THE) FILE OF' YEZLLAPUR POLICE STATION _1N_:"-..'FP1_E INTEREST OF' JUSTICE AND EQUITY.
THIS CREMINAL PETITION COMING O.1\I”‘I”‘OfR ,C1?..DER$u
THIS DAY, THE COURT MADE THE,” FOLLQWIN-Oz. .
Petitioner has soiight fC)7IMugV:I3:3’..I_l’i;_V.Of cividnnection
wit;h Crime NO. 1. 38 / Station.
The arrested on the
allegatiqriVii1s{:’–iiiieV_ others invoived in
comrnissimii asmsuch complaint has been
registerec1..L:fiO:r tiheiVO:iie1ie”e::iptinishabie under Section 395 of
IPQ-j ‘V ‘ . . . .
I*jHmm5v
Aecording {O the prosecution, one David had snatched
ii A. Q githr-3..’chain and chain was recovered at his instance.
W.
2. According to the learned counsel
petitioner, petitioner is said to be a student ‘
year degree. He had gone to Yeliapiuf on
coming back, he had taken the liftiilin
Nos. 1 and 2 in the Hubli.ii__v”Fhe complainant’§a’long–‘with’v.i’
Yellapur police went near the»-sar’iv_»_V anprehenriing that
accused Nos. 1. and 2 “–.said to i%i’aVve”c:otfi1Tiitted dacoity and
at that time petinruner y1.*asv.gtancEi_;–1.g car and he was
arrested.
_ . yia’~;::iVngiiheard”‘both? the parties, it is shown that
there is noisuch”-re’cover§<from the petitioner. According to
thedglearned coi.;.;¥i'si-$1 for the petitioner, petitioner has taken
lift in the _c:éir_ and he is not involved in the commission of
off5ence;v according to the learned Government
Ple'ader__" ($22286? is still under investigation. In the
circums–'LanaiL only after filing of the final report, subject to
V. ,_.tehe condition that he shall execute a personal bond for a
W