IN THE HIGH COURT OF KARNATAKA
CERCUH’ BENCH AT GULBARGA
DATED Tms THE 23KB DAY OF’ MARCH, 2{:e9; ”
BEFORE
ma HOIWBLE MR.JUS’I’I{3E :f5UBj{§ A:f;1?:LTTB’;’%A:jI-
CRL.?.N0.a:3§5/20Q§”~–
BETWEEN
1, VEERANNA —
$10 BASWANAPPA — _ .
AGED A}El;_£f:3.}T 4i:»;Y’z«;ARs” . ‘V »
(sec: I??I~2’1~ZSiii}1EN’I’ MC’ ..
k:I~111-:c)c:>fg-,VV
TALUK.EEA.S\?P;_I;{A¥;§?AN~». : ”
DIsT;131r3AR;=~.j_.V
2. BABURAO i{ANiE3Li3’gf_ ”
Agc;48 YEARS; ‘_ 2 ” ,
3/ Q. MAI’~EiKRAC} VKAMIBLE
00:22; HEAD MASTER V
–. GGVER’I’»¥M’i§NT HIGH’ SCHOOL
V. »KGHiNOOR ‘*~-.
T AL{§.K”‘3AsV*AKALYAN
~;’iI)1’a’3’f’i*:B’l'{Ii;=°gi_3_:.’ f”
V3; S§iARAi\§§XPl3A S/0 KAMANNA
Age:4~’:f YEARS
‘ <::~::__c: HEAE3 MASTER
QOVTERNMENT MOSEL PRIMARY SCHOOL
".K{)HINOOi?, TALUK BASVAKALYAN
1")iST:8IDAR
V' 'PRESENTLY WORKING AT GOVT. 13 P S
KANDGESL TALUK, CHITTAPUR
BISTRICXI' GULBARGA
PETITION ms
(By Smt : AVINASH A U, ADV.,)
iv.
Petitioners shall fumish personal bondfiéi’
Rs.S{),OO0/- ézach with one surety ‘7’ .’
likesum tn the satisfaciion of ._
Police.
Petitioners shall,’ -.app€éir,_ hefoxté fhg
jurisdictional police’ in 15″
Petifioners Sizéifi _m§_t record or
the evidence j_ -.
a3;fi¢2p.§mr5;. i§ai14. v;»311’E;¢e”‘i:a force for a
‘ the meaawhflc
to
If petitioziérV_ No. I bail before
the lama! 1’.’£agist1fite:.h ‘hté sifill éronsider the same as
ei:§’pOVSs§b1e. “”””
Sd/-
JUDGE