‘”vB%Rfi;§REe§§’
‘3EY figii A ¥’¥5#%¥:
IGH COURI’ OF KARNATAKA I-£36!-I OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNA’¥Ai(A HIGH C1
IE $3 $133 aavgw 33 KEREATAKE AT Eggéaigfig
namgn THIS was 2%” max 3? §?Q§£fi,;2§éé- ‘”_
ggyaag
THE HaN*BLE MR,Jvs$:cE’R§§$?Ani §faExE$E *~
caxmzxaz 93Tz?z§§x§a;49§2;2e§§””‘
£E%EE§ V x « V
sax. ungaaargnaxxa a
$13 J¥®THYE$3§Efia§§Af’ _,
AGEE ABGE? Eé YES i .’-.”L;
ajam Nfi§D§SUflIqV13Lé§E_»f.
H§SKBTE€?fiE3KV\. ga§*ELE says: 3%: 33 yaxasag IQ ;;
‘*~EEfZT§fiEE §& EREE Ifi Sfilfifi §%.1§1£2e$§
waarra $3
{$.€.EE§.§§4;’2§§§% Q? §Q};eE{Z§ §T§’I’IQE<3',
§%$'§§ §§E'€3§E~E$= $324 '§fE~& §ILE SE' TEE €§I'i?E§.; :2'£°%E
VP"
IGH CQURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH Cl
§JR.,E.%E%) , Hasxaza, Bfifiéfififififi 33%; §:2′:’§.’:6a:?:*–.T:%f3P’
mm aygmqcg Efiiffi -§§8{%.:, 332,3&4′:§§’*–«§§?__j:;::_
fi}$ SECTIGET 3 3 é Q? fii? §§GT.
353:3 FETITIGZBE cafizge-‘§2=’§–«.2¢.a _;::%::§_:zts’—-iT§:Vs ‘
EAY, trim mm}: mm TI-E §::x;.L:}a+ar::i.xI3*T:..
3 R’ 3. E E. ki
The petitiofieg féi “grant mi
antiaigatery hail ‘V’If;:}f3,’.v”1¢’;.f=i§§§a27i;$:V£;Z’;’ET.}?;.fi:!’;’;i ‘£4-Eiéfih Crimeé
rm.:.s1;’2aa:~s§;{AL1>:;£ :§a:ag$;ag«:;ja:*%V.% :%éi§.m far: the
azlegeéi _ ¢§;§4Z’u’f§éI1’¢i’31&-54 ‘i.}§§.%§;2’;§..£-3}’i%:,b3.Q xmdar Sactiana
Eu§§¢V »a2:s:§ Sectiszzs 3 3.11% 43
at §¢%§~3:.+fg 9;».-a, ::’i;f:e;:V.«:.’i;é.;£:a. =.;éfi’$’t.
“7§:-:éa;:f1e;:% ._th$ ‘”i€§arn$é Qazunagi far 21:29
:€:..s§é§.§ aw: =3: ;_’:-% &y::;::é.i Q 3 ,
‘ iiégiiegaé that getitimzex 3,15 fififiiifiéfi
2&3 tha mathfix-inwiaw af the daasaggé.
izzatigatizzg Eizaz’ 3&3 ta Eaaxasa azié
§V3.é’éa:;it tim fiezzaaggd in cazzzzéatimé with tag
dawxy séemand. 1:’: thig ragazé, being
WW…
fruatrateég tfie égaaasefi hag chmittafi
saiciéa.
4. Leaxned $euns$EV f§r2 tha. ;§atiéicfiéx
suhmittefi. that airsa§y{‘€at§gréim§i&%iMéfV théV
aeaaasafi hag ba§fi,grafié§£ §éi;. éfiaaéréingiy,
én paxity; this y$ti$§¢fiér_$ayj$;§w be granted
b&il.
5. : §éfW[ Qéfi§f§%g th§”” 2éa:nefi fiavarnment
?lea&%r«3§%mi%:#é %h&t the petitimnez is the
m&thar~i£~EaQ}a§aifist whaa, ihara ifi §$Q$t aat
QGW COURT OF l(ARNATAKfia MGR OF KARNAHRKA HIGH COURT OF KARNAYAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C1
:&tszi§fi§ed; agfi £§xfih5r tha demsased éiefi
wifi§in 6méz§e&§’Qfi hex mazrifiggfi
~~f§§ a fix §a%§sal af tha aaziigx firdaz gaaaeé it
4 i5 é&é§ that thaza was Rfi avast amt attributgd
.ixaé§;§$% she fath§r»in~i& &m it ia fibsazvfifi
R*fi£&t mQt§a£–in-lam of thg fiéfiaafiéfi. wag
“ifitigatiag hex gag aha i$_t§e fiasbaaé $5 tha
W
rmmfi ¢…UU1(I’ U?’ Km%NA?Afi€A Hifii-E” OF KARNATAKA I-HG!-I COURT OF KARNATAKA HIGH COURV OF KARNATAKA HIGH COURT OF KARNATAKA HIGH
fiaceagafi ta as3§ait figs inT &onm@3§£éaf fiith
dewry demanfi, therafeze, the fatha§§invi§§–%§$H_
grantad hail. Hawever;””t%e flc§§é afia}tfii3
§$ti€iQfi$§ ¢ann$t be ¢§n5i§er§§ Q5 gaxztgfir E;
£3 fax tha §atitian§£ tQ gérrgnfififififififi mavé
far rggulax h&ilg_
?. .&aca:&i§giygf§§§;pgfigfigénbgg éisgaaafi efi.
Sd/-
JUDGE