I 3| VIIIVHFI-iI\’ I i\l’II\i”F\II”\I\l”\ I IIVJW I ‘§u:\u’\.lfl\” ‘ha?! ‘l’\rS9″”?a$\l’I.k”‘\F€rH”‘\l\i”V ‘ In I ”
3211 new raw ccmezr or nmmmm AT L’
mmn wins 11-11:; 01″ may or nzcmismz, 2.o§s.%iVv?{j %
BEFORE
am rmwnm 1m.ava’r3:cz: ‘V °
cafi saurzm uo.%s:;§4/2oo’§¢.%
mtg pagan ” ;
MA 4? ms, slo Lam; ms. ~ A
R./A Ncc.12′?.
son: 2 mass, »
nmvsmmnn %%%%
{By HIS; :-- )
a1m§}cnI%(%_s2E¢§§:Az. ycnrca ESTB.)
V nsspannzm
s:~1%%L’1*: mm mmwx my
L’»cm..§ FILE!) U/8.482 c1=..p.c 32 mm
EBB. ‘I’!-E PETITIQWER PRAYIRE» TKRT 1315
“-.rm7’nz.z cmw my an mass» 9:0 mam um
«91tocs2:Dm~s m spmcnsx no. 146/2000 tomzcmm.
SPILCJISE NO. 74199) F011 THE GEES U/S 120*-E
3.133 #20, #68 AH!) 471 0? IPC AND SEC. 5(2) 111??
Jiw’
— — -nvw1nIMt\H mun w…uuKI Ur KAKNA”iAKl3 HIGH LUURF Oi’ KAKNAEAKA mu:-as (..’UUKi up mxwnunm mum wk
5(1):»; or P.C. my 3.941, as tum rxL2:v~~~e2;fs;1-¢%n:;;$:”‘
xx: CITY cm; 5 ssssrmzs JUDGE 5 92-1}. ”
FOR 531 C5583; BANGAIIORE.
mm PETITION cmmm oz-i’ ;
IIRY, THE CWRT IQDE THE
o R B .v:;CP.
Louned Counsel’: J iftsii Lfizjtfivigioner has
tiled 3. mem9.«:§é.ok£;i§’;’ withdraw
the petitioi1;’»_««..V5:’-~71: . A ‘ V’
Ham’ 1% A’ ‘Tita.l:Vgu7§z.% cm: ” cord ..
The as withdraw
I ~ 31 !:h_jL r1_:_y «4.s..::mght tor .
Sd/-3
Iudg’§