‘miacrhninaIpctiti.onbfl1cdur1de:’sec1ion482
Cr.P.C. prayitlg to out-aside the D1″d¢1″ dated. 28.5.2004,
passed by Civil Judge [J1-.Dn.] and -JMTFC,
it ‘3 not the mm of t]:mPCR.RO.65I2’OO2 and quank
the private. complaint A of
C.C.I’I¢:.3345I2CKM~ and she i:su1_.:_I.s::….qf ‘V
petitioner who is accused _Ila.3.
Tficzriminalpeslitiorzoomixaguzr
In thin pet1t1nn,’ ‘ the :3′ avatlui
in m1mo.65;2aw2kkcaawa 23};:5.%2§e+§ % been called
x the accused
accuwd -pewao’m~ ._ as; 08.86 under
15a{A_),’ 504 and 506 1.9.0.
Issue use. the accused pea-sum if
(:5 thus c’c.mp1a;’m, witness list mrnished
prov.-ms fa: paid. Rfby:
A .V”?.1..,5:’%VF3″‘»v*+«..%V _
.’ of complainant appears tea has that
V3 are obutznmting the mmpiwnt {from
Maajid. They have also refused to reoeéw
frr:m&’1, in .3. may there is a social boycott
oomplainaxzt and his family members. ma mmaa
Mngtr-ate without going through mm:-muemta of
3-9 .’ (£,x..,9\,»~~CLg__.. 5
1″i¥t’or ‘V
1-..