Wm WW. W mmmmm mm mwum :<%..Mamgmm.£m mm mm? 0? mmmmm mm; gscmm W mid" Mfi£§"flaW»% Héfifi fl .331».-11:3 mare Pncsscmm. I IN term HIE-I coum or mnmrnm AT nacmn ms THE 01'' DAY or sEP'rmmEa..M%2, §-asif BEFORE mm Hownm: 1'!R.JUSTICE' 3 A13: f 1
cm PETITIOH NC’$”;’f§:§34/Zéfit? 9:”
BEIVEEEN:
mm sxo SI-I?kBJI_1.¥.«’aEé?1i.’~£-‘xlihi,
AGED ABOUT 19 .
R/A LAKSI-R42 B5UII;_x’1’Ii’3fS§.. M.
NC’). 101, HOUSEV..VN€3;’.;__14,_v ~
c . V. 7:3 . G1; mama,
smsamnm? .–
_ V _» _ _ . Pmxwxonzn
(By 8123′. ‘ AnmcATE;
Am} :
mm% o2 . mm
H.’P;mU.’R’- _3′:’DIa’ICi£_ V.
mmsmmb L
. . . nxsmnmzer
%{13_y%%A.fsri%”‘a.v. RA:-cazmfi ace?)
arms c:1u:..p FILE!) U/9.439 c:z.p.c BY ‘mm
5-on arm pg-rmzrcmm mnyrxe ‘.1’HA’I’ 1’1-as
£3???’ K&E%N&”WM& WQH Q
2
HON’!-31.3 czomrr my 33 pmasxn we
wrn. on BAIL m cnamo: ssoxzooa
yonxcz: smrxou, mnmm ‘rALv_z:,. ‘
FILE or xunsxrr JUDGE AND
mm orrmczs P/U/S 395 O!_xpc*. x_ * = A
‘1″!-{I8 cnmnmz. _9z1’I1f1oi§»-%%Ia_ ‘div FOR
onmns ms nay, ‘1’:E “js*:<_)'0'1_u';_ firm ronwwzus:
fiqcfiaad No.2 in Crime
Na.:53%6TI’2a#i;’§a 21-2.1-zoos for the
offe; n¢§’- aectioa 395 cf 19¢.
A :,.,’1’he..&a1i§§&£Vion against the petitioner is
with others had hatched a plan
3
§
3
§
@
2
&
§
%
fl
%
3
m
Q
9
E
§
3
3
§
3
%
§
%&
EQ
§
m
Q
:3
a
$3
m
§
3
E
take it to an xwnote plam and
c:o:ma.j,__i& murder at the taxi driver and further
dccoity. with this modus aparandi, the
” __5accus=ad had taken a taxi and murdezred the
drivn: of thfl taxi.
~ » «mam»-wumn mews; ::\:-“~’e=-:*’-=:=’:§:9’°3’«»§ir£1Wa§W-agfl 3″?”-:f5′?”§ :w..’:”-