IN’l’HE HIGH coUR’roI-‘ KAmm.’mIcAA’r
mmn 11-nsrrm 11»: my oz» AIBUST % H
BEFORE
THE Hox’3LEm=:..JUs’m:r–: . X
Wm FET11’IOl!No.91-58/.2;0O8af<3a1ia~IA50LI(}iE;]'A' * %
Batwaan
1 S»RINAlIYAl!AH(A7'~~._
ALIAS DHANAlI«hYFxjV%Nk1E\¢F?:. j '
sionavaanmnm N
neznmmfimmma; & %
AGRICULIIIEMI
EMT
H031-I.
mr sri as
. *1 %s*%.rAm
. REP. ‘3Y”*I_I’S SECRETARY,
% .v.”’DEP wHOhm
%
1mImN=ro1-‘POLICE
nunna-unnn mun <..UUX'I" OF KARNATAKA HIGH COURT OF KARNATAKA HEGI-E COUR3" OF KARNATAKA QQIGH COUR
% % 1 ,1;:-avanamns RANGE.
* _n.ava1maarzz.
cnzcw nmscwoa on-‘macs
.– _ –…—.- was-arguing
RURALcm<m,
samoam
4 sun msmcron av Ponm
KEIHSIPOIJZE 8TA'l'I®,
mmm. msmunnms .
»
qua
……..n.mu-1 mun \.LJl.fl£5,__:lJP ICARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA FHGH COURT OF KARNATAKA HIGH COU
arxutexi persom arr: mt. precinct.-ad before the Maghtrate
andhecauneoftheirzfkznmmewiekied
police are not eonductm any
mm the petition in ma: £0: the _ V %
a. gamma A is the * %
the Adcz1.cim’1 Judgn, 9:. It
diclases that on FIR
and an 29.3.2903 shown as
riw 3+ mo. the police amm
one produced at h’:
was mad, he has
maangzamhg mzstxxly. Thus, the
gs M aha”? that am a
by the pawn” rm. pesos have
a.¢mttheFIR to the Court. arreatedthe.
mwam whx: inturnhas nenthimao judicial custody.
é. Pclieveammvestigaiuxg the madzer. Cmioualy,