e:=a;:.,.m=.%mm%m Mame
.....W-mm .m..m WWMRE ww mmmmwwm. Wwrfi GOWW" Q? mwwmm 54%?'-§ amm" Q? 1
I13 '1'!-E I-K3-I CGURT OF' IOLRERTAIGK NI' R3
mun ms mm 20"' am: or ocroasn, 2009
22mm
ms &m~t'n:z.z 2m.ws'rIcs auwvanr
cnw mxrxw 30.5022/2%¢::Q9i¥'%.'».
BETWEEH
mm-m: e mama: am: _
AGED ABOUT 40 mans j %
sin pmesmsza
panxaaxa vxzzm
emvm TALUK
nzwoon nxsrnzcw
GUJARATH swam %
% Enrxwrozmn
(ax slut: 3' 3
smug: Br ._ % %
nzsafisnuwm mz%s-x~.sv.m
PUBLIC mosnwmn '
HIGH cam: -03
mmeu '. %
%%%%% nnsmmmrr
mam
nun :1/3.439 cn.2:.c 3'! mm
mm mm mznma mum'; mm ms
H,§I'fiEfi cm: my 3: ymnszn 'SPO mum: -mm
WV]
mmmww szmmmm ?3...u'\VlA!c....m!{-w W\\t"I'wm 7'11
nmmmm &"§%%§*~'% Qflfijfif Q? -
..w M... m munwlfl'
V' ¥fi§;.a:i:1es.
war tgmflefarwmmm mam emmwmmismmawa Wfiwm flwfifflifli Q3?'
mmzxcmn on HAIL IN canm mass/zooa or
ma; muck mum ma mmzcm as am rm or
M cm: rm max covm-x, aansazzaas I15! s.c.
NO. 139/2009, me. am orrmcz,V.%T'.._§1_VU/s
a9a,399,4oz,332 or me.
mm cnzmntaz. 1=:'1'1:'1f;;;1sr%
onnnns mxs am', am com':
o R' 1:: E R i
The patitioafifisg grant of
bail in oo::nactic>#1:_V'-'Ift;VL'$§f;'» L§;;;.3ea/zooa csf
HAL Felice: Von the £119 of
the Cit'? Bangalore in
i'.*.'1'.?:'.§" 4£a':¢a:1¢:as punishable
we and 332 0:.' IPC.
I~3As:ard.~ AL "" "learned. counsol tor the
"if
%4?"Sa.§'"n""n. :4 rwwum so
E
3
MEGM fiflfim' %§'°" %%%Nfi?&§:-:i'.Z.~*"*"3':
Q
Q
W"
g
3
3
as
3
§
3
E
Q
§
§
%
§
§
3
3
3
2
E
§
§
i
i
§
W " -4nI.'WaW*1W'WV0W vm-us
K?)
3. It is allogad that on 28--'Iv--2903 aaround
1.
45 p.m., on xacoiving crudible infamation
that scum of the persons were p::apaz. i”1mg to
emit dacoity. aha Inspects: cf
Station want to tho apart: and wa’;: §’
to he 5 to 5 para:ons;’ m§Ea1t1e%_d”‘-«._ ‘ V
weapons. Accuaad No.1
athoxs escaped. on Tv.:.Vi’2:¢s«V.”t:;:4IVii’TtiVsia:’:t.’!: of
accused No.1, thiaxfipe’ti’ti¢$;:§r._Aia $316′ to have
been arrested.
4 . ncaar.*3iiz}g*. 1§1taI’j’.–.§i’e4a§}:§?!i€§;ivcounnel to: the
petiti§>x§§’t*,[. AV fihv; :3:’§Vfiaft:1é§§:’io1.i”I{‘;t”‘ arrested from
his haékaé at than alleged
¢ffem’_:§a. ” A S
:1’ pp Gavarnmsnt maeuzox submitted
th.&*;_. ‘ the .’ §gr*§3it:i€>z:er in from Gujarath state.
thi~~ fipcjaizt :3! grant at bail, he ia likely to
§
§
Q
2
§
3
ii»;
Q
$9′
§§
fi
3
Q
x
E?
3
§
Q
E
Hwwsm wngewma Wm” mmmwammmwam Wiww Rwflfifi U? Wfiflwfllilfififiz Mgfifi
6. In View of the submission made, it is for
the petitioner to pxeaa for early trial. If
there is no progress in the casefa the
pstitionet in at liberty to wave, fggjfggi;
arts: that mantras.
petition is diaposed at.
Vmswmr/myu-u nu