_–_r—.. sun
…1…………… …..m \..uu:\AI_.u_r mmmnm 1-ma’!-i COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH cousrr or KARNATAKA HIGH coum
Efi ?§E E133 CQUR? SF KRRfifiTEKA RT EANE&$QRE
a?s§ THEE THE 32*” may $3 MAY,.?%Q§*fy v
BEFGRE
TE HEfi’EEE %R.JU3TECE:E%LQ¥fi$IV§”fiAME$H,K
CFil?~EZi=é.1£{.- P’E’}”Z’E'”.:’.’fi£-3&f§Ci:.{_i”£V8-4′}”E;::13.$._
EETfiEEfi
1 yxagwmxrw 3H3??? _H_V_V
E*§?.;’%.§3F~.;’¢;?E~IZ’a’x<";¥*:'~~..§'-'£*§'E'_'s"'§"'s' ' .
REEE Rfi3§T 23–¥§aRsi[: ,vn .
33%? Lgxwz mzvms, fiafiaagxaagaacx
;’;§w’.:EV,= $;M$.?é.’ia?1F.§%E’f’*?EE;ST «V “*
snug; » =. I . j= »’=f»x 5
1 5*, ,’.’, 1, ., ‘;;; ymwxrxomxa
i$?’§%E;K x §&?fiRfifi; &§V:” ‘
1<_?5£ s?A%E_&3'x3aAfiAxA
*w§%GU$3V§AanyxR=30LzcE
Efiéfififiafiffifi E? zrs sways 93321:
._ ?EQ$Efifl?Q§¢”.fi§$H €333? BQIBBING
‘ fifiEE&LQRE 1
J, ~ “”«~’ ~~~~~ .. RESPQQEENT
‘: {fiy”:fi3ifi mas3nnA&AN$A1AH, amgy}
?H§$’*:RL;§§j:é Fxaan v;s.43a cn.9.c 3? THE
»é3?naa?a a§sx~~?H£ PETE?§8§ER. yaavxwe vaaw THI3
%§fi’3&E €GfiETa KKY EE FLASEE TG RELEASE THE
“FE?§$EfifiER 3% FREE IE THE E?Efi? QF HES ARREST IN
$R,fiQ;l53§§5, 3? BRAEEEEEE. ?$LICE, QEUFI, WHICH
*g a:£ &a$_:?3£Ea FQE ?HE QFFEWCE PfU!S.3Q2, 39? ARE
Aml£fieE.%f¥ $E£.°é $3 I?fl. REE 355 25 ENE 3(1) 6?
g
[mi
‘ £x§fi gags Amw,
f’}”%§’£$ yswzwmri craamssaz are FQR exams ‘rt-rxs DAY,
z%%3z”cam§T Mags THE FQLL@§IwQ:
W”
COURT OF KARNATAKA HIGH COURT-O_:F KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR1
iv!
GRBER
The petitifinar baa gaught ffirfgfén§Ob§_
&nti¢ipat¢ry bail in C$flfié¢tiQfi’Wi§hfitheCC£imé.
2a?$.§..§2;’2$€.%5 as: Esr§:hma.’§s5§fi:’–_V_A. . ‘~f;’.’.’x;.’s;.””~.’VV’V”i?.}.’;1Q
afiiaagafi azffanrzas ‘”3sff3″! and
2.22::-;»z; zfw sm.3s;_ <;£CvCO:';e::*;C;;: 'and :r!'s"~2%5 and 3:12
af Ezafisima. Ema A<:'.'._'.' C
12: 'ifit 1':V3:;:f.3 patitisizurmr along
§1ZT=t.V;'iTiE*.E'."'::§'it"§¢v?§§'~.:ai3¢'i.';$VEfi! partitzipated in the
2..”.7.’i’..’§?€.§.f:’–.’f’L.’,§52′;V.%:.”.?¥.4’*,’.’1′.V =té’fV’::21;i:§:éV,: emf am Gayi Paoj arthy by
~;;¢e:_=;z:».e;rVCC”-;;.«;;:%:;Os~:§:*4.\_ \.s;,§;;’»7w–:as-2oa5 arcaand 6.15 p.m.
suf:%z*:z;f.v*.:–‘::éfi that tha cathax two accused
acquitted in the caste and thia
.’A_§ét§_,’;t’:§V.C:;i:;r:}ér wag abscanding. Sn the acquittal
rm? ifiimr athar tswsafi aiffiilfiéfi, has has came up with
_ agggsiimativn befmxe this court seeking fax:
gzazzt of antimiysatarf hail.
W