…w.u vr mcnnmm HIGH COURT or KARNATAKA HIIGI; WWW
COURT
uIt1
m ‘mm mm: COURT 012’ xaanpzmm A’i’_~
mmn THIS Tim 5m (:31? K ‘
2L?”£»5v:%:§” 2 T
we r-sormne DR.3’i3_S§*¥f§{IE k A
BETWEEH L
sic
%
Behind. £ZITB.,_ ‘f:;’;i:a:2§.t1:fi-:’*.7r”.~–._ ‘ k
Myaam ‘
, ‘_ [By Aduwtn}
H .3.’-§t .<.1t*$ Rural Pblica Statitm.
. .Rmpondem:.
‘»_{iB_;flf§:-i.Sva1:3sh Rfiixjii, HCGP)
Thin petition is fled under Secfian 482 Cr.P.{3.
VA to d3rac:1:’ the trial Court at: relaase the patina’ ‘ net
tmhis perscnal band or in the. altenaathre to furnish two;
surxatiea and snot 11¢ impose thfi aondftinn tr: fllfflfih tam
indeperxdeat surefiw in Each and away bail petitimm,