1:13 THE Hxeaceum GF L %
namnmmmn saw my oFApm,:2o::9: L
Bum
ms HONBLE L!”RJUSI’I}E RA}; % a %
9&1 Pew__:g;_n gr
Betwm
Manjam@Mam’a@
Max; 11
was ycar_a§–._ % A %
Riat Bgmi 1:: * “
H i 1". H Raw ' ' s6'a91%»A _ % Hafiua --.
Village, Chamara:*apams'{%%
J V’ {By
V — By’I’ava1-ek;eIFe Pciic.-3
‘ ” _ T med by
r ” Prcsccutar
.. R$m1ent
% % % é X % my Sri Raga submmnya am, Hem
N”
Mmmm !NlJ5.«?1>.h:mw.
UK”? 0? ¥(ARNfi£’ffi«K% H¥G!~i
– ”7 WU!” ..m…,».mm mm e.Mm<'I W KAWMAM z-em-e cam? W mmxxmm r-«my: ca
1*}
This mm petition is filed uis 439 §.'.1i:r..'I'..,C_3L;
thc Advocate for the pefitinner pt-aym mat H«3i'i'b1¢.[
SC No.198/20{B on t}:e_;f'z3:a of 1513
Court nmy be pleased as
Banmre Rural Dist:-iet and -$'f£3.1;»
This petition mming van
pzmom is :.$:.and is facing
charge for % f 1 Section
302 of the gumshabxc under
sauna' rm~14~3; :'i4{?;*§:.;1484. Ag'?»?ff#,{ 32.3, 324 at' the 1m
alang with 'm Seaainrxa Case l*Iz::.198
of 2903 Judge, Fast Track Court at
was suamsful in awum'
. undsr the provisiam :::f it 4-3? Cr,P.C.
' K which bmcfit he anjeycd.
M
§'t'g;¢5¢Wg1_£'Nz.. 2' Ewe-9vx,Iaw .» o, mm mm luv: … ..
"mm-mmmmm mama MKJUEQT OF KARNA°¥A%fi% Wfifi CQUR3" OF Eéflfiffiéflafflififik HRGH CWUEW G? Kfikflwlfiafififi HEGH
amengt omen' witnwaas. wife of the "
examned an 13.3 1.2fl(E.
6. ‘I% learned Sess$;;r1§ V.
petitiaxm as one of crfifi, held
that his aimence awn fia;i.a.: 6.ngl.e*V 1 him to
which aveA¢w’di12gV. – him from appear:-am
an .. dam mt dispute the
a:::r;:used-petmo” mm’ was regular in
mm iiad mt mama any impadixryanfé in the
pnsectztian has also not pointed nut
V A ‘ “may erf tha accusad which weave winst im
The my uthm man whack the mm
% Judge has shewn ma mjcct the bail is that as
u:therea1*ez:mretbananeam1meda.nda*neam’theathm–is
cf”
r>*%.W-Vmwm. \>’hA\’m.>vvIn.
“Kfi«RN&?fiKA HWH
W m.W.mmm mxwm Wm: W mmmmn mm mam’ as mmmmm mam mum W
alwmting csamequernt to which the trial is
Absence af athm cc-accused carmot be a _
the bail to tha pctitiottwr. as ;p¢:;t:g§ai
exphifi the chcummwé’
adwmce. Be that as it
m’1~.::L1m5tances and time cf
@3111: eff bail til! abcdimfly
mmplied desersm one
mczre circumataw,
wifimut: _’ vi’ the case but
‘¢xp1a.-med by the accused, I
nmcrzeappxscatsan
pafifinnmr shat? mum» a mu mu band
km a mm at’ Rs.25,00&f- with me surety ‘m
theI%esumb:: memmacmngzmmm
Svwsiorm Judge.
N”
M”°§.7>**%.i?’% ta mrsomueue an
~ mw » ~.g_m.g«:.»-»-.«= wr nnmmt-nu-\l\uWe WEWH mxum Q)?’ KARNAEAKA HIGH cmm” Q? i{ARN&’E’fi.¥€fi. HEGH CGUEQ? 0?’ §(ARN&”§”AKA MIGH
bi}
W1
He shall wtlarly atnmd the
prosecution. will
Ta sat at rest fin
the
trial, at the
in fifbeam
7.00 pm.
3. P¢t£’ £ior;”s¢:ar’1dfi tezufislfiw t.:rr-dam’.
Sd/23
Iudgg