. aw lKA¢NA’wu(A HIGH COURT OF KARNATAKA HKGHCOURT OF KKNATAKA HIGH C
% s’m’m–.;2F xammmxa
BYifi££&*.5mH<:aam roman
mt mm mam paasncmxan
' 'man mum Btrmnms mmwx
A 'kvmea count or gamma
" ~ "EAIIGAIJJIRE —.. ages {so 1 ..n%Knm*r
-v ‘u~__\-f\an- vi” ‘\l”|I\I’II’Ill\l\I’| l”ll\.lf’I LIJUKF ur
£3rLP.E<:.45$§£ 2%
Bl' THE HIGH mum ms' mmmrnm AT ' ~ V'
mama THI3 Tm 13%! may 0F _:§GG§ _ "
rmfiomanm
c.n.m:.na1' ' Pe:i1i¢3:;;;g5;.45§ g
BETWEEN:
1 smm .§” ”
spa zmnasazvxvn
£631} Amf:2ju’r__24 ‘guns.
sjmsscsaacfiasst. ”
AGEBfl;$5’01}’_IVi’4 ~ V § V
310 ”
.aGm..5smUT’:w”¥EA.R5,{, ‘
Am. ARE R,iA*1’~:t.§0″mDAGIIr;nAnAHALLI
.. «3;’g.&a&1l$F£IRfi-HV:}BI££, finanaambfia mm’
. – mmfm mm
‘ V. _, saw:-az,cm,a ~– 5&9 073 ..PE’£’£m)!i’ERS
‘$%aV 4_: mp 11; s. c.1s;.1mwm<:wr:A
nn1\:g53ocmTm,anv0cams.;
3? sm P.la!i.1iA'9?AZ, ADI3L.S.P.P.}
mm SELF E Fflefi 'U! 85139 CR.1".%3. PEAYRIG 'PG
%'I.AI~'.GE THE PEHIIQHERS GE EAR IR €3lE£hfl.HO.?89/3088
QF RELAHABQRLA 33., fiE}.AM&§Gfi1Ji., Wfilflfi E Rfifiéfl. FOE
'IKE GFFEZfi€§% }"'jUj'S.366, 3425 396 RJW SE. 34 0? IPC, KQW
~ –,.-3'. ….- wvmwninisn :-mam comer os KARNATAKA more COURT or KARNATAKA HIGH COURT or mxnmnm men can
C'3rLF.Ng.45£é[ $338
mums {:13 m3 mg as mm (mm. JIIDGE :.J1e,n:z.:;4.as;:_;s§;L1-ra-c:,
was Pmxmm semis may ma mmms mks
C'.{I1'13R'!' !lIfi.1')E 'ER F'C3LLflW'IHG:
Wham the ' ia up
*3 mad 533- dzamm' ' a3 :2? mm ts
petitrixnirsw Hm.1&3;i.._._"'j%«– _ 'A ' VL A H
2. I haw fiardu ‘ gk gafimmm”
and 15mm.
:3. .1,-2 as hm armzad
momma’ §;i;_::;-2 ascg&m%% .§ hahb mam Sacfiam 36:5?
342,;.–5g@ 34 af me by Era:
(sf the apphm’ tiara,
the dozmments mllwmfi glam
find as an tiw am 9: the t, the
had amused age sf maja:*it:.r and she waa
% in 11 9.1.1 .<::.Q
Tim afisgatiens 91' mmplamt that aha was forcibly
m1vm'1k7t&D$oeeftheSuh~Rw%trarax1&shewas
famed ta marry firs: patiiirsnzm" appwrs tn be prim maria
unbmable. Sozmiderim 1% age of victim ansi mmafinn
-….vun.u uu !\l”‘|l\I’l”\K:P’\l\l’\ Wibfl LUUK! U!” KAKNAERKA I’Sl5..:H’1 EUUKI UI’ KAKNAEAKA HIGH (J.
Cri.P..I*?c.45$51 ilfflfifi
af éwmma ‘ml the mmplamt, at this stage,
nxatarial to hoki that amend petitnicmm
oemmzm intc.-xmion with aha”
a.§o%.id .
4. In View afthc abaw,
The peftifinzn as it I*i:§:zi#;g1§AVvV85 3 is
dismjam as not mam tn
petitimmr I’¥:3.2 ; ‘z’.3′ ‘ 3 ‘
on bail aubjézgt
Ii} flair a mam mt’
tfifl surefies fir the
wial (I.u::rurt;
J He ahali mg; mm or i:n.timi&ate with the
mnarxy aixcnzi um cam
Sdi -__-_-:1
Judge
$;,1;;%