{EM flfifiiifi? Q? mmxzmmm Hifiéwi C082? 0%” it;ARNA”mKA HKSH €(‘i>U%’¥ KW &m:%N»>:x”m::m s-~s%m~1 agmmsm mt mamw-mmvm mm-6 mzum ur Mmmmma» mum ‘€…”£..
mum HIGH mm OF KAR’3A’£’AKAKI’
mrzn THIS THE wmv OFJULY 200%,
BE-FEE
THE HOITBLE ma. A ‘
CRIMINAL PETITICIN Nam: oF2oe9 * % f7
BETWEEN:
fiK.JAGADI3H K «* L 4VF
sic LATE MALLxxAaJL-3siAMfj;
A6139 ABOUT 24 YEARS * ‘ ‘
RESIDIHG am awn a:v:sIGx’- , “. “g
19Tx wARD,.fifiBEDK&R czE£L”#,_’ 2
G.IJ§DhAP3T.:*T?lL’o”Ky .. ‘ 4. ”
cHnMaaAanAaaa*w1swa;gmwV* ‘ajV,;. esmxwxoxsn
a{Bz_ s. nmnu .=ass’rs.,;
Am:
fig-:45: s*r1a.-rig “oi: maaiénugn _
iaunimgévm Pf}-LI’CE swarmn
aunnmem _’!'{‘..”t§fi*-!., ‘-mmmmammaa
£3IS’!.fRl’Q’£’;– _£.'<:;}_;= – 3'12 fifmrrox HOUSE
oz'r:cEa…_« v aaseoxnm
zzéfi: SR1' 5's;»:.1:IsH 12.. GIRJI, I-I.C.G.P.3
_ x'3:*;'.~z_:s "CRL.P mm}: U/5.438 ca.p.c FRAYING
'~._ TC3"aE1~lI.lsF._rE':E mm PETITIONER on BAIL 3:»: mm mm
0.§’~_.HIS”ARRE3T m ::*.R,.No.19212oo9 cm ammzwprrr
E€) LI(‘.T?E swmzon, FOR TI-E GFEEHCE 9/U!s.3?s,42o
as “1133.
‘I’§iIS FETI’I’I€I@€ CCIMII’ifE?r Q3 BGR. ORDERS THIS
E932′, TEE CGURT bfififi THE FQLIJDWING:
W; gwééfifi-M vifgfi
m+’3l: » W W» M M. s« W» I3*<..i""*?§&m.m"u£'M1*%z»V’!.* m.M”‘ mmmwmammm WNW’? %….§.,.#mé*’.% LN’ Ixaaxwmummm nawn wmdawmz writ’ i’u°~vanI\umxsM:w«~’a 9l”‘B¥M.’.”*’k””§ a.wwm’z:a: %’».M” §’==\_,sz3¢.gg,{*§g;;-;;:,;’;”
_c’..=._g_..I:=……I;._g
The ofihnaw algal against the
puns’ hahb under Scorn’ In 375 and
reagaterad by Gundlupet Pgzfioa. § 2
ll’n.19!2f2DO9 on 24.4.2009.
2. The amused
promiaing that he has committed
rape. It in, under
out for max’
the bail at 1:11′: stage.
aiamsaaea.
” ….. .. « Sdf.-‘:4
Judge