wm«mww:I':zMI.J£ WWW .w.mm..m.m rumwirt WW5; mmmmm Wm Emwwfll W mmmmm mmm mmm W mmwmm E-i%G§=§ mm? 0% mmxmm mm cow IN '3.'H.'£ HIE-I COURT OE' IGkR}¥i'I'AKA AT mmn was THE 07'" rm or A!IGtIB$~~-$Q§_§':4".j' mm rmmm ma. Jvsrzgéz CRIHJJIAL PEII1'IONi4Eh '3e7M2%.ob'9" ' BETWEEN % a zmnju 9 Manjumth '_air~w..I<u:.;1¢_ , S/o 31:1. Rain A} V ' Aged about 21 yearqg i' 2423.22, G.K-IQ} Qalzpagé' I 'J. Banqa1o;.u"~'*..__550';'--_O?8«=:__" PETITIONER (BY,sE¢..I'§ '~§'.f§§*;:;;. e SRI.T.S. etmumm _'m;n..msc:-exams, ADVS.) State House Offiear, am.' ~r4raga:' Police . S1;»&3'3;i:9ta;Ba:1ga;1_}:;re . . .. RESPONDENT sax. 3. mmmxsma, ace?) ¢R1..9 :3 nmn ws.439 CR.P.C Elzaxm; ro ~m1s wrxrxox 32 smmxsm; mm PETITIONER ca: ,n2m. m cam :~r<::.-:23/290*: as 5.9. mean AA QOLIC3 3'1'P:.'1'IG3N EH1} C.H?§B.€rE S£'I.'£E'I'ED £14 £3.13. H'f).,28204/200? AND Pllfifiiiif PENDING BEFORE Tim C1?'3'.'Y FEST TRACK Ccurt JHDGE-V, BANGALORE III 9.6. 'gm. 191/2003 :01: was ormccn muxszmnas mmzn <szc'z:xoz~zs 143, 144. 147, 148, 302. 129 (5: am 149 or I.P.C. THIS 6.111% PETITION comm oar FOR exams THIS DAY, 'TIE COURT 19:13! TEE FOInI£}WING:- O R D E R
Petitions: in the accuaad No.3
-azaxzom registered on 2:” septampgfis-%..,2:z’Mt;7L%%_tam?’
offences punishable under;
143, 302, 120 cm 2./wags ”
2. Learned Coungai ;;ét’i:1%j.s;>¥}.e.z’ sumits
that, the accuaavci””i§I c_sa been erzlarquci
an arm: 3913×2009 and
3s14x2oo ::” f3.s_.n??%.,%颧9kkk% and 04 .03 . 2:209
r95Pec:t i?m11u’–!”:; x’ :9: .
3.. The the petitiemer is
that, %:~.M;ga.aAa.u1¢%;d with knife on the back.
aaéiifiéd N:>.1 is concerned, the
Vt’;te§?;ie against thatf the accused No.1
2 has Aaa_ua3;’i:§aa c>n asbdmuan.
‘Ca«naV§’i.dering the nature at the avart mt
ageainat the petitioner and also on tkm
“”–…A»””g:E’¢>und that the aacasaa 3595.1 and 4 have been
..wmau \nM§”” %M’tK%%!3″‘%%*£’%W.£”°’§ ES”‘E§’§y33’u¥'”Bi wwwmw %”?W”%%.§VW%§&W5’$Wk “SW3? MWMEE WV KNENHVMSMWPQ I”li\FI”l MKJWEB IJI” RHKIYMEHRIQ l”!¥K{iIl”‘i awwuam WV §’@§&W.K%£~°E[i;$v%,m#/E §'”fl%F£3!’E”$§ mwuma
enlarged an bail. thia petitioning: would be
3
enlarged on bail.
mawnvuuurnuvt «M35
«W»-wmmm wwg mmmmm mm Wm” W mmmmm mam mum OF mmmnm mm Comm 0? mmmmm mew com’
5. Accordingly, the petition is allaééegi. The
petitianex in: dixocted to be ‘bail
subject to the following
if
Thu petitidrsger-AATéA.f?sK4’ia3{.43~’ “E21
peJ:aonal ~ _ basin; fog-,–‘.L_a, ” ‘(gm V f
R.D.25, wifh. . V 93!} ‘for
likg. J afitiafagfiiion of the
Sassibng JI:§d;§;’::.,’: ‘I’J:a::3r. Comct–V,
V nanggbgg ‘I’j’,z.~g em ;%’.1’Vg¢1-.191I2ooa .
é _ “wsihall not: tamper
witneaaes and
o.p’p’e:.z§: before the Caurt
‘V ‘ without ranking any
‘
‘~w H %%%%% sd/-
JUDGE