mwwma WW i3'~z.:f'"%%Fi"§fi~%ll%'§?%.é% WEWWW %wQmF%3%Ki§,_.W«¥:'§'" Wflfifiwfliflfifl WEWW kakihfflfifi 5-Jlf' nmnmmzmmm WEWH hymn! QM" mmnwmumahm nawm %flaJ3n3!2§.E WW" smwwxwa-mmawm WKWH %s%MMW% In '1-I-In H168 COURT or mmwm, aaneanoas W Imam ms Wm 5 1'3 zwr or wens? BEFORE V ' 'run I-rowan: HR. JUSTICE S¥}JB'Af9i$9;S:"£€¢_E§«&_AI3£A ::'
cam» No 31199: 2i:e§’%– V_A”‘T
srrrwssn A?
sax SATISH mm: e#rioT’r,n~–sI:.~%n.ia%.%A
sic smvanua, 5 M. ” A.
man now 25 was;
MAT no.2/2, 3″ cmss,
EAEWJJI awmxi, ”
BENGALURU-;»*56’i1!jVL_.026:._ =: ”
r u_ v_ _k u ” ,.. pzwxwzouza
:33′ 34:1 ro1¥
‘n/5+TgVi:,n1s*.r%;e%::x1§’~;.”-Ass’:fs’;”
AV %
s7r:x:i*xV o r _ 1<m~tas§*Axa
» LAR22. v-$"!"BYA'PARAYANAPURA
_ Pouxcz; Jmzcsawnn cnv.
. V . . . R.XS?DNDK!ifT
sang, HCGP7
t.’.RL.P rxnxn uIs.439 c:n.r.c: 31! mm
_ run was mrrzrxomsn rnanus ‘rt-M ms
AA ;}iOlsI*’BLE CGURT mm’ as pamssn TO mums THE
_g._s_r§rI1′:oHnx Call’ mm. :1»: s.c.no.’r46/2no9(camz
so.425/2ooa,<:.c.pzc.13!-zzeamor BYATARAYAPKERA
?0laIC3 S'l'R'I'I0N,PKKDIl4IG ON THE Fllafi 0? Wm 3'33?
'3"RHCK-'II,S3S5IOHS €FU%3; BKNGALGRI, F911 THE GFFENCX
ma/3 143,144,141,14a,5os,n4,.323,3:21.392 NE 149
0? IPC.
cuuld be enlarged on bail.
Petitioner is enlarged an tfij the
Iullowing cunditionst’ ‘ __ _ A H
1) that the :»ahaJ.:i~’.I§;¢§§cutc a
parstmgl. .1.’4-V:Sr.”_ ._V.a’ sun: at
R_s.. r;a1a{&’vso19}ént surety
1&2; –:j;1gg fita’ satisfaction
ii} * shall not tanwur
thg vvpxeaéafitiézx witnesses and the
L..matd’1-:ia}1.: and
‘ iii,§v’«th§tv ___tha patitianm: shall appear
1 the Court. regularly.
Sd/-3
Judge
mmumt UF’flMKNMfiM%M fl’%WW’%WM% W.-‘9i}xI””l’bi’K’l§lW;f\’l:l’\l18f§’ i”l’I\i3’l”‘¥ \us|ul*l.l’l§!’1lI” $§al\’!”VP!.IP\’i\I§ “!1lE$I’I §m\l’UNK’ “WT WHEN”!-flQ%?E” l”HXi¥¥'”f’§.a’§J&IMI L5?” W&.MI§N’JR¥LWifl.fl !”I'”3FI’ MVWK
considering this circumstances and vt;rL§ _f:~T.
charga sheet: is filed, as the petitioner
judicial mate-dy sine: October 2908. T’ ”
«I . Accordingly, the is u