in-I BEFORE THE HUN'BLE nu. JUSTICE K.BHaKmHAvAi$AL#f5'" cnIMINnL PETITIGN Hag2sa112jo5 f fC=k' A BETWEEN 1 ABDUL REHMAN sin Moan Hmu1F DUNDR3HT' game 3% vzaasy .m_"-.<~ '-- ace: Anvucnmz _ Rffi xavahasl '=~ .' szanrun Ta 5 nxsw -V ., z__ in? an: UMESHVVKHmMnAPU£;fAflV}¥fuV 5 an-uncut-nnop 1 POLICE_ifi§PEC?OR, *_ _ gguugumsaz 2Qa1gg's¢n1:am fiIJAPUR_ -_ x= "af"" aaymn; av smams ?L£LIC PRQSEQLTQR HIGH COURE'EfiIhhING ,§fiflfifiLGRE = 7,_ 2-upzfikrnsfia _*V_s;g«;ovsnoH1n1N Jnammznnnn '.'r3$EnU§3 $3333. occ: AGRIL 'VEID amxnaucnnwx "3IJfiPUR" ""=i'3T%am3ziunnAH1nAN V"fiffl EGUSMQHIDIH JAHAGIRQAR 'E! IN '£l"'k'IFfi' "; ;f-.mmEn as vnnns, occ: AERIL , 'If'IIl"'|'lI'I"IIJ'V J'-I":-J LJJTJIHHPIUIJUUA EIJAPUR J DAIKRBEGU W?U FEERSHE Sfififlfiifififlfi REED 31 ?EARS, OCD:HDU$EHOLD WORK . - _ " "a1;rA:.=-u"R..«' wt firlfl 'l'_'!'h1.l"fl'fl"I.lI"'Ul.'l'f\'I.J"!! fl.J'U 1-"}U'Ll\.:|IIfl.l' sununl A EI3HPUR D MHJANBEGUH W30 HFIEUREHIMAN JAHRGIRDAR HEED 51 YEARS, 0CC:HDUSEHOLD WORK RED HKEEMCHBWK EIJRPUR E EHRISHAIL are saxvmnasouna pnmxn _ 1 . REED 45 vgans, occ:As2;cu;Tugg min xnuaunsx T ~ A L ' '7 . fi¢JAFflR TG E H 'Al E2: M0 HUSSAINSAE -r*Q_r»insHz.;L _ _ Efififi 51 ?ERES, Gfifi:RGfiiCfiLTUREn_* RED xavnunsx ' V ' =~ -' 3133303 'I'Q & __DIS'i' a rnunwuafisiug _ , fiifl EEfihflQDB§Q§.JfihflLfiB. ',* }%x5EI3%1_46"'~?:'E:.'-:35-:1, acc:"~BL*3__:NE$s sxaapua ~ 9 numnax, A _ :a=-...r"a:*» 3.'-*-.;*;'..zr*fi.:».is.«*:.fi_ r«i:::.:.3-."' ;=»_;.a;a:'«..r.;r 55 cm: PRIWKTE SERVICE ~ MG _'E-iAKEEMC?£i£1lfK . ... RE3?0NflENT8 .;:£4~.rj. :epJj4AKR1sHuA, I-ICGP FOR R1 AND '--:='.m;t':::i_"_~s '"2251-Ivnnna, MN. non R2 T0 R93 T5131 Cfilfilflfih PETITIUH I5 FILEE UEBEP P. ""':s m':T1_a:srawaste] or ca. 5 av -rm: ADV. you ran' ~._enu-nun Ilfitf ruTn.".FRfifTfiG Tfifif T313 Hfifi'ELE COURT an: ER _=PEERfiED T3 SET ASIDE THE IMPUGNED ORDER ?H38ED BY *_ "THE 11 ABEL. fiTST E S.3., EI3iFUR, ifi , *GRL.MI3C.HD.395/G4 DT. 4.12.2004 AND DIRECT THE ".CUURT BEbflM' TO ISSUE EAfiRANT OF ARREST TO THE "RESPONDENT NO3.2 T0 9.
Olflll
Tha patitionax-complainant is het¢fia £$ifi *i*
Caurt pxaying for -quaahingV~tha.«o#&§fi*fd$tfi¢.’
4.12.2004 made in cr1.M1sc.N5,3éSf:db4i§git§¢f{
_Bij&pfi:””a¢d
if!”-‘ ‘ ‘
file of tfle 5eesi-u5 Juéfie ;
direct tha Ee§§'”n§sJud*e~tfifi%sua %a::aflt
arrest ta reapondant5¥2″to_§;
2. Ar”i:figfi_§§§gW_g¢ega:» it must be
mantinnad tfiafi ifiitifilif tbs petition»: filed
a criminal’revi$ignipat1;i_n unde: Section 39?
and ifli ofaCx.E.fi§,énfi subsfi–uantly, the case
“*wa5ffmQfi#axtnfl”~anfi registered as criminal
i§&£iti¢@§iv§fter the fiana was registered an
¢fiimifiaii?§§tition, the office has raised
i*__ighjeatifinaVatating that pravision of law to be
.. ;.~. –
pi}
zaatafl an”. amendment ta» be gazgigd, out.
E1′
1.
‘*_i°?fia affine objactians were hat c*ap1iafl with.
‘fi=0n 5.12.2006 two weeks’ time was granted to
¢amp1y’ with the oftica objections, but in
– A 44.. ,
Unix. aux, the £55 for azdars
II
S
I!
Hi
M ‘:5
c:-
U!
rt
1:
iii;
an office objections. On .-4.2007′, learnad
Sin-gla Judge at this Court granted a
time t.-:2: -zzomply with the office objecti:~;:§na:VA:V.§i1i?.i u
had alsczn made it clear tna€’i”i«:?«_ “th¢i’f’i’§::,f5.cAe.
_hjeatir;:z1_:: -age nest; cgnr:p;iad’«.__téiA_tAh, ‘-‘h:fit1’.xin”
6 fifititic-fz rsha;-‘..ipl”-M» stain’;
. .34 ..”.~.:”.’.;.”.’…’…:
_s.au!..Li:u:.uuu
without any furthsazg.’ such
circuma tantzzaa, p-:>sti’1iq. (cg:-.4-‘,:g$ias;”_’.::,,i’_’?l’:’ore this
Cnurt on llji.’ was not
correct. ions: has not
a-“M-‘~……,.l J. ed. ‘.4′
t1m§-};”::~f;£i’ca- «:S1-j’u’aiVr_~+.’..i-:_t- _.
kvaeepix1g”‘.;Li14.viejfiini’j:ha?.;V_’°’–t§9 case ire’: cf th
2005, _1’_.Va.kaii~u’p .1:’;.>rA~-.;firifi1 disposal.
Ger:-vt. Plaader submits that
ifl”1__f”1′:’1a gafiéigfof the complainant is that the
An
~V _ .’4 1 _ 1 o
:;ccus%u xaaa ariclated the menditior-.5 cf hail;
mat cpan far the petitioner to file a
V.”—.” fiIuv1i:i+::i.-:>n under Soctitzm 432 of Cr.P’.C. If the
uifmz-trus-rad has jumped the bail oz: vi-alatad the
bail conditions, he could have moved the
\
\’\.—“””{
1–I
.u.ux an-n.n-.-sauna. .4 J4 ._ ,_J
Sfififiiifi-I15 C€.z”n.’n.1.”i’.’ 10.: ‘un£.’u3.lnt.:.u.u Inf ‘I.’3a1.L1.
mm ma merit in the petition.
«E. In the result, the petitidfii: M