WY Vtw:c*Iw3″‘%%lflu.lE W:tf5′!&’ ||fVfl”$lW4|ftW#”‘iE£&”%3\J”% fififififlfil ‘Q|v’uu?W:WW%rV5 W9?! |HWl’1!hK’G&”‘¢aIrtP’?XLR\£l”l IIEWWLE Esflflfifllmi
‘ WU’i I’&fl”®KHmW&””Vmfll”&C’WJf”I IIIEII WW3″! Wflfi 5E’VMI”‘IE’%F#’fl”‘Mi3fl””F|\J”W. il%I’5ulflW “4wWnI’WFKK3l ‘Ufl’K6 lQ’%£§””‘fi.#VlW$'”‘&Ilfi”‘UW3P”W|. Qilflfifllfl
A Vuwwa
Thb peflflonh med unda Section 438
orcfiz P:-ocadura, mm am-. this
«vent. of the’: trust in
Police Sufism, hr the
Sections an… as of Fnreet_’_Adt,
smmnsm ofIPC. _
with ca-im Ho.69i1989
%
_ _ wfl the %po1-mfion cf cams!
W
F3 ‘4am’izJ’M?9’ki’# WW mnnaimamnm XHMWFIBN wmmmumumrwn llfiwll wwwma VJ! a\r\.ncus~nw-«aura IIIVYKI wwun: was v:\.r§n.iua-tut-umrs Iwmrun Mum”: ww wmwanmwrmnruuwwn wlgwsm -wurwn
bail.
5. Rh&wmmmmmmmm§Q@§¢m@&@$m
caukl mt be eecm-e d case has
6. with so dkposed of.
“wflwA ….. JUDGE
mmfiawmMhymmummg$ryunMammg§fi_