mammwusu
‘””””*”‘*””‘”” ‘M “”‘**'”‘”‘W”‘”\*’* WW” ~gw~.»;éM WK” fl-Mmwmmmm Msww m…wm um aanwwmhmmfia mam uwuw 6%’ KfiRWfiTfiKA HEGH CUUW” CW Mmmumm fimfi 0
2m max 3I&E’CGUET or xgaynfimxm AT.EA&3fibR£
aamsa T333 :33 1?” may OF a2RzL;ma9 1
agyoas %
TEE &UN’fiE£ aR.avsTIcs.§«§335:EaE%$é¥a 5:~
cw1.p.Mm.1223!§9o9g f
BETWEEN
M¢HAHHEE ERIE , ._ 3
516 Mmnaunan FARQSQA}
AGES AEUUT 29 ysaas
HQ.16, fa cRGss,w~-jV’
NEAR saJarmynmmm*§_:
HELEG¥§fiAfl§fi£LLE ‘ ‘”
2ANGALeg3~53e_o2$ff f1′{ »’… pgwzrxamna
j “”” “iagfisfii Q Eflfiazififiafi, Anv.,}
»$HE,ST§TE fiF Kfianmmaxa
g3y,;fi3pEcrsRw$§ BOLI¢E
~.wJA$aJ3E?AN RAH fiRGAR
~ ?Q2I€E”$T3TIGH
*(3§mGgLQg§” .,. RESEQHBENT
‘¥ ;@B§’s:i A v EAKAERISHNE, HEGP3
‘ $RL.9 EILED Ufs.&39 flR.P.C BY THE
_-AEVGCRTE EGR ran yzwxrxamaa paaxxma wag? THIS
%m iKnreLE comm: may BE BLEASED TG ENLARGE tag
,”§§rn. on BAIL IR CR.Hfl.99ffi8 GE J.J.HAEAR
}p.s., warcm: :5 R533. sea THE osrmxcz
PfUfS.é9B£&3; 39?, 50$ Rffi’ 34 as :9. ram
P.O., ETC*V, BARGRLQRE HAS fiISMlSSE§ THE BRIL
PETITIG fifi 21.6a38 GRL.HISC.HD.l5§6f2G$3.
wawme mwwme war” wmmmmammra Hanan mwgfia my” amaamamgaamnm Wmwfi hwwfli war” mmmmmlzammm smww wwtmm W? mnmvsimmwximm Mfiwfi mgmm WE!” fififiimmflifififl 2-amm Q
THIS PE’I’I’EEOI=§’ CGFIENG QR ‘ESE GRBERE THIS
BAY, “F1-E COXIRT I-{ABE *1’!-E EOLLGIQING:
QRDEZR
The petitienerfaacusad :N6}i. in .fitimaW:n
§c.9§{29G8 of Jaga§eevanV RafiK2$§§ar $¢3icé§W ”
Statian, Bangalore City i3J§afo£éa§hi§;§fififitfi
under Sectian $39 ef Qr{E.$L;:%?ék;ng flail Ear
tha affances undar S%@tio@§ @§§§fi+ §Q7; 506
read with Sect§GfiR§4 §£1§¢-%fi§f$§§§i$na 3 anfl
4 cf fi.P.Act; fim_7~i.
2. flLegmfiéé,,§eunfiél –f¢r the patitianar
sumita fihat théEé, i$’Jmaj0r aontzadiction,
omiasgén in thfi case cf the prasacution and
fié3§$§$i$i§!fi§E the offiences alleged against
V him;”fiesfu#§$ér submits that the petiticnar ia
‘*§ £§ady gna willing be take back his wife alang
%$fiE”$£e kid. Tharefcre, the petitianar may
. be enlaxgeé an bail subject to cenditiana.
ffimfik that the patitiener ia not
mmm w’4I.w’w¢m’¢=taV::M’»+nIa’I$Vom<"n oauww
flwféfifi £3?" Wflflmfifififlfik WI?" Efiflwflfi 52:35" mmmmmammm !E("I$He:..'mL"'!K mwwmx WW Mwwmmwamammmmm senmwwm *'m¢"1W9°%fl"
II:
S. Tbs case af prcaacutien cannat he
fiia*balieved at this stage, I see no ,§é§du
ground to enlarge the petitianar on haii;-Q €,
7. In the rasult, t2:x;a””‘pati.tiQ§:’T”1v’f§;1j.is
and tha same is hereby diamia%$d,z