Eifi ‘§’?*§Zx”i ‘£%§l’iI.~é”E’§ ESQ??? Z}? §{§”-.R£=§;:’%.”§°}’a§'{P~. AT
2A?En $333 $32 1?” an? as 333$, 2sQ$OOOEl”,
§EFQRE
$33 Hmm’2;x §RJ3$$TI£E Qfifisvmnx G R§kE$$”7
$R1fiz§AL FETETE§§ fififizgaizéga”-‘~n.
.E?’EE’§’§i:’E.?§?§
2. :%§~.:&..:m;§ER miss? j ,
5:9 Lfiffi Mx§mMMA2*sH£R$EF’=s=’
:=aE::§§ 555$ ‘ma V’
EEG gmnggagvaga v1g;gggz_ ,
Ek&RK%TTE;fi8B§I,ififikfizxfififi-Ta
s£wmkfififi$.”fW¥,-}’
;+:;i;3 :s:=::§;;’z;;%.%s.§.sma ,$E§25;’R§:E1.”.’.,
%assg»3a ¥R$” “,’ _””
‘§£a_na§ggA3§§RA_%?;La&g
2~”€’.;?;.§é§.”*aZé€A”£”??’E “?’§€.”¥VEOE.».7{._,.”‘~.P;§s’%§ Pfififi ‘E’Q
N}
E fifififlfi si3- V-_ 1 “u
;a@E_xAam%fiA3’sax£EE3
_&$§§O3§ ¥Rs*-“.g …..
V xmfimymm ‘Er: Lagfim
_» _*xg§Ax%??E HEEL:
7″ ,fiER§E§£REaTQ ,.. ?ETITIGHERS
is? $27. ,: . mu 5. }*;3SE.’3E2I.?-KTES, Arms:
.~-f,Oggfi 2
Luann ur auummnzm mu’:-1 £..’UUI{[ L-1′-‘ KAKNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HSGH COUR
“C3, 33 §T&TE Q? xfififiawaxx
“:55 §’§?’:§’3§FL{‘§3§.3}{§KE mama
% %;T”:§E ?flé35~£»IfiC”fF:,fi£e§.?*é-§.f.zI
O REE? §??, HESS cfiaa? Banga
§A§$A£QR£ 81 … RESPOEDEMT
$33?’ 331%.: fiAE¢A3fiE§i~i’E~E?1.. ?ff3ii3?}
W
153
£x;.? yzagn 353.432 $2.?.c BY was sgwégaws
Em ‘§”§’;?*’:i %2:’rIT*Ia:»sER P’R.?«;’fIE=éG ‘3″”f-$6? *1″§a’:__s;;__”–f§§”c3–t;:’§.3’&$
mzgamsr am’ 33 9:555:59 m mama THE P}§’17’I?’I:C3%3.’§FZ
3&3; {E was EVER? my HIS fiKRE$T za_¢2J$¢,1fi;a$ gfiu ”
EP~£=Z;%'”v”?’x;%}k 1=n3.g z-magma. ._ a_£:§Is{zf’E.3s;}”””:c;¢.
3:132 Ewes’ 141% $3? 3%.”.
?%:$ FETITEQN aaMI&$V,¢&, FaR§«s$AR§xG THIS
;?;m*, csszm 5:-‘:3: ;g:55ssf;V:%é;7:§~–:%%
‘Z1129 -. v?s–§;»u:;ht fez: giant of
anti<:i§;iatjs§;}* eéiizaéfitian with the Crime
Em .. l'§?V;F'_2§{§B' ?cs},3'_ce Station far the
afifazasza V' L"§.%.z_2n.:ij.;5?¢3',~'~&*A'-'~'r~gT_.»'§" 'kzade 2 35 at 31::-ns 3. 4 3 , 14 '3 ,
3.:;Lé’,”v–%323, 332 ziw 149 cf rm.
§.v_’$;”vV§§i:lag,”acl that an 2%–1-~20£’J8 around
3fz&,::*;.;[. 3:123 aszausad hacsm assaultad the
._a<g:§?;a;§g's;:a £.'!a.bii';ui3.a Eheziff and the getiticzsnare
asaauétmfi the aargiainant ané there said
iw ajgewneitmsss tea {ha incixtient that tlm
LUUKI ur KAKNAERKA HIGH COURIQF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUI
getitiavrgss 2'8 wi tb /previmzs enmity have
X5*
:5: P,a";i.12'S.1é3,. %z§';,"1«41«é5§_ ,."'T3&1,".g_;,;,If32':¢–,._
asamzltgc"; tfie decaasad Jalssihulia SherifT§".Tan.¢i
€.:e.:2m'::i its-::zi mardaz .
3.. E-Eaazgi the ieazngé ::xfiu’z1sé3_3,
§ rm: :1 : iarm 133 »&3:3.:’.”’; thyzta _ l%a—-:m:’z<:a£l T ,–".€'::J'i?é:rr:;::é=£zt' ' a
Fleafigr.
% . I’: is than :v’»»_”_’.-the laarnarzi
Gflfiflfifil figs that the
;m*_*:’L*.:ig;z*=.,ar;:V~2-.:_._ Qllagad affanca
axzfi ~tE”:;2;.=,_§ icat mi in this
éiffiififii.
5;; _ .?.Véa;:ne& Gwremament Bleadaz: rasistad
‘ ‘-. V 7′ z n
*5;-:.e a=.:’s3-,2 3;::2:*;..,
. _”£t’=—-:§3 53%;: that in the instant casa,
” wfi-£6’; -*’*Ea’tE1ez: and daughfl:;:a.:: cxf ‘aha vieceaaed are
i”»¢ 1% the eyyewwitnmfias ta thra irmitiant
Casrzé f?.:§i”;,’.$.ft2Ei{}?j.1t:?§’Zi
&ga:mfit tfiéaa §;atitimna:s,VVif i£;”fi¢t_ aj fit >
case fax grant 9: HF&mtiaip§t¢ry} bail.
fiqfiazéingly the §$titi§fi}ia:§i3mi$5éd,
%;;=::LV_§’-~<'* V. 4. …..