IN ma HIGH sum? or KARNATAs<:$;
cmcurr BENCH AT DBARWA£;M.”4′:’
DATES was THE 16*” DA'{ O5F M_fi’RC-Q’; .2’§9;n H V
Berokfi
“ms HON’B§.E MR. Jusflzeg H. m %fiA$A§¢t;1:1[Anf3Dé;s *
B§TWEE§\§:
3. MAHADEVAWA sz9.,YALAA’MAMR
AGE:2fi_’:.’EARS, A
ma: A:;RI;::Twm:5§s;R;%’ _
R/O 3
TQ 8; 9££’?fF;»;.VBA’5A;.i<::2'{."
{J
f\1AGAPFr,_q f/Q W3xM_éId.AF?A"MADRR
AGE:21'.<'EARS,; 1' " _
Gm: AGRLIS, 'LA8(3E.}R',». 4' "
am “F’IMMA§’iJR,. %
TQ 3». ii:;”:’s”:: 3A:.;’;.::.L;vocm”E)
— THE 锑”:”A’?’*§t 0?? s<AsmATAm
PS: WRAL vs BAG;%§._i<G'¥'
K f~'%.f'B :5-PQECIAL puwc Paesscuma
A ; % {By'–Sri';ANAND K.NA\iALGIMATH, map)
I4-i?{u€§v?.iI_ ;c1a:.:a"r or KARNATAKA
..A(A<£:::»«:;::.::"r BENCH, 3%-ifixRWAE)E
L mespomaem
Qkx/X.)
"mzs am ES mag {£53. 43% :3? CR:§?.._..i:*-.iS'"{V_?%é§
Aavaswa gag 'a*°':»%§ ?E?"'E"?°E$§"=~§§P§ ?%§a':"E?%§§.._'"§'%":f;é3eTVV:."§"'%-§.';S
§~:c::~¢§;£ §:$e..m' may 3E zmasza §:s;s.;:m§~a_
?E"§'I"§'§§§'*~éE'§., mg mg; 1% %?:E§?§£'§" SF §{5\;'G§'%L;'<'§€::.T" ?.:;§:;A:.;
$3 QR, §'ée.i';?2;'2$§§ %r-"'32 THE…£3;i,é,§G_«E§'"i."E?r{E"E§'ga;’-~_
g
§é fi_§ .e*£§ Liriéfiié-§§’? ‘fiééééafi 43% Q? C:”.P.C. is
ergia5*§§_:§'”:’e_§Q%§%.§§_;g:2éf”:;%%”?3’a«%§::V%V:f;_ viiiréma f%§a,1?2/Z888.
. “§'”?zgie”;%’§d::_:£§e%}§*-.§s:;:.1 Si§S§eCi§!”?Q thaé: fire éeceaseé
hag_iééécéé’~.rg§ai§V¢–.;°;s:_'”:;¥.§af’*:.f=g~; sf accidegztf accused i’~.Eas,2 and 3 Le, the
.’;%¢*£%i’€:§s;ég§?4%:%._?éére§n abetted the crime’ F-‘gr tfiiese iiiegai acts,
ihé ~.}v§§§s§§§ctiona§ pefice registered a case in Crime
AAV§’¥§§é’;~._:?2/13$ fer offense punishabfe unéer Séctien 352 read
with 34 §§*€%. investigation is compieted and the charge
‘ ghaet Es fééeci, The bag: agpéicaticn fiéecri by these petitieners
@q:*~m~..