:Ln\I\J!\8 W ‘l\lIl\I’.l’1Il’lI\l”l lI
‘ ..PC’I_a1CE STATION.
Rmpommzrr
El TI-E2 HIGH COURT GF KARHATAKA AT
mama ms ‘um earn my or JULY i % %
sm’.cmmA. <
W10 IEURGESIL. _
Aamnmawanvmim,
swam %
map. nmg1mwmn1s'r.,._ é
? Af";5» _ mrmoma
(av
HGGP)
-an-up
‘ ” Thb Criminal Petition in filed under section 439 of
¢ cr.F.CL to release the petitioner on bail in
‘s3r.Ha.’?D]2008 of R.M.C. Yald P.s., Bungalow city,
an the file afthe VII ACMM, which in 1-aagiabered
far the ammo: punishable under sections 366A, 372.
3?’3 rfw Section34 ofIPC.
3
inwhaa in the similar activities.
petifionidimiscad. % %%
sa/.,
Iuag§ai%
.–.KDoU 15.: 5.51225. #3 .l33J 39.5 i£.I.I§._Kt._.£ L.) 3.33) .L…J:.. :3-o.._..____.r…-9…: L). .633} »..n._=.. 1.J…_…_…..§.¢._…c_….._.m…. 3.3)). .532… 1..:¢2E_7.KI.£ L3 3.3%: