IVII €33!!! €l I\l”I.I\I1l’IIl1Uw’I IIIIIVII -I-I’:
3H COURT UI’ KAKNAIAIA l’IIl.’Il1 l.UUl’|’.,_§ ur l\Hl(l’u\lfll\.n nlun \.uuIu vr nnnnnnnnn ruun Iuvunu vi nnuuunnnuuu —
III THE HIGH COURT OF KARNATAKA AT
mmn 11413 mi: 25111 may or “E % H
1 R RAMU @
s/o
Aonngaa
5’12’ u
…PE’I’fl’IONER
%s*m?.BY TOWN PS
‘£?.EP_,«BY« men counr,
k …RESPONDEl’lT
~ – anus?! R.GIR.JI, HOOP)
% “‘”cR1;.jP FILED u;s.439 CR.P.C BY THE
FOR THE PETTTIONER PRAYING THAT
CCIJRT my BE PLEASED TC)
HIM ON BAIL IN SC No.12/3008 OF
POLICE sumo: on THE FILE or me msr
ccnmr No.11, BANGALORE RURRAL DISTRICT,
“BANGALORE FOR THE cannon P]Uf8.143, 144,
147.1+e.11+,5o63o2R}w1490PIPc.
wr: \..vuau Ur nniuvnlnnn rialarl hull!!! Ur fil-\KlI .
Juana ruun LUV!!! U!’ BAKNAIABA rllbfl LUUIII ur IKAKNAIAISA HIUH BUUKI U!’ IKAKNAIAIKA fllfifl Di
‘WW WMHWWCUWMEONIMRCRMWS
TH$mWJmmMMEfiEHmMMWGy3 ,
QRDER
The potitioncr has sought :,
in ounnat:ttm’ w1th’ Crama3′ Huang;
for me ofibmea punishgbu 144.
147, 143, 114, 505 3:12 k
9- 7*’? In pursuance
of the on mvemgauon
invaaugauon, the fin of
tho mow
asareatlkof
the yaviy cf the can and
4. 4% mwm on recard, 1 of the apanaamtm
irfifififigmmmfihgmmdhm mmmmhumd
géxfi
,.«:*””‘é7£”‘
Iudgw
— 3
asposaiblc but:1othtuthanoneyw.rfi’o:ntt1ec1atv3f”z:f
tempt’ afacopyoftfliumder. %
3): tan…» (‘I-‘ZKS L: 3.33…. r.5..E ‘fldiudlzifhfl L3 -KM.-NJ}: C§…… t\Iuf\uf§7-If!’ L3 5.3)) 53.3 Slut!!!’ L3 Fnhinuh (EC:-(V-‘(NC La 3.33…. in