E
E3? ‘§’E”fE§ §°§E{Zr’§–E Cf{“.)UF%T if}? .E{AR§§K”£’A§{A
CZERCUET %3E§’~§{‘;E~£ AT DHAR’S§y’E%.§3
§>A’§E:§} ‘¥’H§§§ *s*1~;::”: 23%? SAY Q}? MAR<:H_,_;*2io¢é~:g ;_. A'
§E';F§)¥sfE
THE §~£=C}§'~§'E§,E MR. JESTEGE firs. »E'§§x§Z};51§§€§4}}i'£:&;?\zT~.£)g§§,_. '
{Zi§§M§§'éAi.,« P£*;'~£{Ii:;;;~z E'~i'5;~'?f:;2'59_?3~ji«3{}¥'.)i;.'A. "
B BTW 3%:
FM}
:§:;R{§L:?eC’+AYYAv _ . _ ..
Sm L£FsE{§AYYA Hf*i%T;’E:Z§*.«’§?s’}fi*{‘;–. ;
A3213 ABQUT ’75 YRS _ 1
GCC; &CéRfi~, —
{E} :i;.9§§’§.C0:§;:§§i<_7g&:, V'
€3rt_AD_A~Z"3~, ' ' –
BASs1VANA{}Q7ii:;A” “N-.i’§§}§?€ A{“;{5U;::ara “‘E’€§’§£’Ai}
_£sGE:{)7″5:?;’ ?gg;–:, <;.cc:~;";a{§R;;
: R';'nfi§ SIRUQ TQ MvAL:.._ :)BAR’v*m–%3′,
§AS:§:;1§%{:-APPA S/G f3Ai3§C:’EP?A MET:
A::,:E2::- s’¢E%~%:”§’£}’§’ 50 tags
A Q{3C§:fgT_%€ZéR§L; ma SEREER
Tag’ §~$fis?if;%i,-{}£§?sEi};%
:3§::4f:*; imagwag.
‘ *- 4.,’ SSAN KARGQB BA
..=S,!(} §”%¥E\¥G&E’§z%C%{3i§{§5% Pfiffii,
.5%.GED 42 YRS, GCZC; AGREL
R] O SEREER, TQ f¥§A’€’}’§LGU§’${}A
BEST: XEHARWEE),
E
“E
I
5′ MALLAPP& 3/ O Pi’&}{§R}§.PE3A BALLUR
AGEE 52 YEARS
QCC: AGREL, R/(3 SIRE}???
TQ NAVf§LGU’NlL’:A
mgr; mgzmwan.
, ,. §>E?;%;f>:§}£§_§;;~§§$
{BY SEE : SR. HEGEE fiifiéfi ASSQ{IEfi£T’E§S }
AEEES
‘?ié£ E-.Yi’:%T’E 3; BY §?UBLiC PRG$}S;C£§f§{:§£%E 4%
HECEH comm op KARNATAKA 1 ~ ‘ ‘-
czaczm BEENC8 gngawany.
‘ _ “;.;V’:R§Ej§PQNB§jNT
{BY SR: : fi;§’€AN§) E-<1. Nfgx-'ALC§I.?v§&"?'«H;'ECG?)'
*.f;"1-:;'s ;cz5-2*v.¥;;;éé:'::;E.1}"":5;€;. 438 9? CR,P.C PRAVENG TEQB
GR9,.m'~ T?%E £%.§§TiC::§¥'AT_C*"i?Y BAIL Ti') THE PETITIQNERS as
§EspE€;"'§._ 162.1?' {3;R§%.5i£§v. E30.9/G-2 SF Navamtéwfi P'.S.{{?:(i:
No.,i?.*§§!C3'?} " 1?,El"€{}£NC% BEFGRE THE NAVALGGED JMFC
€"}G'Z}R§T §«'R “‘i7′}§€____’f}F§?’§§\FCE P’E§§’%§SE~EABLE U/SEC. 4&5,
455», «$21; 420, 51: Rlwi 34. 012’ we 3? amewiséa
‘ ,.’}*’E’1¥,$”€Z’¢E%€;F_;_;~§»f£<Z.'3'?£'§'EQ?~I.
. ?:'ié:g::% é::%zL.? Gamma arr; mg 393393 'E'§%£S SM,
'§'E:{_E c_g:;~L:,?;rr Mam THE §«"{§LLC}§é€Ii'~§C§;
€T)R§ER
'"§'hi3 pvéiiticrzz is ffieé 'i}.I).§;€f° Sectien 438 af CIRC, fer
u " '%n£i<rip3;§0rj.? 23331 in (3.C,F*§o.é2f 2&9?' ganding an the ffie Q?
JMFC ai Navagund. The Jmisdictienal Efieéics mgisiamii {Em
3 ._
crime against the petitioners way back 01:: fi?.Oi2.2QG.2.*.{t is
seen from the rétcoxd that due to non–caope1jé;tio::~ –. the
petitioners, the pm-iice did not cemplets the. ..i.t,f{:sgfigatiofi 'at
the earliest point of time. New theizchaxgé f3191;:c';£
the trial Court. Even then the patiiéoiiars xx.?ev19::. })§f(3.SCI:1.1i" 5'
before the Court 611 the -"§'he r§f0I*e, the
Jurisdictional Z8/iagistI'z§i£'<:«_iss}jt§é_ 'N~ B$.¥' 'V{'NQn Bafiabie Wanant)
to secure the presence of. circumstances,
the petitione::'s'«a};'_%3 11%; ,_c:::£i:it1r3ri"v:f:2r.VAfifiéipatery Bail. The
pefiiifjviiéfs' =tfi§5. .'-?L:'I'3'I1E}£€:i'§81'f:l'i] (,;tV*':VVV'§Z;Cf£3IE the trial Court and
seek no justifiable ground for grant
of 2°$f1fiCi.j3:HtOi}V,}§C;'3OIdiflg}}', the petition is hereby
'~ di,;$§§:§3i$SV(f£i,»\' A ….. 14 v
SdI-
Iudge