wwwmm mu mwmm-mum-«mama .ms”nwm’-“&- Wwwwm REA ‘W’3WW’ %.’.m§FMfl’§’ WF’fl4%H§Nfl&fMHR ‘ ‘I'”{5§”l QGURT
my TRE.H$&H £032? 0; xagxnmnxn A? aagagfiags
aarga rams was 2?” may oEqmAz §aa9[ ? »
may fiUW’BEE ax.Jysvrcsfix;§gAg?aE?§?SaL§ _
MHSC.CRE.1?7G!09 zn_cm1}£g§p.22i43:éo§.°
snwwmsn: V M V
ABDUL aazax %_>% M :-V~
sia KAEUKHAH “5-‘y 6;
AGED ABOUT 50_XEAR$_ . V ~4~’
axe nc,1a4, HmcHHzyU2§_ ~«,=
2Ar¢AEUM:V.. .€,” “.”””~*
MADE3fikER££ESK; v_’7’f _» … ynwzwzonan
, gay gii s G gaafimmag REDDY, Anv.,)
Rfl:’
srarg 32 snmafiaa ELISE srarzeu
;’RaMANR5&RE DISTRICT
§?a3$P3EsEN@£n BI P.P.
V’ RISE CQURT BEILDING
‘*. Bgmgaxagm … RESPGNBENT
‘x%~’m:$¢;¢a:.1?vai2oo9 szass wanna SECTION”
43§(l{{h®7 OF Cr.P.C., PREAIHG TO EXTENB
FURTKER 39 BAYE TIME T6 AP?EAR BEFORE THE I.0.
“% “3§$ Taficoxyny WITH THE Dflflfifi GE THIS count.
V “:THIS KISC.CRL.1??$/309$ CGHIN$ CH FQR
*,J $EARRG~IRTERL3C3?9RY APPLICATIQN THIS BAY,
WTHE CG§RT HEEE THE FQLBOWIRG:
GRQER
Mi3¢.Cr1.1??0f2Q09 is filed. by the
petitianarfaccuaad unéer Sectian 439€1§{b} af
L
In!
release, he aauld not arrange and 3§paar
canditions. The Criminal §etifi;§nj%§é e;@fi@gfi
was diétated in the opéfi fieurt in ifia gresanaa
of Ceunael for tfi§ gefiitiéhggg he afiéfild h&?$
made necessary arr§p§Qmé$§s*a#¥§a%a:e to dc
the needfu$;Kfl 4. §ih”x. ; “.W:
2. _u§n§g%”i%§5ufi§{ fic$r:fimstance5, his
cantent$gn*§§§§ffié §é%éfiv§d infanmatian anly
an 25.4.2§$§ .#fi4 Lh@flf¢am5 ta flangalgre gm
;29.4fl2§fi§§ubu£”§a_¢au1d ____ net arrange sureties
‘Gangs: b$*améepted and acted upan. There ia
5
9
x
§
x
§
@
2
%
§
fiw
S
§
3
§
u
x
§
m
E
E
2
Q
§
him
3
§
5
9
3
t
E
2
§
§
@
2
2
§
2:
§
E
3
3
3
g
2
g
E
ha gaéfi gréfinfi for extensian at tima.
*xT3.”–in the result, Hisa.Crl.l?70f2UO9
f%iis and the same is hereby :ejemtefi..
5é5
Eizfigfi
Qpfi
mwwwmm Vkfifl E”&z.k*”Vsi¥’&.fi’m;°’*’§xh$”‘<'.w"<mffi*'fi); 'fleemhfiflfiflfi fiflvfim '.»..
befare the Investigating Gfficer on 3@;é;2§fl§»
Therefrzxre, he pxzays for modific_a;t§;¥e.n' _§§*£
on 13.4.2009. Keepiggin vig#~thgt7£hé dx&efi*