nu-vs: \-Iurnunnn tun u\r-usuur-mar-n\r1 III\III \¢y_’\-lV’\lI\I \II I\.I-II\IVI1-u.|-u’;-1 .”\;.-F 9:99″. \’f n;-\|\_|’.|N|[!”\l\.f’! “IIKJTI QKJIJKI V!’ NRKNHIAM
E’TEfi§}{§3§§€E3£§??€3§’E33fi¥?&E3&£Y?E&AR{h&L{E§Eax
mms ms ‘rm 15¢: my 0:-‘ may % jj 1; 5’ % _
gmmm
mm ;§:s::2§§:,E fimmmax giamx. ;$I~§Aii;Vi”.£§. 1E2°;{3é¥-€:) i}:§’§Ii§§5gR :”
gg§§Efiu}§§§fi§3g§§§§g;gi}jQ§fi3§$§&_m ‘j
H _ “a 3
Gzaxw § $=;;3m:aa*~5” _ ;
fiffi afifififififiififi _ V’
mm ;a.3e::%..??A:>2 _ 1
Rxa asyAfiR:.§ME5aA3s$sIA?Ififi-w,
=*.-a*Ez;a.n..r:»:.I:x4:.»*..*»a,zJ 1:: ~. r:;:=-2.c;5.5:–*+ ‘
MEAP: i.Zi*;E,’£«}’T’E.3′:§’!” ” — __
aa&GA&a&3~:g, *v”
“” ‘*1: ” . pm-Irxcusa
{By sr:{*:_ 3:
Ass ; V
~f5E’s?AT3’c$_§3gaATAxA
‘ §YETHYKfiAE0fiELU PQEICE
é SPF
‘_ ” _,x;=;gz;;:a._rAK.a._ 3:353 €ZC’i£§R’3’ 3:211.-Ems
~.
… REBPOXDEIT
‘ “7 =_é3y_:ziré. aaaaxfizsfiaa, ESQ? 2
W15 5:32.? 15 FILES 8.53.439 52.9.5 PRAYINS
%’fl*?.:2..T’E:x;aAR£;E *’3~:a PETE. age’ ma :2: c.c.»2:::x.141/63,.
‘=.§E:~m5a; 232-‘; ms was 53 $53 532332;} sums & 4:151-‘c.,
“~”HE&EfiENGR&fi, Wfiiflfi ES REGESTEKEQ FGR THE OFFENCE
FfUfS.38é BF IPC.
-w-u VIII’-liuyvirunl wu an-1:” urn-wuu-u c-nurse mwnuavuuvu -nan I\l””lI\I’l’IIl’II\l’l Illiail \-IJi)I\I \lI’ l\J”ll\I’I’|II’\I\I”\ ITIKJFI \¢’-JKJK’ U.”
IR}
*3″E-IE5? CRIHIEQAL ?E’I’fI’3’I{I3N {CQMIBEG 051 FOR
‘RES EAY, ‘3’”z’iE CGURT Pv§P:YIE ‘THE EDLLSQING:
GRIESR
“% pctiticn is filad uncE¢r:=_i
-for fin! af bail.
3, Pie&:i.::na* as ’31*1._AC.(“;§Iit’a.”§.?441fO3
pending sea the me of 2; f He is being
t:r1-W f:ar 1% ‘ I1 334 of
K.
3, is that three
1m}-ztm a lorry at 3.35 mm. on
Ecxrxy cirfvezr and cleaner with
Tm three amused persona aha
ma ta-mama the larry drivw and
Mm going for same time, the lorry
V. _» é clesaam Wfiftt rebb-ari 3. sum caf’ Ra.3,O00f~- 4-
” and t fled away finm the scene.
the palice have laid the charge-sheet agaimt
x/”
u-nu ‘1’Ilr1l\l’I av slur! II ‘I-p\l\Jl\’ HIT l\l”\l\l’II\II’\l\F’ “1l\Jr’
fem’ gmmam ineludixg Em petitixtamm” herein by
the pefiiinner as mused Ne.4.
fit the first irmtan.-::e, ‘Aim ‘ ‘V
the :1:-rder sf hafii in fawur caf t.1:aeev°;::’efi11:_.i;:::zj’V1<e«§?'~::'s;;'i %fj2ew,%k:%;%;§;i¢%[%
«em, suc.go.311;o3,u _%s’¢§2::;%A..;¢3+y’a35% am
S.»CuPaTa.46§iQfi. Since trial, he
“wag mt ‘5’§?fi’v’ was
5ubswguenL§_y” three
mafiaraf. %%%% & has med
% gm. T:m.ct Cm11-1:-H,
B §fi pra3Em for an arder
in be rejezactad. Emacs? this
. petitiamr hm already umiergsom
far afinug. 7-S: msmhs in this mamr i.e.,
in aim: ma.tt.era. But. the facta disc:}.o3¢
‘aim paaétinam was Enwhred in numhsr of matsm-5.
H¢ apgsam ts R 3. habitm eficndaazx Havim rwrd to
M
………. .. .\……….w. nlurl Luulu Ur KARNATAKA HIGH COURT or KARNATAKA men
than iatafitgi af tke facts and simmmnaw of the (2-sizm,
mare the fiazcm as manfinmd
mmiagm apirzinzz, mtmmt af_%2m.t:i;3e W511
ptfifiwmr is mmaaea an bail
5″ Emma, the feflossjirzg gxd§§i”L1:§s”3:;ac2§; ‘ « ‘
Eiirixrairml shall be
raémaesd an atfzm crime,
smaj-e.c3:
3;; a bond £0: a sum of
% my Thousand only:
far the like sum tn the
T. sf the Caurt baiow.
man attend ‘elm Trial Court
praswufian witwm.
iiiis Pafifiana shefi mt}; his macaw an evmy
Sunday hetwawn 13$} AM, am 2.00 PM.
W’