" AA é3i1ii;y1'z«::3 Tims i1'm:: 1.5m my 0.1? 1«-"Ex3r~2UA£«2Y. 23 _
PRES 1':'IN'F'
Tr-11:: H€j)N'I3L{:', MRS. JUSTICE? :x;jgg:\sJ'Uz_.;'a"«:t'fiIi§§J"{;R_V 1'
AND V' " 4 V.
'1'H'}EE1 HONBLE MR. JL:s1'£c1::- VA
cRL.A.N0.'§4%§,J2Q1d" 1
1:3E'twm9;N: 'A "
State by Chir1t.maVm' Rzizfi} j ._ j...AF'PELLANT
(I3? ~»
1.
. Absfif _ »
S / 0 L. __J£1_I1z1bVSEi1E’:;”‘- _» A ‘ %
Age: 29 years-,
2. Babu Iar Af1\Isfa§ f1}ah:=_ 11:1″; ”
Ageci abotrd, Efiyezirs,
.&B7a:da11, :S-/d.._J21:nabsab
‘ Age:d”v.:tb0i11VAV3E years.
4:’ .z–“xi’:xvarbz£é§i:%a’, S/0. Jzmabssab,
Agjgeci ;_a;b<;u«i. 24 years.
AH ;1r<§.r<2sidi11g at Maham111edpur.
Chi111;21f:1;11ai '.I'a}L1k.
T …RI£SPONI)E.N”FS
“Figs; C§’I.A. filrsci u:1dL’. E-3735}? ~
Em’ ihe :>£°f%>.:’1C.<::
j?;.2£§g§€if’E}.’:EfE’§’§. <3? :g«:::{;:.:%*£:2,2§.i {§21E:<:'?{§:
§:ZL}.E"i{}{i 5:3.«.}.., §3"'E'{iAI§, Chi§3;£.2.2,z':'1a1'1.i in
.;'7'a{:g; mi €31: in 1 E': E'%::%:; §m:':e:§ :3;-.1": i E 53:13 C'; 2.2 zeezfi
{if PE,-"§3'NIj}E3§E{ SE-=3C'E.'E{}N 323, 324/ aiaii 326 E€;'X?'v' 351 {if EPC,
3"
,/
This Crirr1i;’12-1.1 Appeal <:0n1ing on for orders; 1.hi__:s (fay.
_MANJU1.A CI"-I£EZL{.UR J, 1'1'1€i.d<:? that fc)§<)wing§: '
§§%%$fi
The 0fi'iC1}je:(:ti_ii3ii§’ – .f;*c3 g:14_I*di11g u
n1aiI1t:21iI121bi1ity of i:;he appeal. Bé:ifo1i%i.i”ie $3.211.Co’L:_1″ii;«.£{AI’ié.
szccused were aczcfuiiied of ._faL1;§_ ti1e””:éha1fg<3:s_ an"
apps-3a.} before the S€S,si0n.s VC«@L1.:*€.,"'E:h¢:e 0z'E:Ier…0fvv'a<:quittaI
was Confirmed. Tlrié T0f:fi::V<-9 fies "j; 113tifiVed in laising
objection. that appeal!' is':12Of4":é:z1_irimiiiabie.
Ac:(:()f§ii1igE»y. Vi.he:rty_v to {:g§’*«2;pp:r;éa1c:h the p:”0_pz:*r forum, if
ne(:essa”ry. 4′ _
3&5″
§§§G§
fiéfw
§§§Q§
a 5,3:
A.