nwrt ww win we» mm-n auvueu ‘~uvanv»wV>’u.- \ ~71:-firm wmmwcmmlrlimmwfi rraman ‘U\Jl.zM’!h3 VJ!” NMKEVHUNKH “Eh”
This patiticn coming «am far czrdars thi~~s day,
the Cnurt made the following:« ‘””” ‘
A case is reggstaxéd *3§ainst: , §haV:
accused/petitioner 9;in A= ¢x.N¢.3Ef20O8’3 = by
ndabalamangnla P¢lic§gyaangaiq#§{fiiéfirifit, Inf
an affance guniahahle uhde£;s§¢;ionL3c2″§: :9c.
2. Camplainant is bfia’ik$fiétha, daughter at
ene Ugr&§§$p ifitég”‘éiia “aiieging that, her
father gs figiied éfifi aeaé body had injuries an
tha $§#d=%§d”§fia 3iéo fgfifid a staha lying by the
sida of tn”;-.die.aci
3,g’b¢ring”.§h# vfioursa af investigation,
:§piica “ha§§ ffigizad blood stained filoths from
acfiuééd $u{i éfifi at tha infitanca ax accused na.1,
x*’the étnérirafifiused have bagn arxested. Aftar
*ffin#agtiga£i§n, pulice has filed charge sheet.
8a§§§a§§ftha circumstantial evidence and based an
». “tfi§ fibluntamy statement at acusad au.1, police
“v.§éve nabbed thia petitioneriacaused.
4. Considering that the petitianarfaacuaad
is in judicial custcfiy and charga sheet has bean
C7
1:
. “_.-‘£1 f _
.._.., w..,,a.. W mmmmm a-mm cmm »aJ,2′<5£'*' mwnrmm New comm" 0:: KMWAYAKA I-HGH CGUR1" owmmmm 5-mm C»
.f:L3.ed and he being a permanent xasiggnt of
Hassan, I damn it apprapmlata tn grant
5. Acczzrrdingly, the petitiqg-:””‘..::§.s ‘_*~.$1§.¢#.ég1v;«_
Patiticmer shall be raleaséiféaszg AV
follawing candi tions:
a} Petitioner aha’1*3.:””V:axecut$_V_’§ pa£»§a§£a1 bond
for a sum of3V–P:$f;’2.5′;*~fJ_9G/–&”‘wit.h’3 at surety
for this satisfactinn of
the Court: ‘V
1:) _I-fies tgfigafi the prosecution
1_’ffé.ms&s5’\Ei’.{\L”~.:’- k L
c) 1′ 3ii5e’..– a.:;%i;1»§§t:;e::_cs_’ the £:<m.rt regularly.
Sd/-sf
Iuclg-"é
' f~€:%u V