wlifiuil
' I\4"'i!'hlV&""%ifii9'"'9L5I'£Wl W"NWxu'«'FV'9 ka%Ji;J?(§ KJR"
C
I
E! TEE? HIGH CGLET SF KA.RNA?'AKA A'? RE
DATBSD mm mm' 16*' my G5' APRIL 255.9
BEFGRE
am: .ae;=2-.=*5z;§.' 9R..:rzm*rz<3..Wa_<Jx_;2:.3cz9jV :33. PDLICE
STATION 90?. I233:._.o2*y§E:ar:1:gP_;u;--ss.'-1«{:_3, 14?, 3'34,
114 R/W 1&9 3_PsN'.§--38?:-. 01$ "IPC ., '*:.*fi....»AnI::1...1:»Is'I'R:c'r
mm s1=;ssIc:2<r:5"%%'«..m:,r1::i3E' AT »._m1~m§m Anxsmsssn BAIL
APPLICATIO}»{ Q_ 2;L';3.20a9 IN
cF.L.2«:3:s,..1~1o_,ia_ 6i':a;;:Qss--».g --
1*;-Iis; " EE*r3;i'.':§ é::;:; can run 39.2225 THIS
way, was '~£f?.2URT";'{A3.";E mznawme:
.....
“_’fZhé f§9i§fianaxslaccused Nos.1 to 6 in
cmg 2:::+.f.>’,a::;3,?2:3:)9 af Arakere Felice staticax,
W §;i:§n§&fiatnn Taluk, Hamdya Qiatrict are
#é£6ré this Saurt under Section 433 $5 Cz.P;C.
V._n5a$King antiaipatcry bail fer the offences
néxundex Bastions 1&3, 1§?, 324, 114 read afith
Sectian 149 of I35.
wavuvwnuu mu ‘lilll ……» ..~ ..w..
% $3″ Qmmm ‘M’ K-Afiwflflmfifi WWW *-giwtijm mew mmwmaaw. 2-smm mwaeuzu us” nmmwmamnm wawm «WWW-u W .wn.w-w».,.w.
at
in
an
injuzuad, thee cpinien csfi the Daatar that ha hag
auataimd single injury cazmcrt 33$ attceptecfiV *.. :’–_:'”»,
6. Keeping in View the
injuries ircplicated and the :=.A;:ee¢a§’§§*$–.p
prim-fasie cage made i;t_ f:;::~:7;:’._ ‘t}V3~.~e
111153.33: Section 39’? £316 IPC. g;:33un.ci
tr.» ezzlazge the
‘? . In mfi Al,
25.3, M, 21.5%” bail petitian
of A2 same d;<::=es not
511 mriveyés-3.' fez: rmx:§5,:3a;§&*;;é:;:z .
%% ggéqa