zmwwma wt" mM.nmMtM$m"-'9 Maaww x..wMam_. ma" mMwNM§.Mm&=\ Mzwfl a.Ua.mu 3...)? I%MKN.¥-MARK Hiufl LUUMI U5' KAKNMIRMR £"§a£:T:H l..WMi%'.* %...%?' %,.#?sE?(E%&sM3zM;!%,H Miww mmrmw IN THE HIGH ocxmr 01-' Kmwmm. mmn ms 'I'HE 25111 mare? % gamma A THE Hozrms me. Juslim _ 1.
Eramm@Voo1-am ale
Jevanaglsge 35 years, ‘ ‘V
Rio S _
2. Surmlmnth ‘
age 283rears A ‘, *
do fiV; T’ .V {5 ‘:–: ‘
3. Rama’ ale
Agezzitiyeeara ” _ =
Rio »
4. ‘ é
Age 27 $60158
VSomhe3.m1’A * W” *6. VA” m j Jaaraya Talalmre
fige3t3y% Coafie
‘ ‘ff!
= T ; 53¢ Mamhappa Kamaxe
‘:’£§&_ i25 yegaam Gee: Cwlia
A A R! «*2 fiswmam Gulbmmw
ShankarVa@na
Blyears one: Coolie
R1 0 Hmmma.
3. s{e mn Haymmi
Age: 35 Dec Coolie
Riva .
<:.:~…S"""°'–»~\_,_,,..»–»-~«V
"""" """""'""""'"" "W" '~0URT'V-0:1?' KARNATAKA man ccxum W mwzzmm 2-new mom? 0?: KARNMAM HIGH comm" or mazwmmm mun Luux
9. Subhaahalo Gurufingappa wade
Age33 yea.mCooh’e
R[a
10. shamaaav ale ‘ g * %
Age38 Gccmclie
R/o G-ofiarafiafii.
11. Dasharazh 3,10
Rio Borbaifiagar. —._ it
12. Rajarma-.310 *
Rfc V
Petifiomra 11» «
PE’I’1TiONERS
% %gBg%:s%:i%s;s;::o1a, adv.)
‘ …..
.,s.}?._F.% fo;r””B__ra1’1azna.pur
‘ RESPUHBEHT
A Rajaaubmmznya, H.C.Cr.P.)
Pe%n in filed undar Sac-.439
V «~””%*W 5. WE” mmmmmzmmm F1M.:?I’1 ‘a…«\…é’U3%5 U? I\MsKl\V$’&!fi\§\.F\ Nib” LUUN’ U?’ KFINNAEAKE; ?’§lL’i§’1 i.,'{..}M3N.? 51$?” Wvflfimflfififlmfi “”4-555+-‘M”9 WWW?
Qjfifl
a 3 MM ta 12 ‘:\ ;
Bramhaprnra Police smr5¢;1;L ” Ln
present petition both the
2. among with 19
pumahabua sqigxae, 153, 353,
210, +35, ssdxafle, 1491190 and aim
(2)1 4: ofnamagetn mm.-
3; crewman dam 27/sum
_ am Chandra a Jam Slwtty
J x.s.12:r.c bus that at about 5.45 mm. on
%% whm the said bus was pIy’mg in Gulhw
than -amxafi along with other 19
£L§>cua&,camtheve,me:vegedthabusamcaused
diwi’tbype1&gamnfi mfihfitfifighusasofthe
C….r»—~—~\.2
bus and poumci the petrolon me said bus and
it and thereby mused ti In the awn
mm. It is also aneged in the
worth Re.54,649[- which wmu
said bus aloe came to be
of the am mmphmt, {if as.
rewtwed the ma New to
31 of whom, 1395.1
he 12.
4. % Seéaiom Judge, Gulbarga
granted hail to Accused Kama
‘h::s__ ¢n7_.t.i§§¢Vvg.*eg#ii are all women. The bail
by mm 1:: Maine’ ml
the ground that as on the date of
‘ said pantie’ 23., the stage was at the m1t:al’ ”
AAfb£’u1vm”A figafion anti dam was some mamfl
thme petitiomxs prima fads skmwig that they
tiw wk! 05313:.-:53.
4′-§\””‘”‘\….»»
Va-mwm’vsm’n’« as
W .mmmmm mws coax:-cw KARNAMM Hifiii coma”: W mm-:4wAm z-um»: QOURT OF KARNATAKA men comm” cw KARNATAKA mun LUUH
nmrwnemrt *iHf'”‘Vct a-\.:Nm'”9. ‘F 2?
“~”””* ” ‘-‘WW**'”,.- «W*’ “U”mWM»M1\M wwawn uwums wt!” RHKNMBRNM r-uurn k.UUi<l U?" K£–\!'€.héé*'3%Ei»\¥§.fi& Hfikwfi &..¢s.,.%fi,.3-2%? ME" %%MN§':!fi»W#M"kWa WE%..:M"| "mwwa
5. A mreful raadhxg of ‘Cm avarmxts
comlaint, it would be seen that the ‘
Emu and “
complaint almng um ofienoea. and charge smut is the 1% ct! ;.)etitinnv;£ apptrar m the said T%m, I am of the
9pm’ 19- mm 5 to 12 are onbr nmtitled to the
ca-2.222635 « & A
:5; petmon 3 anowaa in part.
& m§a;é to 12 only ahail he enhrgedon bail
% fur1 3. mm: for Ra.30,00<)l~~
% F % ' ; surety fir the me sum tn the aafiaracam
1/ % { Caurt subject to the ccndifiona that:
s
Sd/-_-L
Judge
[1] they shall mt tamper with tw
evidenna nor shall they Z
[23 T1153! shall
mmtigamm. X L j
L:
:33; 33.: 5§..§.zx§ 5 Esau :9: $_E.azm§ 3 Esau r§_t a%a.E§§ $3 $309 23% §S,<zm§ L.o__w.§Gu $93 gfiazxég .§ E33;