EN THE HIGH CQURT 8{}'i\i_§£C'}{}9
BETWEEN: .' V '
Raja K3.i1}].a11 'V
S]oPa1aniSv§ua13;y--._ .
22 yrs, r/a Pé:1'ia:£3-fora a,i€*§1lage "
i\z'£@tturT8-Ink 1- '
Salem Dist:jcti:__ ¢_
TAM§£.-vNA13¥}"i: Petitioner
V " ' V Mxrthy, zfidvfi
2~'sND: V 4' "
Staé: t:§f'i{e11"11:~£t;'a;1€%:s
' ' . By~-Izfssgsccttizr ofPr31i§é6
. Afiibclfi i7C:§.i.pé-- .Stai:io:1
ga;;ga11oré:"Ru;_a1:2 Sistrict
RC3; by Puh'}§.c;[Prese¢utor
C11ty--Ci:?i1 iirjzurt Cemplcx
' ' Bangabrs Respondent
{3y’S:~i Safish R Giriji, HCGP}
This cztiminai pfitifion is flied under Sccfixm 439
….€.”;r.P.{1. pazayitxg ti} enlarge the §3fitiT.i()3i16I’ on bail in (trims
N<3.135/E2008 of Atfibéle Poiicfi Stating}, registttmd as
S'C.E\§<).280/2008 on the tile sf Principal Sf3SSii333.S Judge,
3, Tiacxt is an aliztgation that dcccafiéa,
£5iCC1IS€d. had qilamtlfid sash oth-31"" b
ailfigation that they stayaci togstfiér th£j;r_ ws:%.m.
WI1e11 the incident teak p1a:}€:_v.'-,C;oI:$i{£:§:ti;1g: £§1é"..:s%é1131<:;: 1' ch)"
not find any good gI'\§_3I.111€§ 'EC:-.i,iA1::AV.'%)c:titi0:£1t:r,
He.nce thfif pefitian is réj.r§€r't::d;.L } u
Sd/'Z
'Judge