petitioner on bail in Crime No. 294/08 of I3anashankaxi-‘–.Po1i<:e
Staiion, which is Iegistereéi for the ofience punishable :"2;f:der
Sect1"oz139S ofIP(2. .V -. T. «
This Petition coming on for Orders u
made the following:
ORI}_§1′.___I3
Heard the leaxned C0unseI’ib1; the also
the learned Government Aé’1;_ocaté.W ”
2. This petitioner is of one Mr.-
Pawan, who is Linga, who was a rowdy sheeter' petitioner along with
Pawan. Accox:1§i:g Karunakar, his car was
forcibly by others and later on one Mr.
Pawan cameV tothe’1n,oney fxom him. at the first instafice
.. if pei*son_s__«a1oag with Pawan came to him while
–. However, there is no Test Ideniifieation
Pai’1~¢1;Vie*-.tv1%x}31;;?.’é£:gve;¢.Viodicafing that this eomplrainant was able to
identifif «V;:$e5£§i%:ioner as one who came along with Pawan to
u Jgnoiiey. There is nothing on record to Show that as on
of handing over the money to Pawan, the compklmant
T ~.. the name of this petitioner, who was one of the associates
of Pawan and however under these ci1’cumsts;jices,:V’t.:ii&: 4_
remains that the investigation _is…. yet K’3.(v5]1]4.’};’J.§lCfn”..C1. j
Accordingly, the petition is rejected. ~. _v _ _ _ ..
x A Tu&9e
Nsu/–