Ir -www mum: m mm In uewrwasmm wax”m::i¢?”MV.M'”m
bmwnns wwwna ww nmmxvamannm wmmn nwwmam W?’ SMWQNAJAKA
L aces;
Ix Tim mcmccxmror xammmca AT
mm!) ’11-us THE 318? my 01-‘ AUGUST
BEFORE
1’1-m I-K)N’BLE me.Jus’rm suamsrm
TGVIHAYAKUIIARQVINII’ ‘
S]0TA V% V
Aannmommysaas %
Rmmmcmr wxmmmmwxa _
Ar .
% V
vmn.3’pn’z*TAL:.=x;« ‘if M %
xonaamxxaxsr A % mrrrzonna
(BY nus ADVa)
1% % . muss HOUSE omcmz
M Ponies smnox
xomcxr pm-r xzsmxnzm
new
‘ T. ‘-ETIIB CEAL PEFIITOH 13 FILED UNDER SECTION
GR..P.C. TO RELEASE THE PETITIONER OR’ BAIL H?
‘Q2430. 113! 09 OF KUSRALZNAQER POLICE STATION, (315 TE
OF Tfl ADDL. CIVIL JU%E (JR.DR} AND Jflfi AT
” ~ ” SOHWARPET, FOR THE OFFEIIC-E PU’R’I8HI£BI..E UNDER
3EC’1’IOK.30Q OP IPC R/W 34 AND SE05. 3 & 25; THE
mr”uw”mIwr’m fl mm war war aw. wt ‘M’ if SHl””¢I.|i”%.52’€ffz5P”‘&§hfi”‘afi\,fi?”v5 £27 we :s,,¢- ,; ye. Mafia
W*a¢~3″§.’¥ Mwmvma %fl¥& wwmmmiweswmarmuww B!|¢§Vs’J’tI&ia ‘%M*”%vv””§<-".n"» ='».:éa< \§\'m"'\°.\'<\'Mo"w¢#'"'I1=isré#"'mv6'a2z""m mm. mmwwn-mu
3. Prosecution has clearly aflnged tlmt
8 the owmr efthe gun and the very
kilhng’ the dacanaod_ am it is 1 {oi %%
the proaecufion that it k 3
4. In the case for
grant of bail in ouf,
V JUDGE