E2? §§&§*§ €%§?§’ G? §§LR2%&’§’1K§{A A’? _
§,:5%.?£§:: mg W 2%: my :3? g
aggmg %
me §§.%:}§’§*E:5?LE zsm…,s’s;:s’rIa’.:E
BE»’I’?:3EEi*I :
gags’; % 35 ‘mags; ms: £gG3?éI€Ci$LTIJRE
EALLIK: smzmgafi DI_E{3?:
2 gm RE1?ai’;%’§€’xf.§L’ W; Ci’-§’§;E£$-W5 Toxmua
mag: gamwffiséa yrms « A
me; ‘;£3§€.’:R§f;i.§’£§3’§?’JR”E.,A””-
‘?$fiL£fE;,: ‘$H1G<.é2%.€.#fi
am': z-1&5. ;,;R§- %
PETTTTOHERS
gm: s::;;:52 3:5 smarzmz, am. 3
3 arfi 3F"K£RN?sTAKfi
BY Efiffiflfifififl PGLECE S'I'19;'I"I(I3§
RESPGKDEKT
. A % u J x§$.y% 3:1; a.a.mm:s:–:ap.§ I-imp}
CREW? FEES 318.43% CRRG BY 'ITE ADVGCATE
mg 11%; ?F;§'fi'E£3HERS Mme ma? THIS HGNBLE
-UUKI ur mmmnm Hui:-I counts; KAnNA’m<A men count or KARNATAKA I-ncau COURT or i<AnNAm<A I-l£GH COLRI or KARNATAKA HIGH CO.L.J.R%
QGUR'? §vi'..:%E' E3 F§;.4E',fi.$E§;'} TO E~KI.fi.RGE TE-E FETRS. Q1'?
3&3 E' £3FZ.§€€Z}s2{35{$? Qlffilfififikfifi 133., W}-BC}-I IS
BX
wum ur Iumwninltn n-man couxror KARNATAKA HIGH COURT o:= KARNATAKA. men COURT or KARNATAKA HIGH COURT or KARNATAKA I-nan cou;
REGISIERED ms: Tm ommcs Pm/s.3o2 R[W,' §'i..VQF
ms cRL.mTmoN come on x
DAY..'l?E Cfi3m!vIADE TI-IE .; .
me mfimm bail in
mm' n m cm mm
Statiun, fir the Section 302 rlw
34 :::fIPC.. " ' J
2, % is that complainant is a
1-egigjgm nf Kg n..§vVhaV' His brother Bauappa had
no.2 – Ranawwa. Gn
8.00 sum. eomiainanth bmthcr went
the field. At. about 9.30 p.m., when
. went '05 the field an the bullock cart mar
. sawnlmfs land, Yaltappa can of pp
and $3 wfia Renam, namely, petitioners came in
af {ha mmphinant. It i 111% tint the fit': petiiriacmr
was hmsflizg a sieklea One Sanjeev told the complainant that
boakupqtmrrelwithlzialn-oflmer Buappa
.uuuu ur nnmvnlnnn nlufl LUUKI Autj ISAKNAIAKA HIGH COURT OF KARNATAKA HIGH COIRT OF KAKQATAKA HGH COURT OF KMNAWKA HGH COUR1
and R a hit wit}: stone on the upper lag.
assazamd with atbk on the stomach mad uicldegih' _
of B-aaapm. '%es.fi:«e=:- the eamplainant V.
3,. Heard. It '3 submimea' at
the imtamre of 1; firgth wfls due In
Pmfizse béa-edirla. 1:3: amass ma
mm-mmhg;g;img¢.2;%A %Sm We is a
damaea, the petition mat mt
perww is
'_ _ second pefifiomr is concerned, being
is no renew:-y fmm her, in the
. smnd petitiow slam in mtitlod for want
k a£"m1. %Ay%%*%~a::arauzg1y* ,the petitisztn is allowed am part.
"%pet:i'&tni:nrmpactafpe&onernn.1 is$ted.
Pbtifionm no.2 be: released an bail on har emcuting
persfll band Eur a sum ofRs.50,%D[- with arm surety £31-
3??"