. ,.   I   '  ..... 
  % j '  .{ssr.Ts%az HéNMAP?A, HCGP)
 ._ %.SRL.P§TETIOf'é ES FILED U,/S 439, C2".P.C. PRAYRIG TU
Q"-.._ ENL;ARGE THE PETITIGNER ON E-AIL IN CRIME NC#.141,fi38
  GF' R.T.NAGAR 53.5., REGISTERED FOR THE OFFENCE
  _ PUNISHAELE U/S 143, 144, 147, 30'? WW 149 OF IPC.
2
:9; 'me i-HG?-1 COURT 0? KARNATAKA AT BANG.fi§LC}f%."§'£E~.V_
BATES THIS me 4*" DAY OF SEi3TEMBER_ ;"c';¢«8j   .
555935  %    % A J
we HCWBLE MR. susmté 3;o§:\?3;'r:aM"R.;*s§s%«z.Ir4z "   ;
ggm, m,§J'.:z .z;'%&,ag 4a   % =
BETWEEN :
YQEJNUS @ BASU      
(DELETED VIBE'§)'R._£§ER:"DT,2~5:,§f.2.£sQ_8}-  %
3.} Rfi«FIQ*   '  T'  
5/:3 SHEZ;K £SM'fi¢I£,_  A_  
    
r\:c.293, .207" *r,:R 9,';
Petitioner is rarskeé 51$ afiituffiéed fi<}:,6 ifi: €:;Ei.fr:é:"VL?
Ns::.141/08 Téfiififéféff fer' thé"L«L.§ffence"'§:Vu'r:§.%ha§5§§e Wanda":
semen 397, me. wh:cr;,%%ams;ms:;§%&t;an gag fésuited in
fiime sf charaesheet in  
2. fiurirsg _:V;E;-et1§--4*;5§;:i'é:; 'a"iid athers came to
be a'r'restefi,: --wfii?é_§n  fiétitioner had appiiefi fer
'aaii in iflri.§r3§é§;'13.;i_:fif0b8;. "'-The same was rejected by the
jucfge, Fésté' .'¥"r9a£:§c;V "' C;«.*.~:.24.::i'r"%, 'Véangaiere, by oréer dataé
1:.s.2§os3s, Agamgtit, bass beforetms Ceurt irnthis '-96 '
 i:m::* é?' $é'éti5§%*~«§_39, Cr.P.<:,, renewing his grave? far grant cf
 ' 13. §%ii§1§: ' t,i2"-.§=fir1"z--,.,__Vc:§1.A
26.5.2808
he was m the campasiy” of ‘t§*:_e; ;;-:=:tit¥’.::r1 c=su:f. fghfiy
met Naudhad, Azmat Pasha, nVearV”fv’:–é,,?;f.j¥;::i H3333 an 8*’
Cram, R.’f’.Nagar. Thefifiad ._$§iett Bakéfié it: have
feed. At this juzmture, tA§’;;_e:f§.v”~”i**:;ésé§;:*’–V*’sitti¥1q on the
star; 51′ the ba&._:e?fi;;:.-‘cnrfi_§¥a§:2én£”s§e.¥%¢tv.ti’:iére and while he
was taii<;i_1r*na__tr:x a ijiffiilb ef i'.}&£'S£3f'§$ assatfited
him usir:§ u.§6ng 'fsv§'éf-;i},"'*–.:£é£3si:1g injuries to his parser:
i:1c§a.idi;=:'Q zzv.ri$ixa'i*:fi_'_Vi"éft As fie turneé back, ha ncticeé
*v!'A§"?a{2L;v:§5~'T¥.; E"?§£Si1j"s'§é_ad, Mfiétaé and Imrafi asfizziting him. He
:fii'S%2'«.fi_éf§§éfi«fifiéi-€'.'§':&Y haé agsauited Biases? with the same
swez':".:E~.
‘ “«Qr:H%he basis ef the said ressrt 3:16 fitatement giver;
in tha hesfiitai, a case was féfiifitfifefi and
‘ “”L§éf§ti¢ners am cthers wera arresteé.
&QL/
5
satisfied that the maieriaé avafiabie is mi 36
E9 émfid that a prima facia cage §s..m_a ée: ¢iéi’;é§;;;§’§?1s’tjVA.tfis;KV’
fiéfifiéfiéf far the effence 
Z.P.s.’Z..
2?. Fe? the reaserzs , étgiefi *£u fie.;:22etit’§vciA21éixcceads.
‘me getiiiaraer-Rafiq is gri§:;.t§é s.;;_;if§jéi§;*2’n__f:3 the foif-swing
cénfiiticns:
3} He:’s’h%V§’§–.éX£§<:L$té«.iT';3.L_Eé*:x.r§é3,§ fi§r'V*Rs.25,G96i- with Gfié
vV$.ure_fy=._%:3%'1–:=::b.e §iji§a_ é::r:~1….t.rfthe safisfactiér: cf the
3' 2.: 2"'i'sé1i7:f4:'z'.'«::2r2.a_:i' « ct: __ – '
5) -$§1a’i%i_ ‘§?rsé’ri<—.: "'§*'zf'S atierzfiafice befcre the
Eurééaiifitvizmiavi be-_i'¥«:e:"'LVstatEe;*z once in fifiaera erfays;
"Hie siiaii "§%..§tv__i:§;?wer with trmsecutécn wifnessas €32'
V. ;i£:%evT*a§EA_.;z::~en materiai; and
'_not ieave the jurigéicfion of the céurt
* %.e%ji't§éV–?§;s§t.'T1'firier §lIéi"i"I"Ii$S§§fi,
sd/-
Judge