~ .3! G ….. .. «
%% Aa+E ::;:m:::%:1*%45s mm,
as H-vutu vs” mmwntman 3-mum coug}? 2;); KARNATAKA m(;;.| cougg OF KARNA’i’Ai(A WC-EH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
..§..
RE’ *mm mm: ammap §{gmA*rm::AATBAR&a:g$i$E_
mxw ms mm my 0? f j
EEFQRE J
‘rm HOE’BLEHiR.JU$’fiQE._ 3 f V 7
ciznsmaz. mrmazé:=w.3??*zi3%.;*§*2~:s:>&%:%&[A’%
BEIWEEH:
L K muxrrswa,
Si :3 §«:§JLm?m, * «
AGED mam 5€3.YEa@sR$;-
9. _ _
§j$K§&I}2{1YAEPA,”I’..__
AGEEABQEET 2.52 .. ‘ ‘
3. E¢1:z1¥r¥APP;ra,’.,.
SIGEAEAPPA, ' Q' ' _ AGEE 2% '~ " v 4. w:a:ar;mPéa,k%T '~
aka g;g*:%R<§$m:zR vamztm,
.}'Rhr3s;I\'f'{. ma:,:. mamas; mug,
: agyq-gLaE.E_2::3*raIcT. ,..FE'rm:3r:ER$
— (3? am. ” & amacmms. anvmamy
m.-4…-ac…»-.:.-..
V’ B? AHEKAL muss STA’i”I0§. …&Eg§fi§iDE§T
V ” ._ am. 9 M fimzaz, MEL 39?;
wank
– warn uw4I1nmitvIrnm’Jr”||\l”‘I Ii
awn: »..wmT§ u, nnnwnmmn nlun LUUIH UP IIARNATAKA HIGH COURT OF KARNATAKA H56!-I COURT OF KARNATAIM HEGH CQEJR1
.2…
‘I”hia. Qmitzai Paiiticm is gm Elfidfif Sa¢ti{::::.4f3.i’§=’3(1}
(B) Cr,P.{Z. its maclifiaé mndiiicn 39.3 imm3€:_d.in_4 iiirl.
Mk. :~za.?53;§ma aam 1?m.2ma 4-
Pr1.3.J., B%aJ.,oz’e Rural Sizafiictg Bangakareg
to petifimmm is pay Efifififiéf -= each sf V.
Thia ‘ ‘ Patititm
the Cmm: made ths f:31}.cw’5m:-
._…._–…_..p–..-.-..
9 R5JE§4’%fE.%1c
The petitian is Ha,.3
hngosefi in the bail r3::’:,i§§*. _ ‘ ‘
2. f2§a§§.w fitf¢c:ne2*a submim that
pen’z5n¢~3& Q \ .’:’V.§’E4%’g.,Z’:f[,£fi;:’:»fi«’ aag,%ng¢ 1m :2-um: mm’ t,
t1*mv;:f§::.x_*¢’ ¢m1d§;ii£$¢j:;z.:%E¥§;’;%%1 : §i§_§*e»::2t1n’ g petitiexm to aapmit
Rs.1E’.3,3€3fif~« Imzirrmd J.M,.F.£. is hamh
mséifiasfi.
mm J£1}i&g§é far miaxaxssn af mmitinn EM3.
‘ are at Eiberty he mtrm the lmzfi
Qudgfi far reiaxatian fif mnfiitiem 375.3. If they
auafisfifl they are at Ehwty ‘tr: apapmach this
¢ W Dgtwfivwoeu, A
wk
flaw
.m Qw…..J_…
2% H
.m
3
%. …. ..
_,_…..u m
a ._§
3
m
8 .
m m
..M
“W D
H300 20.1 S_<p<zmS. …_O MMSGU 16$ §<._<zu5_ E5 ".3300 303* §<h<2m§ ".6 #3390 16.3 S_<»<zuS_ WKDDW #9:.» €:x§£4n?_..§.I.£ L) 3.33.: .