ZEEE TE-ii HEQE”: CCQQQR”? Q?’ %<fiR?'é§aTé§§<fis $3' §fiJ'§€i3;52§LQ%E
3s'%?'E§ Té~§E$ THE 2%?" ms?' 3;? §ECEF'f:BER§. 23%:Qf-.. *~.._
§E§§R§
'mg %~%Q?%é'8L§ EVEQ. 3a.:§'?:£§ sasgagasa Rfi:§4%E§'~!'§' : _'
Cam, ?2é§.§§?i <3? 2}i::t:'a9_,%%%T 3
Efiie :
2.
§’\«J
,1 EVER. $i3§j§’*%E¥\.E §i3:§-éé.
man 32 vgsziag ~ A
3%; Q? f*=’%R..?§ISE%9{ §<u§@:%R :5,§§~a.»'-z:
¥G%E'?%ER%_"2' R;';fi{T E\§Q.%?9 H % % .V "
2% mgm, 3% £R{':1%§$, S{73'f'4§.;;é3'i?%.,
S.5;§'£$§.Lfi§.E –~ =
P§;§$£E'»é"§"i_':' §,,i:p é 
asa ;:.m*3i;€j,§§§a:§,g§§§;;:§%i§é}% ,5sa%$ 523%
am. §:3:5:’§:.;;%::::,s%%.. 3.5%:-:g:::
msgfi 5:3. vaaas ,
53;»; $5′? §,;…%”§’E i..§;%f§:€%%E: mas? $,A%-é§a
._ &§;es;”€. “§§%%§”§3*;4?§%1.A_$AH§§V’ %%%%
‘;%§§:{:: 35 ggfizg ..
‘sxsgiggg-5:23? Kiiivéfiafi agfia
:v2§;,: $%g§§3;eg€* ééxzeég
 M53 iggggag
fig’ wfi; szgza §<5i§§'=»'E:fiR, gaaga
 éa§?;'§f:§:;'§§§;§, ms. 2 35$ a: gag
= -€¢:/5:3 %'*é$2l3!'3, C%"§§e§'*é§ER; vzmggg afiasg
v "–é=§_.§;$i:$EW:.%R, xagmva ms 53;.
,,.§ETE"3"E$§'<§§?;S
§?%,§$. i….s'%%!*§ PARK." :%§§§£:fiJ§'ES; §%§"2f%3€fi{TE§::
§£«z..,.
:%§’§§? Z
2. $”;:&::”& 3?
Si.§§?%&?/Efix§’~$;Y;&,§>§}§?fi. iwagzca £”ina:§:m
RE? 3′? aavéz §”~”LE§@ER
HEGH €:<.:u§;3" G? mammm
amzsaggsag.
2, WE RE§£G§’*é£:L ?;a$§?§R:€:” QF’?I€ERf=_
as $55′? mag, 3″‘? SLQQK
§<€}RA§v'§fix§'x§fifiLA
§fia§"a§i3A%.G§;E – 3&8 3%
3., m. {$§E..}APgSfi 3&3:
g--3x21a§R@u§:§ FL$§R_ u V §A?x§.5\%<; vum §3E'£§? §EL.§-ii we _
” . ‘ -…’;;§?;%.3$:D<'3§'»:§£?~;'?S
"mg 522,? 3'3 ;=§:.a"m'1%%:,§;:~:'a$2'%§§rFc§_.?,c gamzma m
Q%3R§:§~% "ms _€1?,z:v¢E.;E:;%z:2:§;;:::; "..,:§s§–%%« 5-ER .BE,&§E?'«3$ saws
:»éQ.4§;2§a5 RE::$:$§A;;:VRE§} .$5.§"a§;':2.%.»–':'"s-zsgkk' §L3BR.fi?vER§a§"*€_&PL£R&
mafia m;§§M%.L.;§*jE':~:.,$::§és1:2;%1,_E~;:23§:"€:éée,E«.fEf;+§§.fi 2" wag. CaM5§V':.;
§&%G£L®R§Qé:' % _
"'§'é%-§:S c;é1.'»«P V ':::§;»::':x;$ tea: Eifiii ;%§?*§E§SE§§%é 'T%EES?
QM, )%'"§«&%§f;;j5:::.::a,.;§%,"E' :v:;%..;}E ?:«;%: ?'§E.%..G%"£.i§'\-E§:»
'*§%éapé%;%ii'%'£k§*:e:§$"vggiie gyfimeéaé ggaérzgz an im mag a?'
fig ai:-méiai?:–%; §:.éé?°z":%i;:§§ €33: we $3 Ceéu £3,332 Eafii fig? iéée
.V §e'?'§'};:L§;c22wT§:;,§§:Eé%2§§§a 133%: Efiiiififi 4§8:}§f; aséé Efiéég} as? $5; 3%
:%é§_.§é'3%i%é% raiatifzg is fieaiziz $3? hér éaaghtar fig, ?*é%§:s;"e Eahag
§/Qg»
2. Iniflafiy-, a FIR in cram No.46/2905 arm geéfhg
registered on are me of jurtsdicuomi p-ohm find? _
lnvmhgaflon, ‘B’ fever! was filed to which 1.
mm a protest patttion on 23.os.2ms. ;
3. The learned jurisdictional
protm raised by the to
senior offlcer Le. Amstant Jayamgar
for further tnves$i96§i§5n.. 3&7′ th§:f»%m:tn§r% Invwgmm,
Asssstant iiigrihagar fund a figs!
report again 2s.os.2oo9%. mm
on the said ~e«:ssm to the compmnam and
he has not as 
4. = aezsgumsare In this pwtlan envomq smm 452
‘*-..to qua.§h__ t§m in Crime Iie.46/2895 on an wound
— –:..’;:h;§iV..despite bang lnvwgnfion, there 3 no can (I360
;.%%%keut%%1%ag§aas;sa.- the petiuomrs to mm mm tor an mm
‘V”i”p1ifi Ish§abie under secfions 498A and 30% of 19C.
W
5. The 2″‘ ground wow in ms puuuon is mt as ;m%%es.% n
no finality to the proceedings In Crime 
movemants are rwrlcted and they I ‘V
leaving the country. It is further
pendency of this case, the pet!tIonem_uf:2.u4ld
6. As could be seen from in crime
No.46/os have mm an ‘a’
report.
7. As of anew; report sabmmod by
jurisdictional agmcy shaming no can
to tfie’ But as rm emu’ has bean
mm §:«y Vth§L%Ma§m;nu etttm accepting or rmcung the
ma: r§;3aAEf,,.th'”e pending on as file.
tag ciiémrmancx, right course bu to dine:
 to camsldar the anal report keeping In
. V _r’_:~:in§”ti’se rwnse If any from the oompialnant and pm that
in this regard as exmdmousty as pombk vmlire as
Q
%-V
§
outer Nmlt of one mantra mm the date a’ racdpt V.
this order.
9. The rend’ sought for by theVpwt;§is:gfI:¢ §f$A’ to eh§&%§j?3§%A _
is deemed but the learned is ‘V
order on the ‘B’ 1-wort withinzan qe:taV?§:siiitF.9f ohé’mes;th from
tha date of racdpt of cepy u6f t;.$13§ tho am of
the petltleners to quastjgn t:.jti§ is vlC§$’::G’BI to them.
with is disposed of.
% Sd/”‘5
JUDGE –