««aan-‘vuwwvtr wcmm-«m»m.ae-A wwmmawgugwmfiww zcmwxsw V»..»%.JNmH’E.¥! Mwfflf’ Wflhflfifimfiflfimfifi §””i-ififiwi ‘\w%:;3’%§W3 WW” fim%§W§%3§%%W Mia??? MMWKE $33″
_ ¢Y%-amg;m am
mt Tm mm-1 ccvm 05′ KARHATAKA AT
DATED ms THE 14%: my 01’? AUo:Js’z5 T ‘
BEFORE
nu: Hcarram %
S3£’£.HARU§lAKI€A * j
wmaw LATE I ..
AGE:75YE.AR%5
C10 VEfiVVA-‘*i\T”r1A*¥3i1″9~’-¥?&
HO.141,5″‘~* 4 L
mmmm
(Bv3Rma.:.m3g.§2i;ag_s’12ii}Tc.,i§§AJANHA,ADvncATEg
» M’
‘wGm;m~mLIc.E smrmt
M
_ V Criminal Petitiun in am undm’ Saefirnz 438
U. <2:-;,':=».z:. no re'-heme afhar
arrest in Cr.No.24/07 of Uhocr Gate Woman's Fblice
T an the file :3? the City Fast Track
(%1mm) Judge, B city (FTC Ho.VlI) in
Cr1.MEno.No.2555/ 09 on 2?'.7'.O9.
'WEVWWFQWV 'E'?
This Petition coming on for orders 131% day,
Court made the foIbwitg:- _
OQDER
The pctziflonar is aocuscd Rafi?’ i;1 .
regzluktamci by ‘Wamenfs Police .
Bangalore city for the ofieme _v
420, 494, 495.9: and 505 34 of we
further mad with
Act.
mwwnawmamtwma PHmW!W””& k’K&”h%i”%:f”%&.?”a.B%..¢”§e. WRWW mwmma WW WMWSWRWMWM 1f”W$W5l””fi fifikémdfifi WW wmammammrmm mgwm ‘fiaufiscwflflfifi WT %.€””§a%E’%$'”§(%5$%.W%e.€W WEWW ?«ww%5″:’5m3W.§
2. that, she: had mar:-‘mcl
accusead éxymg afmn ta her image. It
ywaa aafihg hm-asasng rm. Loolmg into me
the main allegation is agairmt
V .. petitioner Tm accused 119.2. Shea in the
VV §ftI1e aomplamant’ .
Censidwim the nature. sf allmfiom and
kj the age of the mam and aka the
I find that the petiti:rm* coukl be yanted
a9r”‘/
Nfiyfim %*€¥.W”§ flflfififi
Q’
E
3
Q
Q
i
E
§
5%
E
§
§
£3
§
§
3
3
Q
in:
§
§
§
§
§
5
g
E
$3
3
E
3
3;
W ‘MV5″ Mwmww w ww-mmwwmmawwwmmm ua m
anflaipaory bail In the evens: thopcfitiaoneris
Crime Ho.24]G’? by the momma Police 4%
Gate, Bangm city, mo sha£~~m_
enzmgedan bailsubject to the saumg
(ij ‘ma pefifioner
ham for 1>2gx.2.-5,mkkc }f
surety for of
(ii) fies % % the policc far
(fii) with tfnse proswution
‘ the court muhrly.
e mama ac:eord1ng1y’ .
Sd/-»
Iudg9