Tllli HIGH C()UR’l’ ()1? KARNATA RA AT
BAN{}AL()RF.
l_)A’l’I£I’) mzs ‘1m«: 0({””* DA Y 0 1+” N()VI%3E\fII£Z¥j§{:2i}’£:?«9″‘.
B if. I5 O R E . «
‘r1–11«; H()N’Bu2 MR. JUS’1’lCE HULUVA1)};(}QRA..i¥fE’Sivi..’ Q
CRiM’lNAL Pl:l’l.’lTI(.)N 1~.;0.5425 ~01? %%2j0–$9
i}l’%I’l’VV’Ei%;N: %
SR1 KRISHNA can K221sr1N.AIAt;§
S/O V f-Z;’\E ix’ AT PPA
AGE-II) ABm’ 50 YLi;\I%S. ‘
R/.L\CHlKKAK:~\2\IAG.~’\L_ .
“l”.(}[_JDI)ENAHA_i._.l.J P(i};\S”3’_.A AA
ALURTQ..HAssAN1§>1s’1f’._ ‘E’*.’F..j’;V”~E’I fi(‘_)1\JIT~II{
(lay s}~j P Li:-,..l:§{E3Ij~’i'”Gi’J’\?V”If)’}’\, ADV)
AN 1) :
mnnmw-wan…
s’!f[;s;:1’1:;%% %Vi-§ K,5.i2%m_'{1§i;*x KA
j M” “I'<mfN% P(j)1M,1(ii1»a C EU-\N'N AR AY APATNA
_ mj{::1*~ R ESP(_")NI)E.\JT
3:10 Bfi}xv.ANI SING H, SP?)
"7Iv"'AE5iIS CRLP IS }*'lL}"iI') [J/$.48? CR.P.C7 BY THE
', ';my()ciA"I'Ie: mze 'r1-%-11-1: P1I::'r1*I'IoNHR PRAYINC} '1" H A'?
"'n:11S 1~;<wBu:: C(_)[,:fR'I"' :\i1AY' ma PL.1+:Asr_~:I) To CA1,.L
Eok 'mr«: m::(i.s IN (‘_;\/:1sc:.N().(a(>/{>5 ARISENG OL.?’I”
x _–I1:: E’~’ILI%?, (‘>35 PRL. CJIVIL .IUi)C}Iii
x\»~
{ho bond i11’1;3o.~;E1g a-1 pcm1§ty :1m;.! pcna§ty couid be 1’ecovc1″c3c.i
,4; cm»—–£-~<~'€( i/3 "n.s°i3- if
by \\4-';1y of I'C\='L'3I1LlC ]31'(,)L'C{'L"I]g.,"H If the COLIFE 'for:n:s an opininn
that ii' is not Ificmssiiaie to 1'cc0\»~*<-=:r the amount than only it could
()1'd'L'1" to send him to civii ;71'i:s:o11 af'ter 'c0nvicEi11g__ and
.s'cnt.c:ncing. The leurncrd M;:gist.ra1c Wiihollé t'o:'1ni1'1g ii–f1v(3}47:4E3}Vi't.1I'1
. as to 1mn–rccove1'y of the fine. amount, :;t1';1i_2_:l1t;n}v-zgypa*o«ies:<;i::s3 V
to 0i"d.C1' f'o1'<:o1"1vic1i(m._ which is c1.'1'Q1'1c(')L1S; "
3. In the Cil”CL11″nS1E1I1Ct3Sj; the p5:-Liigitaner bra-‘wet in E’ibérty’=,
fmthwith and the learned M21;;isi’ru_E.é. £0 pa”0c:=a;;?’d’ §’1_’c)h’:1 the Siaxgc
prior 1&0 {ho (’51′(! 1C1′,, 0f’ ‘u.g)é”1-axicéion pas.~_;cd by t’1.>§§a:\vi11g the
lm’)ceL1un-3 :13 collie1″11§3*E.atc£J~~1L1nder the Criminal} P1’0(:c:chn’c. Code.
:~\.gcrdir1g.%.y… «;’>:;*titi<n1 is z=:H(:swcd.
Sd/-
JUDGE
Bkp ~