- _,.. .- .r..,,...... a....m wwunfi W mmmmm HIGH COURT os KARNATAKA HIGH COURT or-' KARNATAKA HIGH! IN tr:-m mm COURT or Knxwvrmca AT 3 T vamp ms was 15" may or :§§Ec:fi:st$"sR_. 222931: _ mm HON'BLE 14R.-JUSTICE cnmmn en-r:rzo2¢%"'z§fi;;;53252-2099 BETSVEEII: 1.
SR.’£.’1′.S. so:
5/ca. 'I?.D. _ AGED ABOUT «13 ' ace: BHSINES53~,, "
2.5141′. I’:iV’.._C2′.-. ‘ 5
W03. 5.
Assn ABO’tJ”I”3_’4″ =
ccc: HQrIsx:w:m, V. ‘
36:21-I gin m;2.;a-1251,
31;: ‘*3, mm
:4zw32:;;.c:a*g;:V«….%_« ~ .. . . .2a’rI’r1a~m:as
(B3?’S§:i A: CI-1AN’.DRAMIt3ULI Am ASS1’S.,.AI)VS 3
– {aim or mmnm 32
32 km ‘1=oI.1c:E or
% cm: rozzcrs STATION,
:–;A§SAN, Rmassmrrm BY mm
‘ ~ .s.’;:-mm EUBLIC mosncawoa,
HIGH com? 032′ mmsrzmam,
V’ am:-zanom. . .. RE’S£’£1~3’mN’I’
(3)? Sri: B. B , HCGP}
W
HG:-l l”?1″§IlD”l’ nu: vnaxlns-m’uA …….. –.._.. -_ — –
, %. WVHII …. ……r…… MQJIJIII vr mama-mm men COURT or-‘ KARNATAKA man Comm” 9; mmmam HIE;
“P1sader.
CRL.P mun Uxs.43a CR.P.C_…___B’§fV =_:’1’1?£E
ADVOCATE FOR ‘1’:-m PETITIONERS .PRA¥IN{§
Hozvsnz comer rm: BE msasszp Ea’
Pxmrxomns on man. IN ‘c3g~’
ARREST IN cum N0. 322,,f2oo9′—-;35*V– HAssm;’ TO’iii;N”
saucy: smrxoze, mssm FOR”-.1′!-E ‘C}§’_£’E1~§<3E:_S"'..:15?'Uf'S
420. 453. 471 RM’. 34 or 12%;”
mxs PETITION ccamqg%%®%j'[%;a§R%<%omgg% mzs
my, mm GUURT mm
;.; .R_
The iga:fi§d2"é&%e£h&afitw Pleads: is
diracted to féx9_fi9ti§6@ .'
2. The pétitiqhaz$ h$%e sought far grant of
v,a§tic§§§§§ry $511 “in _____ connactian with Cxima
H§;322!2G9§;[§f, Hamaan Town Police Station,
7»_ »Ha#5#$,’f§£? ffi§ alleged effancas punishable
lung-.191: 420, 453 5 am. read with
of 19:.
‘?’#; _fHoaxd the learned caunsel fax the
aT §#titiOB6I8 and the learned Sovernmant
W
ifitlfi Wvamaaramm 4m..m ..m-~.w.. .
.. ‘5’” 9′ … …….-..n.m an man uwwuna ur M\xNA”i’AKA HIGH COURV OF KARNATAEM HJGH CQi.iRT OF KARNATAKA HIGH 1
gpail . , ”
4. Jkllaging forging af perxnits_.._., _’@§:v :[:1:§sr
private buses, at ccrmplaint
against these patiti-cme.r:g:.
5. According to this. the
petitioners, the
operators for waxce not
in poaaesaipif ‘-fitéj=;f;§’,’!f5′.;§.’1″‘;!ocu:u4anta at
any p¢i1;t._.¢_f”~..f:ii£{:g§_ there is no
nexus }a?v5.1:wa’e§V2.VV “i:7{1ja-rirjn alleged offence.
Aaaarding1y,__4sou:§2s,f’.:t’¢%f’_.’L’ grant of anticipatory
Govermnent Plaasdez: assisted
_ _gran’f: £.fi§’éi.–cTipatory bail.
” Iiaviiig ragaxd ta thfi facts and
V’ airégtéfitancea of the case, the petition ia:
In the event at arrest or the
fietitianezs, they be released on bail on each
em them executing a gaarscnal bonrzi fie: a. sum of
‘W
?¥Q»H CQUHT (‘AB Insnlunu-Ava nun. ………_.. _._ –
.. — —m.. …-…n . ulvnn Muwflséflj ur nnswaaamm I-ma’!-I Ct,’)§.R§’G’= i{ARNA’fpj(A figgfi gggjgf 0; K»mqA7AKA Hie’;
Rs.25,0(30/- and a surety for the
the satisfaction of the cibfidernégl
subject ta renewing conditioi*:m__:’:’«.V_A.
Li) me petxtiozftjofzs S
themselves ava1lab,I”_é’-..V’ to
Invaatigating a e=~.__ wheéa
raquired; ‘A ‘L ” AA
t’i__.i’}:* fiffiipex with
the pxaa.§i§z;;:-‘got and
{iifl move for
re9’uIcz,;* .ba.£~..Z (me month fram
3129.. d«:i1’:§V’w.of”‘- their arrest: and
A . . . . . .. N
Stit learned Gave xrnment
%”AA–.VV’».P1ea’&a;p44i§ V..*£.:s:t’:yfperm.*i.ttad to file mama of
_. *a§pea::axic§7~ wi thin four weeks .
sd/-‘
JUDGE
mpk/-*
amm Wmaamw mm mm M… . m