:2 $32 gzag Sflfifif Q? Kfifififififififi, fiafisfizaig
33 §’*f.§%?.E
§Ri.PE?1TE$%>§Q.5fE$§E§GE L “‘V
BEWEEE :
ifhamfira,
fife fiahadavagpa,
26 3:33.; _ .
§§.g::iaaa.E1:.’2zxi3t’–»& fi¢&ii—fig . _
R55 Ka£a%3§¢9fi$’Vi3§fi§§;VA’ -W.
fiavexi T§iak.{_t”j_’, ,'{V . FE?ITE§fiER
ifiy §:i,,;§§BE§§§g§§é;*gggaééfig;
Afifi V V V M
Stake »<.%§*L4_§~:'42:;*2£5«s.%;ié3;ag
i$h;LEr&;ri§3§2::*a_ "£§…E:, §%.Ef:.%'F%3}'€§E?~¥'f
3%
*4
-«with-any 4.4.: 2:
‘”w_gB? SR§.§,EAE§EEE§§%% fl £.§
?HES« fi§g,93?:?:@§ :3 FELEE UHEER fififigéfis Q?
sa;fi:xA;’eacE3§a$ ggaa gaayzwa ?%§T ?x:3 cmwaw
_ f'{34’t33′” ?LeE%.fi£ EZ3’£I.&.F{G$ “{‘HE §’Efi”£’§E£%}€7E§ $1′-E Efiiig IE5
*._u»u¢a.§¢$33é£2a§? 3? SHEK&RI§H&fi §9LzmE 3Tfi?ZQR,
=- &?c. w
_ 1 H ?H:s $33.9. CKEES ax E$R fifififififi, ?§:$ 33?
“~?x£ :3¥K§ Mfififi ?§§ §$LL§§£§$ :~
sa~a~;3«%~§ QGUR? OF KARNATAKA HEGH (;0U_;ET OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT Of’ Kmmmm HIGH COURT OF KARNATAKA H36}-i C
353$ @333 EEK :3″ gay 9? §E3a§AayWé§§§}?’_
€33 H$fi’BLE 33, *§3?zcE: §}§§5§§§§§g$sa;§; j
EGH COURT 0!’ Kmmmmm HMH CQVHM OF !{&§=t.%?«§.M’mm Mimi count OF MRNATAM HIGH COUIH or KARNATAKA i”§EGi-I (mum OE KARNATAKA HHSH cm
fififififi
Z’h% pfititianar I aszczusad 5
ua.334£a? sf Shikazipura. §gli¢a.”$t%%i§n *fQfi”
the rzzffianaa p’i.133.é.$&ab3.:§3 *;;n.s:iaia::_”fié1a*Et’i«.tv:*::§- 3?}-‘§.___
ZEW; is bafare this %”:«*.%u’z:f5 ‘L§’.I’;f5é3:V :’iff=§:5§::A§;i.Qn £38
£.r.E*..:?;. aeekirzg antimigatvazy bktaii. fés: ‘:31-2*
abasra saifi affs2:::.ea’;.:_ _ I
._ -3′.”:f2§e’TT.’«._ &£:’z13;:a:$ — ~§§as.:’z ma :2 hmg
impiicafffz-.’;é* vtifi:;*=; in ézheiz visinntazy
at :»ij§.’e5Vms§«.nt V ~ .._i-§Em’2a::s3 ‘aha §a::§.%;.i:3rm,r agprahama
.a:xea§ by tha pmfiige.
4′ £§”—-, ‘i’?ia galiea hava ragigtazvaé; a saga far
‘£h§_mf7E%nr::$ pzznishaiula aézades: fieczticrn. 3% $216
ficaazfirifig is the cwglaint? § :3: 6
.”fpem:.*:na afifiafiiltfifi tha §z’}Efi}§3.&$.i§.aZEt arm? Elia wife
zazitig Ezanfifi, Jfizzbfiéfi gcgzfi arzaamenta, cash sf
Lw}
;r:m«§ QQUW’ GP KAR%A”‘I’AKA HIGH OF KARNATAKA HEGH (SOUR? 0F K&RNATAKA HIGH COUR”? €%L;i%é;* MRNATAKA HIGH COURT 0? KARNATAKA HIGH C
R3.i,?$Gf- ané ran away. Thg fnrthar ¢aéé_af
gzeaecutiwx 3.3 %.:§’:a;t accused; 2=%”::>E.l $=..«.23:t.i . 3 ‘;7§’.V r;..¢
thair vaiumtaxy statamant hava stafigfi {Est tha %
pxeaemt: petitianar aéace §a:t§¢é§axéfi, ig_ fi§é}
mrime. Thera 15 no qaad grfiufifi ta_§a§é&tVfi%g a
anticipatary hail getitieé}
$. The pétitifigfifi fig §ra%E§§ antiaipat¢ry
bail. anfi. fihé}#i$?§§t§§§t§§§5~§£§icez $32 Cximfi
Ha.33éffi§: :i%” “é§$§§§§fiV EEé_ talaasa the
getin§§$%:B@&L§#ii §$ figéwgvent $5 big axzest
5ub§e%t!t§ t§¥fffii§i@1ment sf the failawing
aafifiitisné §*~*
,M i} * Tfiat”;hg fiéiiiianer shail execute a garsanal
‘u¥§§g§ f&§}E8.1§,fi8fi§« vita a suréty iar iika
Vsum fly the fiatisfactiaa mf tfié Efi¥&Sti§3tifi§
Gfficar:
ii§”;That the patitigaer fihail agyaar bafsra the
Eavestigating fifficax as $3 bfiffiffi
2&2. 33$???
Q
:
9
::
E
<
2
%
§
Ilse
@
I”
W
:3
0
U
:1:
9
m
2
E’
z
%
5
IL
0
E
:3
O
U
3:
R
::
E
E
2
it
5
H-
3
E
3
3
L3
3
§
2
E
K51′! GUUKE U?’ ¥§§%§€;NME’%KA NIGH GO-UR? WE” ” ”
iii} That the petitianer ahall a§pear as anfi when
*3}
,mqu:2.md far téza purgzase af i:z2;é;..?$._i4§.g§;e2§€;§.¢;¥r;
am i:’a%’.am:~-.-13g; at.i–:;’;:’::
‘i’£:La1: the yezitiezmr 3t;~:;ZaE;’–«n:zfi v2~£;§.t,V§i;
the §f%3$E2?.*!.2f§;ia’I33?: wi’zw=:r.é:3:%s=}rE:g $’ir:{:.%–ei:3::e”
fivtumeatg;
‘mat the §:atif;..f2,af:g.::_…§%§.2:;i.;E.._VLA3*s::::~;;§§\/f_::.%:J§xa§u§a«r
hail imfara 3. Eififith
£5:-rm thrsv ri3:;?;::.~¢~ .}_a.’¥.:’VV’- §:;t:i9és’; by him
bail artiar
s§1al:.’;.__1:L%.#V;”A :§;:¥{‘ the regular bani}.
§,:-at ti V 33′?’ hmff . \
7 Iudfi