u» '«h»'§2<fl W xoo 'IA:v'lmNi}. m Wwwmg flwjai wwmmawwaamuwm xmww wwwm: Mil?" :.«2,,mmw;M&a%&w%~m Wmrém mwwm WW %%%N%E"&%&X §*EE£7:.1%*% QQHR? W %5é.%§%a¥»i%f%'e%.%% §~%fi@§~fl fiffififijééf IN THE HIGH CQIERT O3' KARNATAKZA AT BARGALGRE DATED THIS THE 07" DAY OF SEPTE1*EER 2009 BEFORE THE HON' 31.3 MR.JUSTICE stmflzsszi 3 A33: '' '
cammnx. PETITIQN NO.4;2A9?_{2O.§§ ‘” 4
BETWEEN:
% Rams}:
Sm JAYAFAL,
AGED ABOUT 23 YEARS,’
MAT, NO.9, 3″ mm, 9?-¢2;QV%§’g F’
YALLZ-‘§P?A commmn, A
smvarqaeana, 2.4:2j’,
BANGALORE . *
gay ,szur_ A.
gram
12.E,;=–,F;sEm*Eb s&’ ‘
s§»’-fizaffi’ QUBLIC « .?2B;..<::–sEcUTon,
_r-::GH'*cQt::~3;z* ea' mamwmm
' iB3;3;m:.~;';3–, ' V B_A3~IGALC3RE.
' ,_ . PETITIONER
ADVOQATE 3
. . .. RESP$NI3E1*~5T
my g~..~:::;,3 Av. mmxaxstzmx, I-1:39;
_ V THIS CR1"? IS EILEB 359.43% CR.§.C B'! "rm
"' é§ri?o£:Az*E EUR 'I'§IE ymxrzareza 93.2-'aims mm? mm
WM' L' ?$"\&s?""€-¥."$a%' \'vr§"'z..\' S"'\xa.¥'}’F£”&z.§””k 9 £ 19 WM ii ‘Ea-m%2T*’ W59 Km 4
i HOIVFBLE CGURT MAY BE PLEFKSEB TO RELEAEE THE
FETITIONER ON BAIL IN CRIME NC).3Qfi;’2{}08 GE’
Basavmswanmaeaxa muzcz STATION, BANGALGRE aNT “*»T
THE mm cm” cm: ms’: mam ccram:—1x._…_?¥Zf”~ j’; °-H
BANGALQRE 1:: S.C.NO.45?/2009 FOR ‘rm
FUNISHABLE UNDER SECTIONZE9? SF
THIS CRIPEINAI: PETITIQN cbtrzimgé V’
ORDERS THIS DAY, mm comm’ m
o R. 13, 3 AA
The petiticziei:-_ is!’ «aagifrfles-*:Vér§1’_j..:;n ‘séannection
with Czcime x¢<rs;'3;:_ra}"2's:?':37s; '5z:p§*'i:sft"9£:gsc3,.an 23-9-2505
fox: the Qff€I1§£§:éf'P'i:1:1:3iBh5,¥31€ iii.-;fie :z: Sactimm 399
and 402 '
._
5a"~t».§=~%1.§*a2"».:="*'%\I%.::**\%3{°%..#'4?& §"lH»:f%i"?z figgflfif mmmfiwmammm £'"fl$%'$'fi""§ mwfmlma wt: ¥mM.s:%.%ww&m-.$w% mwwmz mwwmrmv
23;' " rm V£3'e,}, :Vi}'<.':§ £312. investigatiarz hams filed 8.
'.;;§$iz:;x;§;, ' et }$}hget:.g The cage of the pzoaficutian is
petitiarssr:-amzzuseci had mm
§E:@p:~itat":in to cozmit dacoity. fin reaceivizig
n the Vfizfamxatian, the fialiaa want ta tha spat
aszrested the azzcsusad and alas: 393.2901
éw
H mwywuwflwfi wmwwmmmm Hm.;Ms’¥ wwmfiw W1?” mmwwmwmm Wmwfi fimmwm WW mwmmgfimgz Wfiigfl fi@M§§{“§'” Qfifl fififififiggfiwg §.wg§@;.§mg Qwgjm
deazfily weapons like, Button knife, lang, rages):
and etc.
3 . Le armed sauna e l for the _ 3;-
suhmits that the charga sham: ._ti l”4ad
and the petitimner: ham ;:;.c>t:…l :§«;~ef’:; . j,’x1v$i>’;!;*-zr§€3.:.,in’
any other crime no ‘.fithar,*” a,:ai;ecé’:ieVn?;§L.
alleged against the pe§:i;«1k’;}i;1e.r:–‘.”‘
4. Canaidazing i:},’:e ‘ -.v*§i1’..;VII(fi§:’3;3§.”:§}§:A$?;”é&.:’3fC:@$; I find.
that the aznxiarged an bail.
5. Hcarzcsa, ‘ e’zil’a::~:_;;ed on bail
mzbj act:
4;.-3.3
ta: faiiawing i;c:ond,;i 1′:i’éz;:3 :
..*i’Chua;L’~peti’ti.¢gzHze:, shall execute a
bond fin: R3.2§,806f”
. .{kit}:-.._’t>§i§2_ $€>lv’en$ auxzety fax: the
“like ‘z”a:é;r:£: ta thg aatiafactien of
ui::h;.e5’ .j2ii5.aciictinal cauzt .