= Q? 'R--$%5~:3{'?AKA
is; THE Hm; mun? OF KARNATAKA AT 6Ai¥x,'T:3ALQRE
DATED THIS THE 93*" DAY OF sums, 2oe3%._ __
55903: j %
"me 'r§€ii'é'BLE MR. ausnce;5v¢AaM%aA§§*;§,3 %~%fAjj[ j
cm. A, ?'\i€:, ?3G :25 zsaéfi
sawsssm:
: sum; $59 Aagutxi i(I'z'T¥JR,_
AGE; 30 'ms, QCC;AGRIL, V'
RXAT NA'\?EG;5;LL§,V SHAH P%;}'§.,=
saasmm. * : '
2 $Ai~.§T0sH Sm AR3:;£=i Kz?'?u2i V
me; 22 YRS,"-f}CC:;fi;_C5§§§L,-._
REAT fsiA%{IG;5;i;LIi,.vf£H£iifiA?.§_iR.,v
APPELLANTS
(B? SR:-a,%5%;%§ESs§§;:a.fi§b'E, fi:D'v'.}
mo: 'V V
A _ _ RESPQi'sfiZ>ENT
A _ » V{B:";§$RI~ §.s.PAv:;r«:, mm. aw.)
$931!"?
'1:-i%:s .CZiR§f~'¥It~.iAL APPEAL ES £11.50 uzs, 3.74:2) 32.9.:
TTHE"§5{¥3VGCfi\TE FOR THE APPELL.ANTfS AGAMST THE
_ f3i.i§i(5--EM:'\iT ST. 17'.4.2fi03 PASSES 83' THE PEQI FAST
V CGURT, A931,. 5.3., BELGAUM IN SC Ni}.
' 1634/199?, CQNVICTING THE APPELiAN'¥'-ACCLISED 1 8:. 2
FQR THE GFFENCE ?i}NESHA8LE WS. 333 AM? 594 RJVV
SEC. 34 GP IFC ANS SEf\§"¥"EhECI!'~3G EACH 0? THEN TC}
V " EWDERGO R.I, FER ?' YEARS FGR AN GFFEBJCE P;'U./*5, 333
R/'W 34 6? IPC FURTHER' SEE'~JTE?=§CI¥\§G EACH GF THEM 3'0
UNDERGQ RJ. FOR 1 Y'EfiR FOR AN QFFENCE PXUXS, 564
Hm}
MW 34 0? 152:2. BQVH mg sararerxszas fiaRE :fa f~§,ms;
CGNCU RRENTLY, E'¥'C.§
'ms AMA; IS csmxns ow ¥-'GR HEAR1rs: ;:f:*+i%:s%%%9.eW; k
THE CQURT DELIIVERED THE FGLLG'§5!AIN_G:~ I
The arzpéai is fiiefi by t'r§é».é.&3n;ii:té1i.V_a'c::.i:sé;2f gfgfaiiist
the judgement in S.C'.i _'!'*s'r::. fiie Gf tha
Sessians Judge, fast 'ifraV§:$€VV passed an
17-04-2333
,
2,” “”” ié’aV;rf;fié:d éfiurzéei far ameiiantg and Sri
fiavin, tifieé §ear’néd; far?’ respermcient – Estate.
T3327 ..$:;ii§sté’s1cé af aiiegaticn, on the basis at?
4,5-‘i1i;: §1 ‘zjiiég. aéaaseé were triefi far the affente punishabie
%un;aa:.s’e:t;e§;:33:33, 343., 353, 504 am 506 19:, are:
T%z–é’a:$’3:§ei§ants are residents Qf Navigaiii viiiage ef
. S§’!E:?_’_§a§ii’E”; fieéqumg in the “year 1995 there wag a reiiaiéus
;~1_’::§%’e:VriAeny ta ifnstaii iciai cf Ganesha in the said viiiaqe. To
VJ “‘3-tziaintain Saw ané aréer during such cerémmiy PW1- Gcxsai
Siéram Harmer? and PW2 –~ Kaliapba Marat? Pawade, who
were werking as Hame Guarég, were wt an sgeciai éufy
‘L14
ai-sag with Mr, AA. Zenée, Foiice Caznstabie, W.§f1’§~§£§_”‘–«i:haey
were an gush saeciai dasiy, an 91~–Q9-1995 the..§’éc:i.§S:e.€:”‘iitt~.A *
:3 went ta the piate cf ceremcrsy arsé 1:1L;esiéic%’t}V’ét;%.«’jvi:’§1érri_-1;n-:3
being in irztméicate state 31’ mind, inéyigélfl? 5:1
4. fixccerdiruj te tiié’v:V.:.}:ri;seéé:t§.cf_ij were
aflt§§§i”iiZ&fi when they Gfficers
an éuty’ triaé te_adv¥c¢H_ retartaé that
Wail, PW2 iheir é:.2tie$
cérrectiy; :§’;5 fiuarrei once main
usirsa {fie Lmifcrm éf Para ané
3S$§U§$é§i!’ PW1 anti FW2 irfiarvefied ta
sufiiéfirfi 2%; agma $5.1 afisauiied with i1i$ fist cm the
‘ V'”§ig%it–éh§’u¥d’é;§é:auéi%:§”him imfiact injuries, Thereafter, FW2
w:as-‘as;-3:é:s’§.t’~.r:=fiT~.§_y aha Marathi. Accuieé Is¥z:.a,3 prficiaémefi
ti*:a}i:..he sxsagfxjésériqing as Psi and wiii teacfz them a fesscars. if!
$aE’f$v,.i5*u:édefit PW: fiiifféféfi éisiécaiitm Q? hand and W5
A T:.”§3;1ff;&§’§2d ifmgact injury, reganfiing which a féfiéift viée EX.F’3-
_fr;s§_és subrnéitéé ta juriséictienai Péliiiié statian,
eeeééeee te ieee erzy evidence in eefeeee. Ceneieeriee such
meeeriei the friei eeeri fame? the ecfcesee eeiiisr ef efierees
fieeeéee’ eeeieet them emf eemzieteci them es; i?’Ie…_i_§j’£’sE;1::*§.3§’?;’~1Eé%’f5j.
jedeemeet,
8. ‘flee ieereee eeeeeei fe’2″e’eeeAi£eAete .e:’s?«e_eVeei:e¥L§.r.
ergee” feet the ease ée feieijee bi;VeAe:;;eeeé:e”–~eVe~.VV
eeeeeee e§o,3 ‘wees werkéne ee Peisee SL’:e~E:ieeeete:§,V”‘§e eise V’
?’sf\z'{§, is”: the eeid Peiizte Stet’iee_;’: Were xeee “erzimeeity
between them eee an fi1e.e,’eete7’ef “withcaut there
eeewg eje”§%%’§5:’ea::eeetAi’:é§e tee’_”Ve’ec:ueee; the Heme éeeeefe
W53: ~ f3–:::eei VShiVeé§?Vej;*:*;”v§~i:e’reeer§, PW2 ~ Keiieepe Marathi
PeveeeVe_vendL”PV’v*s§§ .-VV’;:xes:Ev;;:i’i'<'ii:ede:r eéexee ue euerrei witfi ihe
e.:euv-eeci ;_eec;.._e": fl§e"se'e%fie it fie eeeeibie that eeme ef them
'fr":e'jvte"e§.3'etVe'§:=:ee? iejeréee witheut there izaeirse em; ever:
eete effhe .e'ee_eeee as eiieeee.
A. : fie ceeteeee that there was fieiiher arty” feetive
‘en? ieieetiee in tee miee ef the eceeeee fie eeeee any
VT ‘::’_’:”;3§*:’;?eic:e§ iejeriee te either ef there, He euemite that the
” eietereerzt eg the eemeieirat iieeif reveeie feet the eeceeee
flu
‘.’.I9’\
haé Caiféii L%£Z2f3i’! WJ1, M2 and ?’v’v’5 is perfsrm ti1;ei§_T»::§:;z;:t:es
weii, This §t$e§f shews that the accusefi had nc:_t;’_:§:*:’:i~is’:;;:.{e:fi _
any at reizuiring any atitiéfi arm’ their aa’vi_§&-‘iéjj~?§Ef:,«?%’:{,2 2
arm’ Pvfé sfimws that ihéfé was sarrég m§s+Ai;%e?sT§§’§-éf’-by” ‘t{%3_§rr:, AA
16$ é-£3 wmzfia’ than §i;i:vrf:{;1’i~~=’;_tiF2aVt if ‘a’r::f;_%v_; af’$i:s ?aTé.;i’if has V’
iakéfi mace it is witizaut ,:f;2a m.§t*£a;é.{_:’.:%f”‘i::ie:*:i§§’r;;-A Efithe spar
sf mamarfit betweefi twa §’r’c;_%;2′:::si.L.;'{z.ig:?§rr§fifiLTvW32;giacé, if’: whith
same might §3ay’e ‘s:;ffegf’éffif’ §:rz;i:i;r§:éé[“_’:2Ls§’ mi becaufia of ffié
apgeiérztg. Z.-:..t.iie.’;=$i..§yiA,[§jV.v-ir”*:’–_¢.=.-:”xs§g:,;1§ii_Vs:§_&s?f:§*:__i§1at evefi aresuming
ifhai érzjsfiiéé sarrzéV§ersu:»*:1s, it woaid mt be
vesith érziéhiicr: fa Vd:éf;é;:%_’ a’:2_’§”‘mifiiét gezrvatrai frsm aerfsrming
arty’ iéghjfit “E’%2éEaféf”e, the aharee far the cffefiw
” ‘i.3L3::§2i:i%: é’::«§._e.. ‘LE~¥”?;fi’E7i” Ssés:’=E§’é:: 353 if-‘ii: is ‘!T¥§S-(;Tf.3¥’:CEiVEé, ‘me
‘£:§:i..%§_.é§. ::é;23is§’V”;:”§é_1:har§eé far the afifénce pfuraighaizié émdér
S&€;fig_.§ §é 32:;L:?s.:f
AA .-__:::, ” ‘v’x.f§th regaré ta $饒1i&fiC&, he cerztemjg that the
.’ §£éVf¥’é€et:’: tria§ fudge has fiat agrxretiaterfi the evidence is: the
— . ;+’§§fit serapeciivé, due ta whiéh very” harm sentence af
” xsaxxesi yearé imgsrménment is impssed, He further submits
that the accugeé are in the age gmup as? 23 is 22 yaars at
the tima af ififiifiéfzig Therefére, Lififiéi” the pr9viv$i§:”rf§fs._V_@f
fiéfiiiéfi 6 9f the ?2″”@§at§§r: af Qfferzdars fiat; _
cmzié fiat have awardéé serstenca far”
bags”: 65:13.
:2: The §eameé mas, s?§:;~: ai%::%%ai:eV;:»;;;:*%:’;;:§f;;t.g as;
fifééifidfi iéffiéd by ihé Eaar::=:éc:.A_y:’:;::V§.2;1sefi*._f¢’:E a§;pa§§ar;is
asseriiveiy fififiiéfidéé the? ¢a$vé”~.«:’nv%”%:.3_ad is very flea:
that aceugeé 1 afrzfi 2, =are:§;éQfi’§.6f”5§::é::.1s&§ fi:3=3, a
Péiriicié Cs_ffi:ei€,[“‘§§:’§é_AVé?akef;”»§§aé:_ fig”: their awn faarxés. Thay
Eflfiiéififié Ait”:V_tt’::jea’ts=;_fi’§:i[;:; §_6€éE’«§§puEatian as aisa Qfiicérs are
éaty, f:;”~:’i1Q wéré pagtéé fa maintaifi Eaw and furdar if”: a
§e:e:*’;5i’i:’i%§%’e5»s:*a~:.=2’és'”:2 a2*:’g,i iéikiéénsiaiiatiezsr: af azanesfia iéai,
i:3,… ‘=.$%$iaVéggrehanéing that thare was iiieiaiiharmi sf
§rea}ar:;~é3__ QfV_.;;~;;§%’%c peace depicted iézmcerrseé Paiice fiffiters 33
“”~._f§.za%§ as %3%xf::.réie Efiéffifi at iha piace éf irsgtaiiaiien. ifsiééera ?Ws
2.._a%:d :3 arzé acmgaé as: their §a:r”‘i were reaisireé if}
V% “‘*V.:1ja_5%;ta§:3 the my afié erfier siiaatisfi, they tried ta fiilbfiifé
” –~ i:Lha Eaw &5§’§§é?!’€;$§T§’E§ afiiiérfi 3:16 5?’: that bfC?C;E$$ ifiéiiifiéd if”?
{)9
shysicai viéiance causirzq grievmzg injuries. W513. sustained
é§S§(‘3C:aiiéF”3 cf harm’ 3:36 ??:’\:’5 sustairzed i’r?”1§§€§~~§fé}5i,i_f§$$
resuitirzg in sexier” gain. A32 ihese aiifi wara
azitusea’ with the main iitiafiiicéé éf%p:;r¢::e:2t§éé’ig*V’*é£:%’; d é?;e {.r§::va;
£313 seaubiic gewargts fmm perficzrmifig t§*:;’ai:f5’*;:u’*£’2§i:. :dT;@t§’a:%iI$-…;a’%”;1s;i:
maintaéfifiag £55152! arzé mfier as a:_p?4:..;§§i: fie-1’i§&'{‘1fS’.
:4′ ‘§’§*:§ éeameéi *;£s..fidi, .$;=P nf1;rit§?:&_r su§r%§§tS’Vvthat the
cage faiis sauasfly Ti!*.F§iF’Iii’1’t$i”§.éV a:’rr:’§E:i 333 1% and
5..
as grieveus in_§..c«:*§gs. has igeégh-«.:’Zai::jse§ fa Pwi, which :5
surgrmftcgé b*..rjTAi17′;’;sfaVé.iV§3i% «&*’A4?§§a:»:_f:f:c:.e,’ the accused cafifict ciaim
fer §a%r:ie§’:::’3;VV_ei’ver”:’§:f; tfié cf Emfiosititm cf’ serzterzcie, He
submiifgmfijjai u£?:é_attém tst Enade by the aécusaé that there
7:29:23 é;::~%r2é ::§i§ffie betséééen accu-sea’ 1 and 2 arzé M5, was 3
firing the triai. The éeferzca was Sfi feebie
‘ am ‘;?;G£1§§§”fi§’?iA€i§$£3§3Cé the main atcusatisrz asairssi the
” ‘: T’ ‘-.é€;€;i3V$Eéxiihéi tfzey had irséuigefi in V§CiE’f”1€E arid irrjurad the
A P;aié:..t.£é§§:: ééfifaiéifi. fie Submits that if at aii ?W1 haé gggfiéréé
‘-3.:.’:3;5 injurieg by ether méarzs he wauid rm: have faisaiy
” ~ “ir”:*:QEicateé ifie attuseé, Thus, he seeks Cfififffffraiiéfi 6f the
jigégement imgzugfiéd.
13.. I have heard bath sifieg. Even cm re-axjaraisisia
the avicierzce, ‘I fiat: magi 3f the aspectg find suffécient prcéf
frerrz the évédence ied by the garosecuticarz. The
C){‘;€:i.}ETEd er: Q:-G§-1<:v:»9S. Piace cf czccurrenca
the Gfarzesha iééai was to be itjzstaiied .~wit!§jj~_..féhirgigzé"
carerncny. as is usuaiiy dame the 1V*3_;ta°§£:T§.if'§' érdfér' 'ia"e'2f:-Ls;_ur=:,_
that there was hr: iaw and «ifrd.e_r §%u.b'i'em, TV't§é<':ivv:é_He bi§tevc:i
Pwsi, 2 and 6, whiz are Heme alfiafigfiééizth EJ€€:HSEfi,
who are mice Gfficiais E5—i*af»gv enforcement.
if Esvéi:a§..§§ie.i»i”&§t’a..19§iShed by the pragecution that
‘accused 1 é’;~=:_d”.’.»j é’ic;z{fi.’.wiff_;V accused’ Nn.3 hat: acme to the
_.._spot i?2§’tjigéc:iV–.§1:§%;_§§fC§3tiOfi with them and than assauiteé
Ti;::é.c*éf€.-rgce gut forward by the accused that thare
‘v§1é~3 i9’%qhi”igéiwehéhnPW1 and 2 on cue giée and PW5 on the
V at§1er “azn§:§ §’s.;i}i:’:;i such zcuffie 9W1 anfi 6 has suffereé
V” “_i::*.§_jé;::§s-.:.=.§ cértair:§y’ net wcrth acceatance. If N51 has
–.fa.§’:’–féffe é injuries of éishacation :3? arm in the scuffia, he
T “‘–4 §#ib’uié net have named the accused. East, PW1 in
34;
Lmequivocai terms had indicted the accuééd No.1 for cayfiing
injuries to him. Simifiar is the accusatic.-n cf Pwsz
17′. There is fuii carrsbcratiéfi £21 materiai .
reiaténq is the incicient 3:15 hardi’y_t§u=.-_re ‘la’:’s§é’1′;vs飧§:fe té:”‘
écmbi, It E3 aisc: an recerci that whaiiié a::;:us:ed TT1_’té::3 ‘éT’§ §’L%A1z§éis_:A
:9 have demifiahce over tbesié ‘e::fiicia§’s. xa-2: Vpa*:ft’§é;:’}asiV{2éacé
and time. It #5 further ngticed £:_§_*’_1_L:af’jt» _t_ir’;§.§_v5nji.:’ri&$ _’$u§ered by
pw: and M6 was ‘fa 2,:_ti§.«2″”‘-.f%’§is:a_i Gfficer, wha
examified them. Yhe &}.”§”‘ti€.i*’i:I::Z;f$Vfif.’*»fi§;:§§i§f.&”.§3\?§’5 — F.V,Patii,
bears fa;-stifrf:ié%3Jg;.*vV::3_.vA:t§:e’féEt___ihat injuries suffered by :’–‘W1
were gs*ia*~’.z’;:=._2.:§’§s.§fi ‘zzaiizfinifi.”a::”d’ injurv suffered by W16 was
simpiajn sizaiufa’-.» ._ ”
Sjiéihat may, we are €G’t’¥CE¥’f§E€¥ with the
fitffiék V-5:’;- iifi:.é servants an ciaty. The duty that tfiey
_were”‘4«g3erfi3éA::3§’i1§ was enfcréemehi af $335: and erder, that
;£T.1f§’3*$:t§”%.’;;C1iE£’i arm? éeferraa’ fly the accused, Tfiareferé, E
.a;’rr:_V’5»ai:..§§fi&fi that cfiarge against the accuseé fer the efferzce
‘jj’_’V;2.L§2{E3§1abie under Eeitiers 353 E9: is proveé fr: estafiiishirzg
VA ” ‘fiat the :’-‘W3. had sustaified iftjilfiéfi arzd there is no separate
Nv
:»u
a…
charge far the cffenie aanishabie under Sectizrm 324 IPC.
As regards simpie injury’ ta PW6 the accused have 713*-::2§*r”z
Cféargefi far tfie offence pufiishabié under Seciimi
which i$ afise mt right in the ciraumgtances. E’;52._ ‘fa.:’t, i:§ie» H
accugefi sfiauié have been charge*§”-fer7._t§:ze ‘~::fféné:.2
pur2§3’na’£2§e urmfe? Seéiiififi 332 IPC as i§z§_;,:i*’§§$ aire5 ;:_.r’:’ef~».ic~:2.is_”i’;’-s. ”
naiure. fiawever, the Eearnefi ‘::z{i7aw5_ji2fi§ee.havjEv:1¢fi1’»f%ér:§eé
such Charge has ccmvictete’ .:’nérn«’fcarA f?”:é””S1_f’Jr’€r’1C E'”[3Uf”§§4Sh3§§é
zmcier Sectizrm 323 arsd Sufi ffaesf v”:.§?C«._.ar:é hag net
remréeé .:’&’i”t’y*=f€:’F . ‘t–i§efi ‘offesfce punishaéie gnéer
secticn 323:, 34:; m%s:»As 34 39:2.
19. T’r§e. rr*:ater_ia*i..Vés…~~ho%§c:eé above is fiufficient Er:
“i=”::’-.;e3f t_:;>’ ?ri:§*r’:’1e ‘*E§*:ve…gs.:iit cf the accusaé. gas the medicai
.eT’=xfi1éeVt’3’r;:’s:_E’sa§’ésié’fiiished safferarzce sf §¥”‘1§£.ii’§ES by. PW1 and
?’s;’v’6′,; .§a §:’ tir:é3t’*%:Viij;é: ‘;%:$%csec;;tién baa tar esiabiifih was haw they
~..___s;; ?fi&refi; :.r:j”u«;r’iiéis. The evidence sf PW: —- victim arzci Wm –
II!
a%éc§:v’§t:t§rn, is %::¥ear, They” have dascribeci the sequence cf
____’1e ‘§3e§’if:s, ‘which fiéifii f)¥’:§’¥’ ta the 3663526 1, 2 am 3 as the
‘4éV:zfi*:crs cf the injuries caused tr: thém. Thia ieaés rm $«:%$;:»e
V’ is Siam? gr is geek any farther carmmratian. E am
{‘1
&,%–h,»
1:3
M392 Sci: (CR!) 540 and SE3 subséauent d&I2E$i{§i’§$_—-__¥_”17aS
reiterated the Qfififiiflié that in View af amenérne:’§1t.Vté.L_%§§e_.
act, Secticn :3 ifimandatary. The Ccsiirts are resirféinmfii ”
amsiné the arm? éf imprisanment o§’:”t’h22. C0?i1vict§éAt3V:v’ar:::;.e–§’&d-.¢ V
beiaw the age of 23 ‘years zmiess, 5%«V§s:”§:.étisfié€iA”i%ia:Vt$é.§;é .
are reasons mi fie grant them v’::e*e.§iE.~f§t efV’$e¢ti§%:’s 3~–fé’:3fi i; a? ” ‘
the Act. Thus, it becémasf. r1e:§$3éL_r”y”‘f::§ t%1é’tr–5a§..vv£:aurt ti;
take inter cansideraiicrz théég”pé'<':2s.3*§s?¥TI¥’fif$$i€:s’r1 cf affenée._{ah§ héhcé ‘fitir2ra§~–h’é::eésa:ry’V’
far the triai CGEJFE ta h,a’§;e c;:V¥5a§ii”‘L_:fcii*’»-._t §1e’fé;2a.rt.-frem the
wsbatéon Offfiéffi ar sec’i:’§$=_.’Sikhf’:f{ia’;€§§9§a§A.:??h§€h Wéruid Shaw
the cfiaractef anaf’ ._ai§:t£¢’fiéf§df’eL’§?§§t.é_::ofvL’–_a;;fiVu:§§£%’39,2 Sf) 3g is:
éééirie aé t::{_.aras§;:’::__1&}&§§5″§§%v_:$_s:§i$uid mt izie granted
tr: him, …. 1″
24.3 ‘T: e ?.;riVa”iAI_§,:<:-2;;':*f.._j:'i'2:a$f net caiieé far sucfi 2 remrf
and shfiaiwsf' évwafvf éenféficea' the at.';§';USéd 3355.2 far
' '§m§ri'sé':1§i:*safi'zfer 37""'§éri§é cf '2' years far the affarsce
"figsft§sfia%i§jé;».' u:%t,§é;ij..Secfiara 333 anti 56:? with the aéci ef
Setiécgfi 34, far as acéuseé 2%.: i$ cezncerfiaé his age
sfmwri .a __§;~ 22 years in baii fiend arm' fr: statement reccrdea
':\;§::ié;AAc;?af:f'.j;A€'-feciiciw 313 Cr,P.€ by the triai céuii tire age is Shawn
33 yeais. Tfiara is as éther matefiai tr: ghcxw that he was
~ . f:.;§r;der the age 0?' 21 "years as an the éata of Gffenie,
5 flux,
Tfserefare, it is éifficuit is accept the ccmtenticn that accufied
¥~».§<:=.1 is aiso entitied to benefit :21'? Sectien 6 éf tine Act;
25. Being satisfied that in the matter ef _
the accusea’ 1 and 2 were étanding an éififerefit..f::§§t.iV:i§–T;::e.n§3¥ ”
accused 559,2 is eratitieé tea the f.’:vt4.’?.:”‘i”‘l&’f”§’t Qf ‘1§!i;€§§?§§§§’fi”S._:Véf;T
fiectien 65: cf the Act. E thérefmje, sét._ési€£e tfzé 15§jr:€efi;:é”
inmesed Linen Accused $39.2 an€f’V..:§iire:t *E’hati hV’e zééjaii be
cafled ‘amen t-:2 execute E213_ a§ with
we Suféfy’ far keeping afizgfi Vs:o1d}cf:§:ct~”‘eaVvii:3 1’..’jvtuéehaviar far a
peried sf:.;ioné _§%’e7é.§ §;_:’~}f3% t~:; é;:¢ea;r befare tfia mutt which
cémiicteé 5:33′; ‘is; rec_éi§g $ é~;r’§§és%te Er; casé cf any vioiatitm,
“Fifi? t?3ar3*t,i1_e $’ énrive’fi€¥é ifr:fié.sed an him ta: any periaé cf
‘ §ni’r:r§séfiré*:é?;i é”s.§}j§..
333 39:: arrci fer a period sf three m0raé~%:1$1″§§’:9:§;§i’e.
Emgariscnmersi far sfferxce urséer Seciien Bété’i~
Séfitéfiééfi ‘EC? §”‘¥.3?’E CE3fiCU¥”{‘饔3f¥Y.
25. Accéréingiy, ar:r:éai~». :f §~~..é§s§é$afi ‘efj”§r1VV’V’i:v§'{锑a’Tba1re V’
tarma.