BURT OF KARNATAKA HIGH COURT KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA MIG?! (SOUR! U!’ KAKNA!AIS.A Hlur
Ifl¥1fi{EZ}flK3§i£X3UTEFCMFIflfilfiflflflflkfilkififIMKNIEALKIREI
TI-IE_HON’BLE ummsncz MORAN – * % L
EMTEEI)11§IS'[EflEI12fi1IhAE’Cfi?!flUCHJEflT2(XN3
I§£FtKflE
1
%%a»mc.p.’zm;:+sao 01′:
an? saanmn waxy’ -. i”
RVO ARUL PRAKRSH =v g””~’
A553 50 vanns ,»=,j. { ; .”»’*J._ j
RfAT 39.15, 3RD cRos3″_V.’« A , 3, ‘”
1 MAIN, 5.3. 8HmST31HfiEgR’pg *_ * 2 .3
EEKL FGST, ..=_;; ‘. *4
Bfiflahbfififi-§6Q”01?’;
am? CHRISTIER ‘
3:0 Lama FRnmc:s*%
Afififi 47 YEARS ‘.u’_ ,
RfiAT Na.15,,3Rn fiRQ$3~’
I ngzm, 5,3. enmswnzmaana
” …..
anNaALoR3~559,§17a_
~, FRANCIS E SESVR_PRAKA3H
{ age LATE vknmcxs ‘
53533 41 ?EAn$”.~
_ %jam,mo.15,.3an caoss
‘simagwn L.B.u3HA3Tn1aAsAR
afihh £esT,¢
… PITITIOIIIS
E 3.:-::.«..{ 1* “s:mm;=..um. ADV. , :
STATE 8? KERRHTAKR
fill-«I UHHIHMHHN .:n Iflnfifi untu H’\II.-nulnluu-ru …u\ nunrv-\ uauu unnuaunuuuna lI\ |\ll\I\”‘\. l..It\IL1 I-l\l\ll\J’I.l\II-l’\l Jr’: I}:i5’\(“f’y’\-l'{.’.l:l:\li.I \-I\lH’E\-fkI)l\~l\.I .l(\ I)lI”‘|(\’
nun: var nnmu-unaxn nlun uuuln IKAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGF
‘8’! PQLICE ‘.INS?EC’I”E)R
HFLL POLICE STPLTIOH
Iii-KNGALQRE
REF. 3? 33. PUB{aI€f PRGSECSJTOR
BEQEALORE
#3? Sci: HONHRPPA, I-K3?)
mmnmmm
‘re-3’23 CR£..P 13 315% u/s.43a”‘*-c:n.–.p.c Paavxnai
TD RELEASE THE 1=3’r1*1’mmmr;.:.~2=._ar~a ,afiI*L%.j’*:z¢”L-.’r:-is Wm?
or mama? IN cn.uo.1§exo3 ~01)-* my :;..s;~–.,_’»..%amaALoaE,
M-I33 zm ct.-::.2:c:«.2237ama, P222131:-:c…i-.:’gw 7;-2-z.vsj»…m.s {arr
ms 2: Anna. c.1~1.1~s,V awn “‘rHs*~. :,~m?FE1~:cE
9..-‘ws.341, .504 Am f:§3tE«.-_B qr’ Ema _ ‘ ‘
ms Cmnifihfl’_~..§§i’i€.f:*i:3ti*–«.._§:i2.!4_}”:*%1G”‘fix}. ‘ FOR onnzns
‘1’:-ns nu, ma cc;:x,;r.:*::_ mm’ -rs-:1:*~v1rc1_L.’Lc3a*1t~;aG:
7——–s::– .
T113: pause’ x; iv.;s % 3achtx1′ 433 C1-.P.C.
‘
2,” amga-mama fin’ um ofi’¢nt:es
L’ mm % ‘ 341, 504 &506-B of ms.
% % of the prosecution in that, the
‘ neightx:1n’softhe::ompla’mantItuuaum
be quarrel betwenm that petitaoners’ and
‘ with wax in place fin’ pnrldzag the
V
Inn: H\£\-IIH!\ulw\l Jn l)lf’1(\”\ untm wuutuuuwu Jn nu-an-g uniu uuwlwnnuuu Jn nu-an-s unau Huunuuuuu Jn i)ll”\l”‘|”‘\ uniu 1-nawu-nxmvnl 4n IMHO
UUKE Ur IEAKNAEAKA HIGH COURT KARNATAKA HIGH COURT OF KARNATAKA PHGH COURT OF KARNATAKA l”HG!’i COURT 0? KARNAIAKA HEB!
vehicles. ‘Iha rwords disclose that the charge-sheet was’
laid in the yum’ 2on3 shawing the f
sbuccrsdizxg accrued. Afier u ‘V
were ‘finned to the petitiofi
submitted by the petmom-5′
war’: mat named on than Court
was mt mrreot in agaimt
the warrant,
acaoordirag no Bums on them,
mmpmnmz. the said facts. than
re: by summing mmnnabie
warmn ‘ f_ _’ brm” period’ .
‘V 4. to the nature of allegations, since
‘a:*4 juatiae will be met, if the non-baflabk:
is suspended fior a period at’ four week: from this
M
fil\I l”‘Ifix”I LIUIILI \~l\!\’fI”fI.I\I’f\E _If\ ISFr\n’
91″ VHVIVNHVN -an Eflfififi lull-‘1!” WSIHIULISIHU Jn tslnrvn IJ£”\lL.i I-l’\li-(I\nlAl\l\-f\.l _lf\ sunnfi unlu Iuuurn.-nun _II’\ In