“M%.JNl'”‘¥ am . ‘ . . .
wwau we” wnmvmamnn ruwn wyewpm war mmmnvmnnnm nmmrz wwwnu Mr mnmmmnnnm suwm Mwwnu wr nmaawmmmflm mmnn mwum: we” mmmmmnmnueg nsun s,-;.
M
THIS PETITIGN CQHING ON FOR QRDERS THIS
BAY, THE COURT MABE THE FOLLQWEHG:
Ofiflfifl
The petiticnarfaccused Ng.1ffiafibfi$d: §fwV7″ ‘YT
the Camplainant in Crime ‘m§;2sXécg§_ §gq “W’
Easavangudi Ween Polic9r_§ta:ib# *is_zhé§aaa«
this Court under Secti$#H 4§$ §¢£:’§§€§tC.y
sacking Anticipata;yl;Bai;fl”f§% ttfig o$£$n¢¢a
undsn Sections é§$fA “$nd” 5§fij§ i§f,’I?C and
Sactions 3, 4«a”c §: DL?hR&t}.’
2. ‘Ufiéardzfiréufiéfifé.
Qé- L:K@e§ifig min …. view’ that the affenaas
v al§é§ed,§g§$fi5§ the petitioner are triable by
Gfiflfif; ¥§§fi§ is no impeéiment ta grant
f_w gnti%i§§t§£Y bail in favour 6f the petitioner
‘ “§Ebjé¢t ta aanditiona.
5. In tha result, the Petitian is
“allewed. The Inweatigating Qffice: in Crime
Na.2Bl2G$9 cf Eaaavangudi flcman Baliaa Statian
in diractfid to enlarge the p&titi¢ne: on bail
Lk/-