3
nmvwwww
.§
%
.9
t
Wmhewuwiamrs mm}; $fe(.AW$:.arm.m%1In*”‘n1m”%hifi’€o.é”°°£$ ffltbm-:§£’?W”&> ‘Rmr’*eafl’%oo53Wmfl ¥adNi(‘” 3l’%&””§s$*§o9W.a?M>.¥%%#\v.$5″§t l:””¥$%W?”§ ‘5wW»3’%u:5W.§ WWW m¥%§§&M%fiW WWWW
Ilififilfifii C3131’ OF HRRNEAKRAI
DATEE ms am 20″‘ my on” ocmsnn,
BEFORE
rm mmm muavsrzm
cnnmrar. wrrrmu séeb/26¢:-_§ ~ 1 ”
warm
1 DINESH 5/0
amn anew 32%man1s, A
nxor GANGAVAPJA kmmm,
mnmwxxgsrg =
2 fl”‘A2P&WI”‘V’
we .;c;z~:«:rs
Am: % w_
2./er a msr,
KOnfi¥GU.BI3T;!._ ‘
3. .5, s a.
SI. «V.AYImmE
I: M 298?.
4 mmw “Dist. . . . I?R’I’I’3.’IGN’ERS
“.$::i’ :…’?ENERE8i!!k mm smvasam, Amrs )
JWWE W? WRKKWMEMWM mzww %WW%¥ §.fi,5°’*<[Wm&"5W!£%fi9%f£i5b'hW§:.#3k maww mwwmfi WW mmmwmswvwwm mrewm MWWWE WW WMMNMEMWM mwww mwwma WW" mmwmwsmmm mMw!uE"'£é mmrwzsmm m
A2413:
STFEE 3″!’ 38%! E0831′ W1!’ ICER
RN%,
REP 31′ HIEIC IPRNECUTOR
H163 comer ormnmram A
(By S.’£i:I-IOMWREA, HCQ }
cn:..p H-11.21:: UlS.I’ $.V”:’ .c%:1=..”y-.r: ” mt; ‘1’:-I3:
mvocmx mam ’11-as
mm: coma’ mt n’5%2°3;:isg:miA[T%%A?:=£3Lmke1.ansx -rm
rams. ca: am-V, ‘<33: 'aiimn mazstr
1:1»: ronz:s§1€%[V 4;6i{i"8~~~09 (rm no.
57’Ii2oo8: orrxczn,
ormwcn P/’0’/8 62,
ac. 1oé(A) 127w or xammtcam
comes an my. onnaas ms
.% jmi. mm mm mmw:
03.933.
x potitionnrs have sought: for grant at
A’ ‘A-V_V§m=”icipntazy bail in connaction with latest
= !%’o.46/Ga–09 to: 1:118 alleged. oifltencaa
3%”
3
mmmwm Ilualunavtreza vamvncrmwimlt Wm
.§@mmmmmamtw% waw°w vmwwnms mm” mmwmmmmmm mwnw mwwm wt” mmwfimmm l”lfi.§’#”°$ Lmwm WE” mwmfiémm Wfififl a.;:wmM’
puniahahlo under Sacztiona 62, 80, 104$}-___ x:/w
Section 1271A) of Xarnataka Forest
2. Heard the learnedI-“”k:ou:;a’.§1’_ ‘ ‘ fthg: x
roapaetiva parties .
3. The allaqatim; f:h_§ §§t’iAtiv;ners is
that the pat1tior:#§:;§’ :3-that accused
am: to hgveéi; gm wand true
which um?’ Healamma in
sy .1333; ; * ‘ V ;,-fititionera have been
for the potitionars
Iwcusod Nml has already been
Ag§ant§¢i”h§i%i .
V in czmim ratieim H¢.100?/33009 this
.;*:mirt has directed the wanted to appear
Whnafora the learned Haqiytrate with a diructian
WJ
WMWK ‘MW’ mmmawmwmhm NQWW Ku§J’HFl’€§ t.N'” %MKWfiwM.i%.fi& Wififlw Mkiwfifi WW flfiflfiwfiiflmfifi WQWW %s”5a.aWJW§ WW flflfllflflfiflflfi WEWW MWWNE WW tmmflwawsmmm Wsawm %WW%%. I!
to Kagistrnte to dispose of the
application of the petitionor-nccuacg§_”f£s:§pi2yg
in View soctian 104-D of tha Karnaiifika
Act. ;*”~-
5. In mg or %%m is’
diapoaed csf with nbczty t-he p§5t’iAti~<$na:a to
appear butane lifiéifitzgto and soak
.x
'-<"';,.»~!£f._c~'~€~
/J4./K tjzhg cf the bail
app1icat'i¢§&b;.._ViA::~-59; "~"V§5s§tj.tionsrs by the
bail.
1«’£UHi¥iI¥i’=’1’*~”»’*’=;/ifihg Suction 104–D of
thm xg:pa:§£§ iw§r§§; “act, thn petitioners
shall :{o~:: bakkaypxoaenaea.
sex!”
36985