1 £21’U»’s..5S£f2£’&5
31 Tim mam CQURT as’ I{ARfl’ATAK§AT E1?-.–Ii?’Qg?§;3gE:}ii*E’~AV Q ”
mama 1:-as Tm 2% my cm éacmésia
PREsEET2_ A
THE: I-I€3I*I’BLE r»m.._1::_s’rr<::E _1; é::;i31 =I:2s'%:%.5*,1:':1~£zx§:_
mm HQIWBLE
CRHfifl§§§&?fi$;LiRi5E%"vf
BETWEE :
By €§mxfi.1ug¥¢ta_e”Po1iec;.’ Apwfiant
(By %sr%;
E? _
I:?&ju,.._§fz.°§’%m ‘ tmailmfi
at
.Be3-ambadfl Vilma,
._C§ufid1upet:: Taiuk, mikaaperrfianta
A % kj §E;8§y”‘S§*§3£¥,R!£3ffi’¥mh§ Adm;
uuuuu any
2 €.’3li.fi’~.55£?’29fi
ms cam IS mam u;s.373(:; as (3; CR7P’;’f3 .–«’3Y:V”‘ _
Tim 3?? FDR TEE STATE mama THM’ 1’2′!-.,I£$” T
HQEWBLE CWERT REA? BE F’i.Efi.SED TC) GRA3.”a’TI_
To FILE AK A2’=mAL AGAESI’ gaxfmit
GREEK GP’ ACQUIT’1’AL mama 24.C%Q.2QQ#: mssE%nk3*:€
Tm 11 Asm…sm….m:>GE, MYS£3iRE*_H*if sm,;ms3’%»
Ho.77;2w1, aceuzwma Rfispergmgmfsfi
ACCUSED ma ‘rim 0FFEHcEs 9;k1:1/wssvé, 5%
OF [PC AND SECTIQK 3(i){xii,) er ${:;~$T–g_mA} Act, _i%
T153 AW: mnmg* :7for’A–. htwm am mg day:
B.V.P.B’xFT€I§ J., cifilivmeci tbs fai}.9wi:1g:-
Being 24.69.2304
pamcd Judga, Myaerra in
Sfiiai Cagé the zwpmldentzas af
«mg exam” sg¢::g:%.s 356, 376 anfi sea 1?: am
& 3 {Q3671 of Snhfiule
caa§e;%kSe§1¢§i§kk {Ex-mt.-am. afaamizzsmg Act, 3939,
the stag aka 1.-his apwz
It 13 the case of the prwenutglon that an
at 8.8% a;m§ in i Vflfige sf
Talsskfi aim ammeé awagma mm
3 E§A
Smt.Fut:,%fidamm @ Saxmathayafi
with an ti:
intezm urea with thm am thereby
an afimc urxdaw Sacttigan ” 3:;{z*;…1:h§ %
aha-we mid ciate and ax at
Gmmhspeta Taiuk, E ataga an CW-
1 an €3?iv-2
wmmjtgggé _ IPC. it if fusrther
afiagfi said gm, date and
‘£:1me’ , mg ;.~.m@L* ma. mm” 11151′ in’ ‘ ‘ mean
of cm – 1 and 2 mmby thay
” afime nrzdw Smficm 566
that Mm
‘E; fE& 3..
_ :a £ SQIST ani CW-1 Mai {3W—2 t%w
me fiehacizzlae (Lasts, the aawuszefi being in? a.
m ziaamzmha the wifi surf the used such
ta mzphit thaw: =
tea siarliich SW3 we 1 aw 2
mt beam athméwushsia
4 C:§A55«é!2fi&§
akgaé is haw mmmittw an aficzm mam’
(mi) of an ami 31* (mg) mg 1939. {
pfince of the amused befiare
charge was flamed aga:rm’ t §:1mm _ «._fnr §#;E1 i£:h, V
pkaadad mt guilty. 1 .
3. me pro=secu1:’;§£1.V 3m the case
11:: P15 and gag. mm tfw
Saassinzm Judge
has come that there ‘as a dsuht
‘V§?’§?;s- 8 85 9 (v1’ct1ms’ 3 and has
T9 .’*3 ii :’?”fT%:i!?..’*?i¥€1t awnsaé.
this apmal.
33;. the”£”ejaisft}1ae Scflufie
in the vixme. He has mm that we
tn the éate: fif his eviclerm, he had
a pamhayath £12 which 9.3 ms pmgale 9:’ ms
had gafimm He was fim yajaman er the said
5 C!¥£A.58d»!299§
panchayaflm Tim issuae before thfi pamhayath
the quzaatixm as tn why CW3 —–~ I and 2 _
away fiaom the hause. Both s’I3WsV 1 u
aummsr.-ma and they wme qucs:§i4on:.§:d..:’
behaviour.’ In the panclmyath, V
both CW3 — 1 and 2 <ifi __1':x:st was
ciaczideti tn gitm a. has
mm: mm: haagza gs ma;
«me aha ” ta 1:11: $8135 at” the
grneatzution, gku S Vmulmtaiah,
has stated that be has
on 2L1D.2i3E at 1 1.33 game at the
and has fauna am aisttadg irgiury an
She was brought with flm
amad ramme intm’mume$ He has further
k’nea gm “m pumsiamma and has fmmzzl ixgm-m’
hm: pagan, Tm hfimzy $52321 was that the firs:
had mmmitmfi fomihfie Zuxtarwursg an her: (fir:
£123 amused afi agnfi — –
é €:r$A,§&£!20!Ifi
axamirxatizzxn, he has given him opinion that, f’:.:-at
ofthe age cf 17 3% and the amend ”
mtmmux-ac an mm own: or créartrgf A A
pw-5 Drr.M.La1mhm§.f_1x::
Raju anti has wified ta sages:
that he is umme hq p=g_rfnxjm]
PW-2:3 wamxrm’
accnmci mrfifmate sta’tiI1g
that theme ii: that said amused is mt
in a pamltinn émtemoumefi
.:~1__ ssanatafile whs Irma. tmnsmittad rim
Bfilore.
Sh: has statai that aha: Emma
_ g_ accused are bakngfing ta flayaim
_V K She has furtlrm atated that abmxt 2 yezars
fit abant Ekw a.m.§ whmz herseif and K
‘E9 the farm: arm far: arzswerffi {kw natxzrfis wfi
393. mugfn £3?
7 Gr!A,53£é’EB&fi
he: and awusad No.2 aauglit mm of
Though they brimd tn exmm.’ ne tixmaeiveeg acmzmé
ham 3 kmre’ ami thmatsened that he A
told tlm tn go akzm wzth’ tlfmm, hem
went with the azrcxmed. Afier a,
am. mm, both we mmse&¢%kL::maV%~sp§:.m”~
of the threat, they did forr:.ib§e
mmmme with with
. at about
7m pm. Ifithg had cafleci
the pamimyafi§1.._A 33:3. afice sirzm tha
a¢¢::§;:&d they did mt dimiase the
memkm fmrcevfi them m tall
=31: fsam. imyath want haaig an ihm tzexi:
J _ the intmmmfi niighg they swam
E3?’ the panehayathdara and they wvsra ticd tn 3.
{:31 the wt day at almut 10.13% aamg, they mid thee
abeut am irwident and mm with mrmhayatizidm,
ware tahm is the police stafissza. at Gunéfiumt at
“/3
3 ¢r£A58£!20¢5
abeut 33.30 am. 01′ 11.00 am.
Cfllllpbirlt wax gnaw. It is suflmhed ts u
crasunmamizzation that in order is
the pamhayathdara and tar:
disclnseé the m of time aw
incziciezzt has not mppcnsd _
1=w—=3 yer um
wrsfim cf PW-85 hilkacks in
the morrmfg and crowing
back in ” She has alga statad
rwarfifizag by amusfi 110.2 an
1;ma s};§, ma;-am the asaauzx lg
‘Q’ clack in the night. an flrlat éay
Ea a ‘kw by the panchayatlrxdm,
i she has aha aémittzasi that
by cm parwhayathdara am sirsm
“%kmegj%ay;ma1ma that ifthey do mt dixdsaa gm mms
pf ‘acaczxsed, paxmhayatlrxdars wilt mt: alksw thsm in gas:
ham they mm mm the mm fifths amusezi.
5/
9 Cr£A58&!?895
PW-IQ Tm anotkm pamhayatkzdar anti 3 reLatim cf
p-ems is alas reiatad m mam. He: hag
%hayatIfiars abcut the gcing awaygvgf J
8aw;9on.t.hedatc~:2f<:fi"em. V '
PW-llisarelative a::fI"Ws- A'
Pw-12 'm the paiicre tn
the Cnurt,
PW-13 has .§£ V.tE1awv';edct5;ma fmm
the haspinal to {if Police fir
* _ 3 " V.
PW–14 1’3 “:~.:;g,.;-;% :x.m:. mm-, he has
afiatgcfi §u&n§sAA”11c:».:…kx1owr the asnicnim <21' the mid
W515 irzapwtesr ef Gumlupai. E-Ia hm
anfi went the gem in the Smart
has gem tn: aw awm af 211$: m:
§ which in at EXSFE, He has aka
the mag mad by firm amusaci, Whifih was: found at
b wane sf oc .
3.0 (‘3fiA..58£f?Cfl5
PW-3.6 is the Immzzganmg am
canductad the warm’ t:g,a’ 1:135:12, ‘ tip: ‘4 ‘V
of the mums’ ‘ , amastefi the
clmrgfishmt,
8. It 73 E-om the
tbs mm Sessions Judge: §£.*g’i&e::w=c of
PW; — S and 9, and has
afitiuittad .
9. Ema zemma 39?. The;
mm SPF’ aabnpsm cf’ ms — 3 and 9
afzsupkd EILPI arfi otheer cisveumaxits
mused have wmmittzaad the
ta be eenvistm
mm: at the mam-sags amaabze an
is $8531 that at the $33: ixmtarmm, the v1c’hw’ ‘
gag is the hillczelm aé abeut gflfl sum. it} {ha
ané haé. retnrnw Eagle ht: fiwiif §m1.;se at abmsi
/f/
X ,
1 I 3:’lA,.58£!?M§
1% pm. as admitted in mm”: esrfizianca. it is _
that the scans 0f the ac is ‘4
fiflm their housaa. Under the
the; victim that may wem
intenzouraa for such a long 2411.
Further, wen aftar thq; éjfxeaatigned by
the panchayat}1da2’a:i:’t?@ey liificlnae the
11% cf ths gem in. the
manning. It beanzxm by time
pamhayafifiigsfi tha trw, may §’£31″$
forced to give ‘$3.5-efi perscms. Uncier
kaa mt has-an am with
a f2–“£::feA It 33 zwetiimss ts. gay tkmt
w§:A§;}dA marmé by me panchayathdam tn
_ Caurt. Unfim the :
§ it
.*$af é”~%.$ bcliaw thug watsfigm sf Pwfi – 8 and 9 ti.) hefi
amused forcibly usea mm fixr their smug mat.
tlw awry {sf farcihly abductirzg {ham aazmat ha
sefimé’ as & – § thtey wank} have ran. baak ‘:9 their