AT No.13, ism 02:20:23, I\«rI""'<.f_ STREET
ac NAGAR, BAN{%ALOR'Ii'.-4:23-*
3, _ ABIEEJL R}'aHEEM' ..... .. .
"-S/(3-A.8{"}UL""C}OUSE
AGEE) ABQUT37 YEARS
_ R','A'1"N5;-13,»V8'"i3§ (32033, M V STREET
"».3_:'.'.i'~?8iACiAR';~BA£~EGALORE-46
J' _ SM'? RE_SHh§!}iA
. w/0 ABDUL REHAN
- "AGED A3031' 43 YEARS
.R,*A.828?'/2008 OF
,G,TA'_-NAGAR POLICE STATEON WHICH IS PENDING FOR ADJURICATIQN
'VGNVTHEFFILE OFTHE VIII A.Ci.M.M., BANGALORE.
TL "'~. ¢cn'_:1e'r MADE} THE FOLLOWING:
WIQ NAYEEM AHAMED
AGED ABOUT 35 YEARS .
R/AT' NCLZQ4, II CKOSS, III MAIN'-V,
RAHAMATH NAGAR, R T NAGAR ' '
BANGALORE V.
H _ _ _ ' PETITIGNERS
(BY SR1 --Ei_HA'£gfaE33;;~.E?ASI-EA, Aavocam
AND: .... "
1 SMT.A:{ES:~z«AV ' _ ' -
W/O 'I'AJ.MC)HAMM'E'DVSE~IAR1.FE'
F2/AT No.13, am C'£?.C3$:'1S, M"v_s;'mEE*1*
JC NAGAR, E';£\N'GALC_>R'1E§~4é~'
2,» ._ THE' OF' KARE.*LA__TAKA
'' 'REP'--BY'»;fC NAGAR 9.3.
»BAN_(}ALGR£i4V _
" 7 - w ' RESPQNDENTS
-. "S1321 HONNAPPA, HCGP FOR R2)
THIS CRLP. GOMING ON FOR ADMISSION THIS DAY, 'THE
ORDER
The petitioner No.1 and the respondent No.1
and Wife. The pefitioner N952 to 7 are tt1e 1’eI9_¢tiv*.*:§::<9t"'V'tV}:1(g."'V
pcfitioner. Thcr. fixst respondent lodgcdgi at ttté
petitioners for the ofihnces punishablg " ;
and 3 and 4 Dowdy Pmhibitioxx. Act,
2. Sri Syed Khaleel ?a$b.§; 1€3§.iI€t:l”ffl{1′:v'{~;§i;1Tb7l.Sf31a1:)f}CaI’iI1g for
the petitioners téggegtis 0f the elders all the
diffC1EHC€S the mspondent No.1 am
sorted out. iV\’t4:;*s,,IV;r’;’-tilt: and the respondent No.1 are
living toget1£rLAI.1at’§*pi15,f’.V’ ~ A VA ht
‘1, Sun. Ayesha is present before this
V55-tfidclxtificd by her icazned advocate,
V.r’§§mt,Pu$hpa1atha,t’ She: O{)I1fiI’1IlS that she is living ocmdially with
” ‘ISIIC submits that she is awarding her consent to
of the cmzapiaintt G5 her own voliticm and without any
anybedy,
&BH
4. Recording her consent, I quash the entire ”
C1.C.No.8287[2O()8 on the file of t11¢:”‘Conrt–‘_”{§f ‘4’V’ffi4 A(§§’§.zINI, x
Bangalore. This petition is allowed.
bvtr