m THE man Comm 0;’ Immsmmm AT L’ %
BATE!) mm ‘ma: am my cap 2éx2.§ ‘ 3%] % T T
BEFORE
mm HOHBLE nmgumfxcm Jawan ‘ by M
scwmiml Ffitifinn af %
Stat. Seubhagramma H V V V
Agedabout 32 .’ 3 ”
Wfa
Raiding at;I%’r:’;’1.G1-Z»–‘;’~_V ” ‘
.. %’£:it:im1az’
(By 3:-5. vajayaku um _.”1,A.;A;,¢\~>,§3a.~;;’:em. ‘ )
unwua» wwwnv ma mmnaumlnnn nlwfl MUHKI U?’ hflfimfllfififl WEWH ECJUKY UT” KKRNRTAKA HIGH E’
131′-‘3.
. um .uumu am-umrvmw-w.
(By 3:; B. HGGH
wtitizrn is filed ufs 4:59 cmcs. by
” v figdwcata for the petitfeoner praym that tms H<m'i;:1-3
" % plwaed to wlarge the pafitisnm on bafi in
$23.34! 2369 pemfi an the Eb nfthza VI Addl. Chief
V Maykuam, E%1m*e and am.
Tkzia petiticn maming on far erdeara 1:153 day. the,
D» : Court ‘ the falls?’ ;
%D@
Pet:itz’z:::*m* is semnd accused in ” ~..
which *3 u.11:.i¢r iztxwtigafion fa}:
uxuzier Sectigzns 3&5-A afi cf
3. The said
and ‘w Linda;-.r of am Smt.
B.Va3az1thi _ supez-inmdem,
We;>me11_ ” His:-aur Raad,
on 11.02.2009, k11z11ari
Mangala :5 yws, kummri
14 35% and mm”:
Hosnr Renae}, Bangfi bemem
{;”}1′:t}”1e basis ¢.’3ft}.’}E ytfznfi 11$
actimtx was taltan. A mrm waa
«firm vuytyrnl wr mmmewmamum nnwm mwwma tn” mmmmmammm WWW’: mwwmz U? mzmmwmmam WWW! v;»..;mmm my mmwmxmm Hififiw Q
fer the r3:1imi.r1g gfik. can 12.32.2099, further
tkmt ma feurgifls wmmramd
u c-nuruaurm rte
‘m themuw nfaacrszaaé BT33; by 133.3118 Gqendm flux
Mm!MW'”% Mmww wwwmnw v..am” mmmwmlnmm mtwm muwm U?” IUQKKNEMQKM HKWM fiwflfiy WW %wmNA’m.%& QR
Gowcla @ G.K.$r1’n:ivas. am am said
m. the jznasdsctsan cf Yelahaniirg Hew Y « L
Statinn, the girhs were rmcueé
fzxrther smmmfl was
am Kah who Crisis
Ixztersamfinn (Sent:-3 to have
ounucm with M Gawda in
kid.nappir1g __ Vtljyfi’ ‘ VV ‘I’ ‘8
her alga, At that
“the girk wmfie ahnwn {*9
have: run’ é.&9§&3¥v place, but it wait faund
for pa-oafitutibn and far sale
amunt. Tha police nfiifi
eficrm ware ajbla ta) Md the éeep-
.. between Gajerflra Rum!’ Gowfia?
_ V. ‘ W16 of fiajeridra Kumr Gowda. and
I\¥n.3 Ka@ ‘. The petitioner 7n mum
. V than the wife of the firs”: accused. 03 the basis cf
such mamrial, the pmaaacutisn has been aide tn arrest
amen: ~amr’www”%I!£\vB””W- as M
mam mwgwnaa ww mmmuwmmmmm wnww wwwaew MW mmmwmammm mslwm mauufia Mir” nmacwmimmm nsmm MWWQM wt?” mmmwmammfla mmmm kfi
the petitioner 313% the athcx two awumd. ‘1’hss__
13 tknm may-e :1.-as mm necking 9-gut at’ j _ -if . _ 2 h
3. firm’-: learned
petitiamsr is a houaewfih,
enwept tlmt she had ta in take mm
(if the gir}3 words, a
pm of the imtident.
that afigatian sf
abducaan %g1;«1s Ear prastzitution ami
salscia ma K.aIyan.akuma2f1′ «»
“?a}:;::}§.;3f thaw argumaam wuld fid
xnabwial am. rmré.
% % %%%1tm;:g:1-$3 mm asmmz in the Imus: at’ Gagymixdra Kumar
tftw firs: acmxgfi, tha husbanci 0%” the prrmeti
W The pctifim1w’ Scub was
1l13d£!.lbtBti1)’fi’1&W’fiIEQ.I1 inwhnse £1’1B’51’1d}’ the £232.11′
341/
6′
ammwmuwmwsww Eifliktfiwllfl wwwnm WE’ WM%&WN£fi%.W% mawm %’%3’UflE WT flfiflfififliflflm amww $3!’
ware. found when they Wm-6 trawé; W fh? A’
polzbe. The glrls are af madam’ ” v.
‘Th: readixg ef tin wmplaint
papem make cut a. very
episoda. While mm gag-1a in a
plane far destitute has hm
abciucting thm:-with mg ms and
acncused has
thé said abjact.
which gfim an iota af
deubt abcnui’ éf tim stammant of the
ws méa taut 5. slrcng
9llPL*t%:¢’¥&B’ *’51Ifi£’€VIfl’W|3MJB ‘Vm?’L&
” agaixmt the pefifixmer and other
thea mzrum in which the fianns:-gent
abdusmd fizzm tin 1-mam ham shawa
have Iandaci fram ma gitiable azmditizson ta ms
:::o11d.&x1 axzd than ampoased not flaky ‘ht: &ah
V _’4_firazf1¢ but the risk sf tkmir Ifiie. ‘%e man ha ms leniency
fixamafierfiimthisemnfarfiniafbail. Istiarmtsee
3’3/'”§%
5
any mason ta exusrcm -Cii$C:1f’&’f:§n’.?=’fl undear
the :3:-.1==.a::. Pietifien mm by the % »
rejacmd.
Pmg!
13 §.§§.,u §a.§.§§$?»§§§ 13.; m§§§§ fiaaig §z§i.§&§fi§£ .._.:_.§ a£§§§§ _§§;§ §.§v%§&§§fw§ 5&3 a§§§.§ Fafiiwaa fagafiagésfiffiw 3,19 xaéawm s…a!s§…s¢J..a!s?s?.a.fs at! aviiififisy §6.a’$.s¥