IN THE HIGH Comm’ 0:? KARi§_ATAl§({x A’-rt 7
DATED was me % mir u ‘
THE Houms; «y ANARDA.
cglmngg H J
§____E’1″wEE1§,.=.% a 3; _ u
sn. Amui ~
S/0 fiardu’ “”” ‘ @lj!bf37 ‘V .
Rlat $59. 10/: 1, N}P.”R.9és1,
K~B- Church,
–V K. Navalflnath, HOGP3 %
-_ , Tbiapcliticmiafiled Ch*.P.G. praying
thepetitioneroa:tbu3linthcavcntofh’nar1cstin
% ?Cr.No.31[08 of [).J. Haili -Pbliec Smtiom, which is %tc:red
‘ forth: ofincc pfufs. 498(A}, r/W. 3-1of£PC a. See. 3 as 4 of
D.P.Actandci:c.
madethefoflowing:
2. it is ipefitioner and his
mvnnoctzb They were
to her. Thcrafinc.
house about one munth plior
his memhem mm
house aboutoncmonth pxicrrtodab.-:of
A The complainant hm stated she could not bear
meted out to her by her husband and his family
‘members. ‘!’hcmfomal1ccamcbacktohcr®’entalhouae.
There is delay in lodging ocrmplfint.
$\’) _, C’jr§£’i\.”1-p””””€fl£'””‘..
4. Thcmfotc 7
against pefiticmer, natu1*cT’-pf
19,1 tbcmfor, a di1ection’V’V§éu’mQ”V{aea:;ghVt2 granuad
forafimited pcflod_ ‘
1 K
kk ~ ‘ with Onmc’ No.31]2008hc
hisexecutingabcmd
sum of Rs.25,090[- and offcfing a surety
was mmsted by D.J.Ha]l1i Police
_ %1 n. petitioner shafi appear before Invcadwtion
rm the purpose of investigation whenever
. called upon to do so. {
. ‘rgz. The petiticmer shall not intimidah: or tamper
with pnmecution wime%.
V. Thisoxderwvouldbeoperativeforapeliodoftwo
months from tncaday, within such time, petitioner
shall appear before jurisdictional Court and seek
n-zgularbail. In sum an event, thcjuriadicfitmal
court shall consider the application without
N w