ix "Ema man {,'.€)i£RT :31: KA_RNA'I"A}{A AT B;xN<;Ami<;.:%: "
Dated this the 13% gm}, of Ev.Iay., 20% M
Before
7215 IIOAPELEMR mszzcg IE?' {;:_}2A;xi£;§1é;* - = "
Crimimz Petigbn '---232': 5 zvéczst ' "
Between:
V K Pradeepf, 26 yrs
SE0 Kxislmappa
Rfa Kothur Viflage
'v"i?a_§pai Taiuk
{By Sri S Sha:'tii ic:
By S?P, High Ceuft Buiiziing
.Bang3l<.;*r:%.§ "
V. *-.{B+_§.}» sV:&,é3a;;;§:xé1s;i:;§,é;«--.<3?;
Peiitioncr
Resapandcnt
.' A Petition is fiiexi under 8.433 Bf the Cr,P£Z' praying ta
gnlarge 81¢ fiéiitihafier an anticipatury 'naii in {ha event of his arrest in Crixne
" " 53g-2003. "
' '»--"£§iis Criminai Peiition earning on far Qrfiers this day, the Cam":
..._ i§1aé§§ the faifewing:
Jew
TV-.2
ORDER
Petifiener is said to be an injarefi in an incident W}ié:%,vhi§ A_carL’w2§ 132:; ‘
an fire and in that baskgmuné the aElegad.’J§§i£:iéént_ has :a:::¢s:4;;:ace;’«’ 33:3
cnmgfiainant injured is aim ms: r.}f danger.
in the circumséancesy mtitien is-aiE:§4§vs:d ‘§’~-.1n the fiéveant :>:fjar’ré:st esf the
péiitiener in wnnectien with Cfiine Paiiee, Eviadikem, he
be raleased an haii 0;1’$:_e:t1r§ng'”a”p::§4$:.’:1′:ia1l«.§:»-fine} Vfer.S0,(}{‘§i’:.f- and 3 surety
fer the saieii suzr;,4.sizbje«:ff fmlkzewiitg €:£);fi(§iA:i:§{3nS?’
o PetitigéizerTéfiaéiijmaiszé:VAifitx:s’éif.’éV’aiiabiéHie the investigating aganay’ as and
when féquéwd;
0 fie /3.§1_3H noikmilpteti §%a7iti’i”?i*3¢é”fi}itnesses.
‘V V’ Iv§§.’:sh:;llA rrzcwe fbf feguihr ‘haii within ans: manth {mm ihe flak: cf his
3fI”C-‘SI £i’I1§§ M5 him/64 Ouk e,Ut,x,7 4
54%-»/i
3d/-fie
Judgg