!uwI\!Ir1Ir1tu- vInvur-a- \.1Vhr\.aII
“””5’l “””l”‘ll|l”‘ ‘ IIVII 9 ‘H933′ Elf I\l’II\I’l’\Il’\I\l’\
* IIKVIF V-\l’J¥\ V V’
2
IN TI-m mm mum or AT, ”
: mmn mm mm: 02″” my of’»A%%nE::zmE:a§
BEFORE.
mm amt’ 335.3 m. Jvswxcs
cnmmmz. mrafi-13;: zaxzéfsacéhfzoos
axmm:
awn ABWT 35 >
sfo smvamm ., ‘
No.1934,:%’9**’%c2:t:«ss %
ammm mfivsnnnsaxaza, ~ %
nmmnona-+~56c Pmxrzom
(By 31:11:_VM.T;”§§mIAfi’*v_#V” PP& ADV)
A. _____
s’m;:*2 32 9.5.
.. . . mymmmr
Vmy 3:33;: 3.’ .. may:
a _ $133213 3/3.439 .c BY ‘mm
ma. rim Pmxrxonzn Pmxm mm? mm
~::¢u*7mg cevm’ rm’ as ymzvmm -.130 mnarm ‘£312:
Avjfisrxrxoxxa at BAIL :2: zmm HO. 63.3;/2%§ GE’
P.s., BANGALORE {R3 51522,
Fmffl-E
GEFENCE3 9/078 342; 364, 506/11/W 34 02′ 19:.
‘X’
v –an–v_—-.-u –
“””””””””‘”””””A”V-“”‘»’.’ ‘”””””WWmM- Hm»-H uuum Dl’*’KARNfl’iAlUF’ mun-Luau:-ur n.’RKNAInI\n- ‘n£un-uuunI- u-. .m………,».,……
THIS wrxwxon commie on mniggmns-“’11z:s»%”‘VV’ %
BAY, THE COUM’ IERDE ‘I’!~IE :;A
0 R 1:: 2
The patitiancr has i.4_.’s%augi;t§.féxgsigzant
bail in conm<::tiz.1__withAA.£3_1§ir;:e.~ ._E’sf§::.*’61§f7ZG’G9 of
Helmangala
far the ottoman; Sééztions 342,
364-A, 506 345g xx.
2. Heard.’-V ccunael for the
£ii:::.::i:”‘E:1’1a lévumaad’ “”” Governmsant Plunder.
_ InA”-«.;:cx;n2a¢?t’ifin with this: land disputes
tlfwt’ landlczxd and the tazzant, the
has takan place.
” It in seat: that already the victim has
Sean xaleaas-ad. In the ciraumateszxcaas, the
petition is allawed. yhas petiticansz: be
W
unw-
hue’!-uI\:&!£\| ‘I-Fl I\J”I:!\¥’l”‘IIi”I§\J””l -uv..p.- .,.’.,.,,.’. 9. ..,,fi.,,’,..,,….,-. ..
relaamwd on bail by the »::o_,n,z:o_:rn¢(i””c:$§i3_;;:£”V: gy .4
imaging suitable conditio::.a}