nnluwun ¢é— — —‘—– “*4 444 4
n*m!vluc3
II THE HIGH COURT OF EARIATAKH’-AT llfilflulluofll
DAT THIS ‘I’ll 22!!) DA’! OI? APRIL 2003
?anjarayaravara fippanna G ifivuk
5!a.Mutha. 46 years ‘_*
Rfat syirasuxi Nakya Village” *» =_1x._L ;
virajgat Tg., Madikari_nist,N_;,_x_PlTITxOllfi?
gag H!a.P : G Aaaou1§t§)_indgagtiwfifiagmvu;Advl)
In I ..
M I
T?
l’I’l’h. 4.. 4……
J L. 1.: 1 fl\£’|.«lo’:I’B:= u.;..L..Ly.-‘==.g_
.3
..|..
Po n mpat P@li¢a fit§tinnn*.
Fannampet, Génikqpfia cif¢i§’~’ g
Virajpat mg, HadiR9riapigt.~-_ӣ M EBBPDIDHIT
7, tszx}fi;:gs;éu§§anga1un, near:
. . +fl€b?¢,gn
,$fiis; CELL?!” is :i;ad undaz Sagt;gn 438
:.P;fi: to nnlabfia the petitianer on bail in the
fieat af’his arrest in Cr.Mc.149!99 er Pannemget
;8T;~_which ‘is registered for the offenca
unishaw1s,unda: Sactians 447, 3e?, 353, 3?e, 511
aad vi h $§c:34 af IPC and alga under sections
35fi6?fifii;”af* Vila fiifa Protectian fiat anfi
T, ‘uia.24§3§£F§ at K.F.Act and alsa under Rulas,
‘” ?f,14q, 147 and 165 mi K.F.Rule3.
« “-This petition coming an for nrders this day,
V*, “the Caurt passed the fal1awin§:-
X
I IIVJI I I-lineman’: urn nur-u.I\:’r’uu-m—~- – –y-_ -‘ ‘Roxy:-mu tn — — — nu- -..– – – …w- – ——-..– —.. .– -up. — u..- —- – – -.— – t-7-y–. yr- — uuuu — nu- –cm – unuru – —uw-y– up. ——–a -urn—-‘-1. – guupu u. 1
ORDER.
The petitioner is arraigned as accused He.9
in crime.No.1d9f99 registered for offepbeee
punishable under Sections 4&7, 30?, 353, 37s,;51:§f.
2. The anew at the p;ee§¢utiafi”ietthet the
“accused along with Vtfi§_ ¢oe;¢tusad=eparsans was
involved in 9qmmisgiu§_z at E tfiet£§; bf forest
rarest gfinrd fly fiiifigefrem an SEBL gun. As such
the cape éame._totgte: reqietered against the
‘Vpetitienet ,hehein ….. wand co–accused pereuns on
*zo.a;1s99;«j»f’.
=3. eflltt is 3u”fiittéfi an behalf er the
‘*~,pe:1t1¢ng&. his name does not fimd a place in the
Vx=.FjR,@fifi in the complaint. It is quite natural.
‘”f if he war: a knawn parean, his name wnuld have
V'”*,tt£igurad in the complaint. The case is thererara
” .1 ‘.
xyA~u»u___
rugistarad against the unknawn parsans. During
the ihvaatiqatioh, it is round that the
putitione: is invulvuu in the commisaiun_h§fh
«trance and, the charge wheat cam; to h§”w£i§§&Thh.
anticipatory bail, which dafie. to *h§*»hafi€ph§d.
Hhnce. this Putition.flIm y””-h;hh=n hH°'”}
&.3h The héhmfie_ Ehblifi Prosecutor submit:
that the §%§it1dhafhi§”§h$conding since 1999 and
van sggh ,av§n”hihh the avnnt, hail has ta he
%h§§:;hg;ht gghditighg wiL; hgve ‘ha ha
ufi.z7gh3x the invnstigatian in pending since
hfih 1Q93h§hfl the charge sheet is filed against the
hhpfitfitibnar-accused on the basis or the vnluntary
Thhatgtgmght D: the co–accuaud parsuns, I reel that
Q; ehggending, xhhgdigtalhfgnj
V }{QMnxdM–~
i
I
I
i
nlun 1.9-unu an nruuu–.-.-u-.-.. . ……..'”_V«._… .. -_ ___ __ –_ WW 4 , ,
5aIh;4;:@ak °f u _ _,
the patitianar is entitled Ior grant
anticigatory bail.
7. Hanan, the £o11aw1ng:~
II}
E
II
allawad.
¢b}Tha raspondnnfi§p§1i¢a ‘§§é
directed to rei§ase tn§”§a£itione£A#
on bail in the §fi§n£»5£’hififg§rgat
in Crime N9.1¢§?§§ bh”hi3’fixaéfitinfl
a as-4*? :5 sufi a, ;s;2§QfiQ9!; gign
ll!’ .-in
a suE§fig ihKthh§;ik§ dam and also an’
mmfififimwflfiwmhfiawmfl
aa.15;naag§ in in; trial Court.
ta)Tha criminal patitifini i§*j’ V