mum OF MRNAIAKA MGM .
COOQI KARNATAKA HIGH COURT OF KARNATAKA HIGH COIIRT OF KARNATAKA HSGH COURT OF KARNATAKA HIGH C00!
1% was HESH saga? Q? KAR§A?Axa A? égfiéégégg ;
aawaa THIS $32 25″ $a2-a§_3cré§§figO2$§9 aO”
BEEsaE«:f*’
TEE HmN*§aE ER.J§sf:§§ §§z$$a§:[§i3A§E$fi
:R:x:§AL_§2T::1$§-g$,4aé$£2§§§
BE’§”§§EE§%
ygzaxzsfiif OL.* “: 3″” “.O=*»m,
AGEE é2,?£gK5¢i”«jW”; r’£’ »
35$ $&NQA&gg3g§&9fA;«*»
_ ~V . ~
Isfiacagssigsagf 4 _ 1.
KARc§f;~A?§A’ s:»:.3;3z::::; = O
3 E magag ‘,’.;.”g_=”
2gfi3ALé33«5§§$@§’.;= .5. §E?Z?E®fiER
“°*’§$% §g:§.A §’é§§a& KZEEEE, gs? ;
§€§?E”fiE¥§§E§§?kKA
3? saafigaczaa SEEEET
“”n§¢&:¢§ $?AEIfi§
Eggaazaag
Oafggy 3% ?§E STETE
g§§BL:§ yaaasagwga
.s§zs§ saga? Efiilfiififi
EREGRLQRE g 2 , §.ES§’3§§~@E%
Efiifififig §§£§?}
fi””
€33′ 331$; ‘$3 .—71:5
COURT OF KARNATAKA BEG}-I C028? KAKNA’¥AKA HIGH COURT OF KKRNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H163 CCU!
CRL.F FILES ‘ui%.&3§ cR.@,at AszIv%$§E,
A§?QC&TE yea $32 PETITIfi§ER ERA3:x§,$§fi? TEES F_
fi0R’BLE csvmr MK? BE PLERSEE Ta Em1&3§§ was .*
FETR. ax BAIL IN cR.xa. $2f3$fi§KGF £QfiHERQ1aL ‘
STREE? FQLECE STA?IQ§, ?EHn1$G’m§.?mE¢§I$E*33
THE XI §3BL.C.fi.M.; Haas Hfiifl; gAm$§:sRg;”§9R_
wag fififfififififi Effifs éggéaf 4$?:5, é3§5fi,Va8§~E
RfW”12§~E 1&5. ‘z” *.’** a
rams §g$:T:§§.a£$g$ fig gag éfifigas TEES
fiayg THE fifififi? EAS§;@EEf£QLL§%§E$:
Th$,§§§i$iQn$$ h&é $éfi§ht fer fiiant sf
basal, 3l_I1_ ‘<;£ét::1;:1j§*::ti.;<§$'i2.V__with ilzime 2»:m32;2as§ mi
Samgigial"aSt$a§§_""§aiia3, Bangalaxeg naw
pggfiigg §n_:hé fiie mi the K1 fifiditienai 53%,
K"AHéya¥E3ii{ Eafiéfiiazég fa: tha aglegafi affienégg
1":§§fi§é§a§$%-§fiée£ Seatiana §8§~&g %§§mfi, éfiéwfi,
é§§~§"$f%ASscti6n iéfiwfi cf EFQ.
'* é;*: Eeaxé thg ifiafififid caanfiei far tha
"z&$§e$tiv3 §azti$$§
Qr
CQURY OF KARNATAKA HEGH C0083' KARNAYAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HiGH COURT OF KARNATAKA HIGH COM
3. Aiiaging gasaaasian, sf aazeek §:int£ng
machine for cmsnterfeitimg the ¢fi£zénfiyQ t§$*
yetitianer hag heea c§argé#s%ééta&3″_’
4. Recoréing {Q the iéfirfiafi fiéfififiéi far Eh?
gatitianax, the $f%é:_§%§%fi$%§»_h§va alzeady
baan gzanfififi_§a§£W§fi§ §i£§§$§ $§izuze cf the
Screen §fii§§;fi§ gfiéhflfié fig %§t gabjectad ta
anyVinv$$:i§a:i¢a a§§ ze§$rtg
§. ?E@ i$§®§éfi”$§v$znm@fit ?iea§e: guhmittaé
$fi§tV”@;xaagzwéggaafiigatian, is cmmgiétaé anfi
‘;éha:g§w§§%3t ia fiiefia Aficarfiimgly aabmittefi
“tfiat ‘t§fi$gV is §§ima ffifiia Qfifié againfit thg
§eti$i@fiez.
;5.” E’: :23 men that fifiazzaéé 2:-§a..:;.. 323.3 mm
gzant&é Efiii fig this sfiurt ifi fiziminal
?atiti¢n fiaxffiififéfififi. Tha ggtitianer is
shfiwn ta ha a gazmanant raaiéemt sf Bagaiaxe
W
C9133?’ OF KARNATAKA Hi€rH- IE-_A_KNfi’i’£KA HIGH COURT OF KARNAYAKA l’iiGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIC-WI COUI
and it may mat ha dgiffiiculs ta
presenae ffir the gurgase _:::>f,__inv_’ée#:’i1§,%’ja;t.i’:.%i:vV azgdfl
trial. genes, the p9t;i§;i–}§in;»éai:¢ ‘”~I::éta_” pVé:»:i_Os;s;a{‘ris¥a{c1
aftez We mantha i£1._V_”i%§:1I:£e7é;>t;§.<§:;O' 'firimlefi
2%'$.82f2§§§ sf "–~'*SAtr§é'i':—_ Egtilice by
ingaaing suitabié' _tE*za cancarned
cmzzt. £5 aiiayfiaed
6:" : -_ -. –