..... .......... .. .u....m.......u. nivn uuuul ur mxnmnxn H16!-I COURT or KARNA'!'AKA HIGH coun El The respondent mgmmd Nc.--2Q3@'$ '. A «A
335 and 304-orfIPC’.
2. The case of the that one
a petty 9111;: an elec:t:r’n:ity
going M’, hermene lamp.
the lamp_by into the: lamp. In the:
lamp £311 down. The other
fie. ‘I’h¢ owner, the clzamnxu-5 and
at near the shop at that time, starhad
% out indiscriminately and racklcealy. It
A save the shape from fire besides
A the me in the shop in question. In an
paws, cane burning an M on the girl Rarjitha and she
H $uocumh-ed 1:: the burnt
QRH.
..- . …,….. … .\………..~.M mun uuuxi or KARNATAKA HIGH COURT or KARNATAKA may come
3. Heard Sri P.M.SiddipPa. the
Court t Pleadear for the ~ J A
4. The perusal afthe m.mm ‘f 9; [,5 { m&
including tlnoae af Panvafl§;i £Io¢a}V_ the rmteetw
impetassian am. :he:% the girl
Ramam. occurred in
a state Vsmenuenm of the
value, no case ‘a made
out fin’ procw.d.I1″ .5; petitinner under Section
§:’f_it just in want the anticipatxary hail m
é me am following conditions’ :
shall surxmnier bwfiowe the
his axmmdm andfor armst, he shail be
H raleficnbaflsubjecttoeaxecutlmabandfora
m1mo:ERs.5B,i)DO]- with {we suretiau £01′ the like
FZEH.