» ~>.ws§re.Vn'wnmM'uawxJm%mM mswm m...-wmrn us" mmmivmimnm niwn uuwwa wr RJv%fl.'§'£MiM.E'5«.$¥ MEMM QE73 §'%'£'%.Ré'\.§;-;E«§"gf1;:"%h§s¢;g%fi gufigfl CQURT
I24!' Tffi HIGH CGUF? '€317 K&RHA'i'AKA AT BANGALQRE
mmn THIS "SEE W my RE
'mm H®I*ELE 1\m.J£¥S'I'I§3E"S'JABIr?§a§§S I§I:fi;;f§;i3I'.'.C,
cR;.P.Rg_;g3§+; TEE} % % 7
3272:2222; A % '
SRIABBAS -
AG3mAB0:1T:aQ*zEM2$%
3/ G. Q
RfAT.D{!€Q.1~6f?; kazazxmg
XIMAGE
B'???-v'I1'1='!H$«?%J47'i' T.
% ..,1=E*rmoNER
{BY smeis as 1: K 31-m'r'1'sr,A1:::vs.}
QB' REPIE BY 3??
« % 1:'-£I§H=C;<§}R'T aummras,
% 'BA£!C§ALf}RE
RESPONDENT
X (E? saw%$.sALAmIs2-ma, H-f1=GP..,}
cR:.r5 mag 11; 5,433 03.1% mama TE}
* ‘T GE ‘Em PE’I’f}§QHER an AHTI{1’fi*A’I’§RY BAH. IR
EVEHT <3? ms ARREST 3%" exam RC}. as/2mg or
… KAD§ABA PQLICE STATIGH REGESTERED FOR Trm
.§3??ENCE mugs 4' 5:2}, 8 Rm! 1: 3? PRE'v'EH'I'IOH GF
smumrmx Am', 1954 mm 32421103 3 Rm
mm} 01?' mfirszgfirxax 3? cmmxrv m ANIMAL ACT,
1W1 AHD SEC'HOI'I 3?? R}? SECTYQR 34 OF' EPC.
H533 Patitian mmm on far Oreima this play, the:
Ceurt. made the felhwims
QRBER
The pefifinnzar has sszaught for
Bail in respect af Grimm z¢§;55;2oQ9%%%
9.5.2939 by Kadaba pasm,
undm' awtian 4, 5(1); 8 3 cef
Kan-mam {laws 8 mat
with aeation mm or in mm Act.
19?: mi 34 0f the IPC. Kc:
H ..f_,A,,, , aw-~en”uvuI”‘V.IJ'”|!’\4′”fi MM.;1r’a mwuzia ur E\.§~\!(NMlI-\!\.H Miwm LUUM or mxmmmm fi*°%§€w§”§’ CWJW 0?: §*€;.»¢’%.锑~e'{%”aé}5fi?z;”§L;’~%¢§w’§££% EWGH CQURT
doubt petiticmr in so far as
1
pa-evmxtmz; of Act are bailable, hnwmaar,
tm ofimm ‘1’§g1s<: Setztizzm 3179 sf' the IPC.
circzmtazmm and aka the
V. i is not 9. cam far grant -cf anticipatory
may seek for regular hail
m¢% of amch application 5% rm, it may be
. twa gays,
sal-
judge