iE\’- ‘E’l~ll*I I’–IIG H C(T)U.l{T OF KA l{NA’l’Al{A AT
B A G A L (.) R E
DA T1931″) ‘1″!-113 ‘1_’!:11+: us”‘” DAY 01? .}ANUA1U7 :7,
B l*ll*'()’R ii
‘m1«: H()N’BLE M R. .1 USTICE _l1I”U_LU\f.AD!~;.(}fl{;~5§ M_1«;S1+r ~
CRIMINAL Rl%1VlSl()N l-‘l<I'l;1"I'l£§_}:I~«' :'NO.93r}f()1i[:a09:;
13 ET W E 143 N:
SH.T.S.An2.tn1in’:1_jLL ..
S/0 T.R.Sz1mp:1th KL1h’1:11′:f
Aged about 32 years, ‘A ‘ «
Resiciing an %\§(:>..i.425/A, ~ . V
Gtmjur,Vanh:a’1″«._l.3i.)st. ”
132in::a11r’c.!?{:Ls:t*?:i’}xiuk> L 1;’ …PE’l’I’_!’_!_()NER
( By :f31’i.T.i’iii.iV\i;gs;V$i.n. AVL’l’\-‘..__) _ *
AN1)”:r. ‘ V
G.N;1§,;z’11’i’1%:1_A1iAi,_ _ .. .
\N’i’c. r>_’E’ .’~\11;x:«.1..tA|1:1’m’j11, ‘
Agejzcli ;_1b;1;:1 24 “ye;1._x.is_.. e
«.I{L:¢–ic.i”iz’ig gmgis/1, Hf” C1’0ss,
Bci1Ai1″:d }3ij’y;1i:1–§.mmti’1i Scimoi,
_ ‘”T–._i;3:1V§si’a:!A’éi»!,’1?1 ‘
B_:’i:1 g_a1vie’)1’€}.V. …l{I_£SI'(‘)N’l)l£N’I’
(“B3-‘”Ni/.s.P;I:3usa\’:11′:gjz: 8: Associzatera. 1′-\C1V5′.)
This Criminai I-Revision Pczitinn is filed under Scastion
397 1’/’w –1{}i of Cr.P.C. 1313}.-*i1’1g to SUE asitle Eilc o1’Licr passed by
” the Add}. SJ and P.(“)., F”I’C’»»lV, Bzmgalorc city, Bz1n1ga1u1’c in
\;,z-/
5
7. Since: tbs’ the p:’cscnt. the sasiary of the pctititmcr is not
slttwvn to be as cutn-*z1s:~;cL§ by the I’c.’~’.p()I]LfCI1{. petitioner is
directed to paly R:4.3,(_)(_}()/– pct month :0 the rc:»’p(>:{1(icm, in
tnodificzltitm oi” the orders p’.-Iwsd by the Cou1’t»:~;*–b¢E0′}5v}T
leatrncd Mztgistrate is dire-‘:ct.c-rd to dispose (j)_1.’~«t–he’:_’f;~n21’tt:g§1′._within.
six months froth the dam: of 1’ccc-:ipt;.._of :t}’tTiS501″t!c1″.-.by I’i’i.K:”t.1jg’*ivi1′[()
considt-:1’a1’io11 the vz1:’i<m.~; C('Jt1t'e~:Jzti(_)11sA'~rais:2d 'by the…p<?–titionc.1t"
21 nd the 1135 p0 ndent.
IUDGE