: mwmm Mr' nmmwfiémmm mmw agumgz KARNAEAKA MM?" CJQURT OF KARNA?fi.K& Hlfifi C€?UR'¥' Q? KAfiN&'W«KA i-HGH CQURT 05*" ¥€&RNfl"€'fiK& HiG§-E COW! :3 THE HIGH sonar 0? KAaNnmAKA A:_aANGALe§g <:~ DATED THIS THE 15" DAY or nEcEfiBERQ'29¢9 ' Eu'* BE FQRE THE HGN'ELE HR.JUSTICE anL§§gp:»§ aéggsfi ca:xzNnL 9ETIT:0x7Ns}ex6§f2cé9, EETWEEN: -1' g""~ 1.
MR. ABDUL ZAKR$¥A§ q*v7 ‘W
5/0. ISHAIL, : ” “‘=
AGED 34 rgfifigf uW;,_V _~_=~._V g
R/A. G0LTHEfiAJAL§ HS$SE_& ?0STgW
BAEWEL TALUX,;B.K{u*_ _”»’~V”
2.53:. RAFIQ ‘,%%V A
319. L&TEVAnbULLa;V_E
A339 3? 2? 2, ‘a_ V
axa Gunxyafifimz Hausa” “”” ”
TI??U man, EETEAL TQ. 3.x.
3;fi3fiEL”Q&
j* 5!eJg§E Aafigfima
Raga AHfifiT 29 $3333
gTr=RfiA.2ALLAgan;Iam3sE
‘$£HflE$%E%F§fl’HEUSE & yaw,
V’ =5£*r:a*§;L”.–rALsK, 9.2:.
‘ “4gséI.:Rsan
“SfQ.§€EfiEfl¥§3
*uhGED 21 Ymaas,
R33 I HGUSE
GQL IQUSE 5: POST;
BATWAL TAXIEJK; D.K. . . .- PETITIGHER3
{By M3’S.ME}”i:’I’HI CK-{$33, ADV.)
§<V
Wm WWW w~ mmmmm :-mm WW1 my KARNATAKA HIGH mm? as mmmmm mm cmm" W mmm";;'"'""""
£638 CQLE
':MInU'V¢ 6: U
VIPC.
STATE 03 KARNATAKA
BX BANTWAL TOWN
9012153 STATIGN T .. A’a1g’s1′:{;r:€z}Ef:%:fI””‘
(By Sri: 32:52:53 R. _G’yIRIJI—,—- ffA1::v,..;
c:RL.3;= FILE}: ;I,{$..§.é7$_ c:’R,. §~?;.’;f:.’-7′ BY TI-IE
Anvccawz ma .,?s’:r.fI*Ijit:¥f;~IEr?;””~f.ff’~?%3..Fi»?¥'<§; mar mm
HON"BI.E cofiraztv TBii§_–..__ Pl_.EZ§S}§2j.? fro EHLARGE mm
PETITIONERS EVENT or mix
Aamsr c1*:.§:1gm;AV'731§:u.g;3'3/zccké any BANTWAL Tow
POLICE %$*.:'A:'3:c3r;; 'rm oyrszsrca P/{ifs
279, 333, "5:3gz,V% ié'2%;i",'A%#%1:3:f'2', 39': Km SEC. 149 03*
: i'§1I£§.. _"P;E:'.1':i'.§'.'I9!~I CGHING {:2}: ma masks mxs
mm. mm FGLLOWIKG:
GREER
petitinneza have Enough: fa: grant: cf
“-airificiiaatary haii in cannaatien with crime
‘$9.133/2999 of Bantwal Tm-in Iéwiice Statian,
B.K. far tbs alleged zxffanczaas puniahabls amder:
W
as
Seatians 219, 333, 594, 324, 1a9,mM3o7 ;ra§§;’*3’
with Section 149 of IPC.
2. Heard the learned 3 ¢oun§§1 ;fo§¥. fi#aV}
petitienexs and the Vléa;ngd§;u@§v§rnment
Plaader. Avv :H”*ffv
3. The allegatianv¢gai$étK§hs §§Eiti§né£$ is
that they asaaulte@ £:¢¢°th§V¢ififixand caused
griavaus injury an thé xnaé’¢f t$§;ifijured.
4. Acacrfiiag ta thé_;éaznea caunael for thy
petitiéngrs, is filed against
same unfinmwm per§anéAafid the petitianers hava
V§§t invul§édgin*theVéunmiaaion of the mffence.
“u$§c§r#®§g§y;¥#Qfi§ht far grant af anticipatery
a smwwm ma” nnmumanisn naura a..uum. «Qt l(A£(NM§AKfli Mifififl EIQURK £3?’ KARNAYAKA §-%M%H CQUR? C)? KARNATAKA Hifii-‘I COURT OF KARNfi3§§’AKA HEGH CQU4
bai;;”;._
5. The laaxnad Gcvernmant §laader submitted
that there ia apamific avert act againat thesa
§ /
§?”
3 WWW W ammmwmammw miwm %.&.&Mi§,3 «yr mutmmmm a-mm mum W ammmam mm-g COURT or KAWMAM mm mum or mmmmm Maw mu
petitioners and rasistad gra.z:_t:,.A,,s:;__f
bail .
6. Having :r:egaa:d;__ .fa;«;:§,:’§ and
czixrcnmatancem mt got a. fit
case far g’£’::’i’ :’; bail.
A<:<:z.”c3.:i,nglyf;.–» i’4Esifé :’i’§é%z’ifi:saed.
Sd/ –
IUDGE