%%’v£$Wfia
M-W’VM*m¥l'”% mxcwmn uvmmfi var mmwmlfim Wfifl-=§ mmm” W? :-=i;..s-5’«’*sefiNfiaT&Kfi. Wfififi CQQWF 6}?
waizxfi-;….g-.,.,nd cash ate was tabbed.
,..;’Z ~–«
ENLARGE THE E’ETR$. ON SAIL IN C.C.NO.83G9./D8 ON
THE FILE 08′ THE VII AD!JL.CflH-;_.-. E’LORH2
(::a.ncs.5′;’;as GE’ E-mum. es.,} Imzcm IS mcxsrmaso
ma TI-{E OFFEHCE PIU/3.395 05′ rec. ‘
11:13 PETITION OOHIHG on ma og:§é§s”‘v’s¥:§:s’V~.%éAy,
was coma-r 2-mos was mnwwzua: T’
‘rim 1: atitioxxa :25 ‘ ‘-sfiiughfi’ ‘ grant –
bail in comectien ‘fish–..§.’1:iii1:ei«_j§’o.Vf57;’20O8 of
Paonya Palica _!;1i_c ;Vj4¢e££’aj:;<;'§é+.§p1;niahable under
section 395 ofvAI£*£.§_.j:'~ '
in the ccmplaint: is
T~'h5*i?"' 1 am. when the
in the road tawards
_ ca
his hansa, £3. 'wahigcla aw tram behind a call
41,
Viiiéard the leaznad ccumsal for the
A'pot.iti§:£h§r and the laarnad Gawarzunasznt Blunder.
“4. It is the sumiasion cf the learned
c;:>unae1 far the patitionem-.-s that BEE’ watch has
been recovarsd from patitierxar No.2 and cash
V
§fa§l%”‘% £.¥l€”H§.£ wmkhwnwmaummma am. }9(IH/vn.u¢-
Q
§
§
§
§
§
E
E.
3
E
3
E
,3
E
Q
§
§
E
§
i
i
E
$2
3
Q
E
E
§
§
§
E
§
E
K
E
$
§
§
}
§
3
3
J
E
E
5
§
§
§
3
§
§
§
3
§
§
gé
§
i
E
i
31
Q
§
3
Q
3
3
J
§
§
-3 –
of Ra:.350/*~ was uncovered from aacansad 1519.4.
He has further stated that cathezr a¢¢1:;a’5:d has
been released on bail. According1y,’V.é..1_i§ §:. §§ught
for grant Of bail.
5. Tim learned G;>vfir$t2.*n_§1iffi’ “” I?J,e:a;ier””–
resisted the patiti£i§x.~.._V
6. It is £.*é~.g1f1 adécusad who
has baa-an xelaafid driver: of the
vehicle ‘K395131931 ‘*5
parit§ Vfl&é£fiL :fi§% ‘,;£$§e; Hbwsvex, tbs
pa:t:ifii’ejV.1§{=;y..§1v¢;:§g§r§”~ §fi A’ to soak for hail
fxcfi fhe éauxt after thrae mcntha
firm i:’na ‘da,taa saf’~~*i§e¢aipt of tho certified copy
o»£6.e”x:–;~ ”
” :”‘:€fi;aAV.:;’fietitioners be relaaaed on bail in
‘t:ar.~:$éc:if*.°ion with cxime 1~E¢.5′?l2G98 at Paanya
~ .TLp¢1i;:e; en their executing an pa..1:*m>11a1 bond for
“a: sum of R.s.25,0G0,/- each with a surety for
the said sum to the aatiufaction of the
rfig $
c’:<m<:-e::naad count , subj eat ta 1' cl lowing
cenditiona :
w…w. WW” wwwm wit” mmmwwfimam mum mgwwm 0% %&RN&”E%W% HWM cmm”? $3? %m?%%’ffi&%% Mfififi fl
ii}
{iii
me peti tionars s!2a.__I;.i’- it _
themselves available-“”-._:t€:éf_”» £2239′
Investigating” »Agszi;cy ‘<"'.éss;' 'V
nah-an reqzzirsdi A.
ma “Rot
tamper »£;_tza..’1::=a£:t;§seg:::%uf:.1¢:r2
ml
(ii5,}_f’ ;:a¢.m«¢ngra shall mark
an avary
3 % T.e.¢».m 10. on a . a.
3:. bsfore the
V ‘fjflfiegfixg:”=;:§1ice, until further
3d/-3
Iudg”
mmmfiu