.31′.
iii ‘F!-§£ 313% C$£E§’§ $5’ Kfififififfififi AT
mgm ‘:1-:35 ms 31$? ax?’ ass a;iz§:.s;s;~*§f’éj6 ii6
2, smszaa, E-§as”£$%1 @ g;%mas§ Y
fie.§§§ a§3é:s% 35 gseam T
33¢. 39%, §;am*:&z§tV:::n§ra:;:;’;::.¥. jf –
2: Era ?%%. §*$§3§$.i._ . “” ”
fig-aé §§’%i§§§ ‘§}*»_’*ga§1g’:’s3, , _
Sig, Late §:*§:. ?~’§-%21′:?§§$§éi;«s_§”;**:ai§ 43:5
3′ §§?§%;. $;;§%,;k:§;zg:gas§% j * %
Ageé a§mz%_§€§ yeazéaw ‘
Wig $r%, 5R;§s:3a:§*3as’§fi§§_.§§pg
Afii a;.:;-ea:a: mggg
._V_§éa.g;§::&§%£§:én%a§ar§ ———-
‘$3 _%r¥’§a:§:é; ffié-g»§;%;…fE§:t:2.,
%éée;:%s%2§<s%:%§«=s%§-;:;aL,
"3}_a:§*é_g5gr:§=$2=*g.e+_ fiiffi …?e§%t%a=:"eers
{By"'§:*§*..j§a§§%%§a:3ara3;§s2 S' fifiaékeg fiéaa}
§ :*."~?ia%;;a$? éésasrmméga
Reg. 3;? we Séatiagz Haasa fififizaég
.. -~§€3§'§wk$%:§g&§§§a ?fi§§t$ Sfitiang
8a§~;ga¥§m. ."R&§§m*':&esat
{EV S$§.'¥§§a§ Kama? fiagfagag §F%£$P*}
'§'§:§s §%"§§¥":§§'§§§ Petitiea §$ fiifié 395$? 15;? $33 Cgfifig
fig tfia fiéarfifigizaa §@:* tfia getéfiwzsars prayiag m aniarge 3°23
.2.
petitioners on bail in the aunt of tholr must in
Cr.No.491/10 of Kamalahipalya P.S. Bangalore City, uthlch
B reglstorod for the oflhnca punishable under Section
498A, SE5 r/Iv 34 of IPC and Sections 3 a. 4 of D.llf: .
‘rum Criminal motion comm on for ordofi’thlli’V:€l§§v;;.’_””‘–l
the Court made the following: – __
Potltiomr Noel and 3 org’
No.1. muonor No.1 is an mole or ui’s.fi’rs£’~1lnfn§rniant
Their rnarrioga was Potitionar
No. 1 took care of his conceived
and H1e:’aafbu’olsli{¢.Li’=g¢as mom} go;-gnu! house for
dollvory or m…m.u., potitionlr No.1
had Imon_ ‘A x A’ undsr lnvustination. T
2. Thia._ information are dlrocud
against po£lt%9norVVll9.l1,_” ‘Pifitlonur Nus.2 and 3 an tho
and than an no allogations
AV”».o’g§iifistA petitioner Nos.2 and 3 are roquirad for
aould he made available to investigation
bflhioosing suitable. condition. Thorofona, petition
to petitioner no.1 is rejected. E
.4.
Mrned Judge of me Court shall
fiidnr bail applintion witmut
influenced by oboaxvaflom made in V_
/”M.