xm ww” H*flH cmunw 3? KARHATAKA AT sawaaanaa
QATED THIS THE 10″‘DAY’OF MARCH zoaa
EEFURE N
THE HDN”ELE MR.JU3TICE m.ANANnA_W –‘
r:R1MIr~mL PETITICIN bin. 58 ” V
BETWEEN: “W”
1 EHflFfiPfifi @ EH$PflH%HAJPL . .
END AFFAVYA HIREMRTH*@ MRTHAEATI
AGE Ed Yfihflfi, 00$: AGRIQULTUHE
aim MNHRLE, TALUK: HUKEERI ‘
EEETREQT; EEEGAHM ‘ *
2 §% SRRGJINI @ sfifiALa'{“, *J_ a
awe APPA?Yfi.HIREMETH @’MATH3psr;g
-n
REE 45 TEENS, Qfifl:,EflflSEHULfl 2.
Hffl mmKALE,}TAsuK;,HUKKET:_V g
DI3TE1GT:5BELGEUH; _ yv ‘”
5 a **; >a;,”«_”_’,.¢; PETITIDNERS
i{B”r’ 53.1?-2.1 . Ei.}=afii;A’v7;%.E?}§J’ }’C.’Me’.E’£§_I3\:”,, 7
Mm T T
THE smAT3″% _ V. .,
THEE-. 5%;-JFZE'”‘”$FfiH E’*Q.L;.;ZL’E STATIQN
VHUKKEEI ‘
-ra-r ¢_zn £*ra-1- r-nvr 1:-1_m r F -.-u nu
.LJ.L :4′: ;.’~1f’i.J. L-3′ .r.u.:a 3.:-.:Irn’,..uu
RESFDNDENT
_” _.THi3_ Qnimxwnu PETITION is FILED Ufs.439
CR,P.fl B?CTHE ADVQEATE FUR THE PETITIUNER PRRYING
Tnmm mars HUN”ELE scum? may HE PLEASED we ENLARGE
THE ~FETITIDHER ow BAIL IN cn.mo.23o/0? OF
:”$AuKEfiaAwAH PQL1CE STATION, BELGHUM DISTRICT
V§~wH:aH :3 nzgxgwgngn FDR mum QFFENEE p;u;s.493cA:,
‘ flea fifldififi Rfw 3a IPC.
I’!fl”I’
Jr: 3 i.T1RI3’~51′?-mi; “€E’PITI€3H ‘””.$}’v’1′.Ei”-3T
I =.. 43 =
THIS HEY, THE CQUET MflEE THE FOLLOWING:
The dacaasad Ehiva gala W23 mar:
patitimnar Na.1 abaut 1% yaara pri¢r f fiq
1§.11nEflflT, After mflrriaga, ans umw&Tlivifi§*ih« *
tn-..-.=.-= ]”.i*~’£”»..-iI:”:5¢:’,’. #4″ g;we:1::L.+.–.i-mn«.n: r»m.1. _;a.’+.;=;a;:_j.tic7r:{é:.~”*
the mmthar uf petitivner NQQ1. fin i§,ilg20fl?,&tf
4.
abnut 4.flCs PnM., decaa$éd,_cmfimiEtafl féuicidej bv _
hanging haraaif in a Cattléa$had ifi’thé hfiuse of
patitianar mm.1. _
Tha icamplminfa given by tha
mmth%r mf deceasafi aQfi 3tafie$efit fif the father of
dameasad ‘wqalfi;fr&vea£ Vfhat =fiecfiased waa being
.ja£tnm3 ta*’c:”=lt§§= n gcflnnactian with da
‘w¢
4″ -»~- -M-; h”;p ;u’u. “W; _’ M .
M mfiflfl fly ufifi uUmd3hu,%fld pgrfintfi ln lQW-
Eu’fi The =.3tatém@fi£ uf complainant and
statgmfint VmfiV'”fathar af flacaased gives an
fl”im§ra:%infia_that allagatiana are made against
:ayasefit3@1n@law; flrqthe:-inwiaw cf dggeaaed.
* agaim$t patitianar ma.£, I hfllfi that Eflé i3
éntitled ta mail. In so far as patitianer Na.1,
Statfimfihtfi mf parants mf dacaasad ravaal,
g&titimner Hm.1 hafl subjactefl deceasefi tn cruelty
n
.i._, ….,u. _.u .. _ .3 -1., .._-: Au . xn|:’JIn¢.¢~|n-I-u~ 1-{Ian-u-.-u-2-up-31 “I”‘5-..n.n.n.-‘Urns-an.
-LJJ ‘»..v’v.o’JJ.H’17F’:.-H.-..l..’-.4′.l.| ‘l’I|.J..’s.-Ji ‘vI’\.:’W’.1._3′ ‘–1’5″:-1l’5i-N’-will J 5-I’s7J-‘5J- ‘\-I’Ju-Ef
praaumgtian arifles undar Sacticn Sfiiwa .336.
Thug, gatitimnar Nm.1 cannat he raleasafi an h3i1f
w
mg Acanrdingky, I pass tha fslldwifigg
:5′ R
rajected. Fesitianer ,Eo.E– is grantefi baii
aub em: kw fwllwwing’d¢ndi;iqns;=[2u’
. Ewt1;1¢flex* Nb§£ afiallI;hé relaased on
*-1
L ‘ 1 L _. _. 4 1.. .’ _.’,.. … Jr’; _ ‘-M’ ‘-E’
max; uh] exeaurang ae.DUufl .nu; m an ug
I-1: J5 ,.:31’rJ:’— &2’2-;. af_ ram; sursatv for
If;V*Pet1;i¢fiQ§.flb.£ shall not intimidate or
°fiamp&r_witfi.fi¢a3acutimn witneasea.
etifianér Nm.E shall regularly attend
Fifi
“‘-I
.. ;
*,=;ha_Eawrt.
sal-
‘judge
mvfw