IN mm mm comm or nmzm-Am arr
mu-an arms ms 20″ rm’ or ocwoszn, 2069:’
swans
am 1%-1::n~:’n:.s HR.€flI8’1’I£.’iE ..
cmxnm. PETITION REV);-.§§;*’.92/2.C}C3__9.’
nmrwzm ‘ ”
1 V st-Hmmmm
s/0 vmcamsumx
AGED A8061.’ 4,5»7£E.AR£F: :
we mm cams, % c % k L a.=mamnz...,_ .% 2 mmzasfi MED MOM.' '50 " & n/0 19TH.._cms3«
c.v.mmr:%«1xman%_mo;«,~~k nmazuona.
AE»£;B”.RB£?U’1’_2′-QYEARS.
.1/.9 mm ,. IQGI.-ERDASAPURA.
(‘E .v;: P . 0.
; . . . mrnzozqzns
A’g’%”a1~n awma A H Ram-mruufinm, ADV93
%’VTi%’*–svgé:mVor mnmmra
%’%«m%” Im,
” 32 rm ptrmc 9&3,
wwww W.-Mllflfifl W?” WAflHWH¥M£kM W%K7W MQJWNE WW seswuwmzmmsm WWWW W-afiflwufiflfi W3?” aammzwemwmw W?”-‘W”‘$ mwwvm WW %MKNMKM?U% Wfiwm mwwww WW flflflmfiififlfl WEUN We
\W
_____ -. yum -….u……,. _.¢_u…..«m-_..
m- {u#T”u_um ww.u–wwmmqvrmnaitufl-‘ ll-i\l§’Hi’ ‘u’a\dlhfl’l\§ MIT ¥\sf’&fl¥Vl”‘lIP¥I\”.’ rtllzifl \i”‘JfiI’ til’
CITY CIVIL CGURT CQKPLEX,
nwmom . . . . RESPOHDm¢_’I?_ “‘ 5 7. [_f f
(By Sri: mmppa, aces
cm”? 312.519 U/s.433 _ %L:1§§.§.c’:%v%% M«A ”
ADVOCATE now. In
Immm cwm my 33 Tc: term
PETR8. on 3311., ARREST
IN exam No. 367/2039 *9: POLICE
STATIGN, 1$;u}”s”% am an or
sc/st’ inibcrwms} ACT. mm U/S
323 or
on mm 93% ms
Izmir, ranmwms:
V T. Plunder is di::ec:tad ta
M…
H The patitionara have seught for grant an:
‘ “~,.._ _ginticipatczy bail in connectiun with crime
N’o.38’?f2fi€J9 of ltahadmnpuxa. Po1i<:e Station,
W"
Li”h»’
mmm MWHNK WP WWKNHWNWH WEEK??? WWW”? 5.3%” Mflfimfififlflfifi Wflwfl mwmum WV Wwfififiwflfiflfififl Wawm wwwma WW’ mmmlwmmmmm 9E”M\;W”9 mwrwma W! awfinxvmammwm mummy
for the allfltzfid cttamaoa Punishahle under
Section; 3(1) (X) of the SC/ST (Prevention
Atroéitias) Act and undar Soctian :f¢23*~mf’.’ V
3. on 26-9-2009 mum 10.06- §;.m.,
A cawgzlainarxt was ;:aa’$’i:’–ii1»L._£rort1tvv–a£v~V3
his house, the petititmofi
the complainant .{m%jg;1:nyL out
the name of hi:.’§ ::i§&id”‘4Vto have
assaulted have also
taken. quid -of Rn.2,800/-
from the ”
the learned Gaverwt
h’ wleurnad Ccunael for the
having regard tea the mast
at the case, since the
section amtxl of the salsa’
at Atmaities Act has grmt at
Qintiaipatory bail. it ‘in far the petitioner: to
EX’
Mvwnw mm-mum ‘-‘cau<'«u:{W;nrfi'amw was wwmmwwwmwmawm nnewvnn wwwmm Wfi"' ummmwwmnmmm %""MMv.'-'5F£"§ mvwmz Nit?' |F%.l'"\K5'$I"§E$'"°3.%#'7§¢ WKWW %.aJwWJN.J2 "ml?" Mfiflfiiwfifiiiffififlffl KIIWEI %%
£119 a ragular bail application hg;{$$:é:"Lj'-.T§Eha
Special Gaunt: for Atrocities by
or the bail. petition. "it'.:£§x~'.i'A«t1ia V
Special Ceuxt to con§ide£«.__ . cf
patitiana: far grand: V
suitable conditimzxg H3'ma*§day or
next day.
5. is allowed.
saf-
jUDGE