Eififiyflfi 331%" =- ' '* 'V*,.._ ~ - . . . fifizlfifiéfl. §§"%fl.9% H§§I§%"§ @§€3W%§ ?§_I3$%§%@%fi3%.%§%§'€r% %"i§§%'§lw%% §..,%.3§&%"'§ %'é..§% %.,a§'M€.&"%fla.¥fi'n'&S*.%§%. MEWW iwwfiéfififi W?" §'€~.,WaW.W.%w§%&M rmmw E.v.wM§M mus' m§~%§%fiW§**3.§.I.M§}MW zmwm wwmemsz m nu: men oomzr or xmmraxa AT BANGALORE} DATED THIS THE gm my 01-' JULY 200$ % % I3EFfNRE THE HQNBLE MR. JUSTICE SI§§BHg°.$?;EI"'B; An: ' J J 7
CRIMINAL PETITION m;2_939% :31?’ 2oo~9 %
EHfiWEERfl
sax T.M.sHmnwHaKunh§%§wnA;;”*?«”
5.39. LATE MUNINKRfi? T31§ib
AEED Ann? 53.?Eaas~».j ‘_ 1 ‘g
nnxnswn, GEEEfi’IN§IA seam TRAHINE’
yvw uTn.. Rio; THIEHE£?AflAHA&hI””
QENDIGAKKHRLLI”ESO?g;HESRKQ%E_TALBK
aAxGALOnE_auK5L-nIfiTR::f”* ‘
V 1’A I E” ‘ x _;{Q. pmwzvzomzn
{By x/5 RAy:vzaMA fi9#£§§«assoczAmss}
Rfifiz L V V
séfiwfi av caé PE?E EOLICE
.» f3H3fi$$A.,*
‘_'”$E?aS? $TA$E”?fiBLIC raasscuwam
… RES§0N9EHT
W f “a$y.3;i§a;’aauaxkzsnna, Hear :
*, “‘ §THI3 CRh.P IS ?ILED ¥f3.é38 CR.F.C PR£?ENG
T_?QmERLAR$E THE PETITIQNER OH EAIL 23 THE E?ENT G?
‘*, ‘HIS AEREST IE C.C.fi3. 38032906 {FIR HG.86/2G0130H
~, *THE ?IbE G? THE PRL.CIVIL JUDGE {$R.BH3 END CJM
NI’ SHIHQKQA, FOR THE OFFENCE Ef¥.3!’S.§E3§ AME 439 OF
I§C.
THIS FETITIOH COE%G GE FOE CIRQEJERS TKXS DAY,
Tffii C033′? MABE TEE FGLLOWING:
Glfifll
Tim petitinrmr has sought fizzr anficipamxy» %
Grim: No.82/98 mgstema far the
unéar Sectiarna 406 65 409 IPC. 1$o_4dosu%:, i:11¢ pefitififieffi V’
name wtm not mentitmeci in the
mm invesfim the matter,§the£&’ £€ié.t Vthc
wfitianar W316 wax
at the miaevarzs; ‘t3′:;:§;3 manna tn
aha: time at’ ¢&a:w–s}::e¢t was
filed 911 “mt baen arrested
finm the yearv 1i9E§’3,,V cimumstazmes, I find
that in the imvmt arreahecl, ha may seek
*3 filed, same may be
fiafih, but not iatar than, ouaar
sat’ the date: cf reaeipt 3f 3 cm}? at’ this
sa/-g_
Judge
“” qM’*§ {LIWMKY Q?’ Kflflflkffififl mam €.J§.:!’E.;§K[‘¥ U?’ KRKNATARA Hlfifl IJUURR QM’ RARNAIAKA HIGH QUMKQ §°€..fifiMiE%Ai’A!§A HJGH CQURT OF KARMATAKA HIGH I