2
= mwwnfi wr munawznsnzwn ruuru &.uuIfI- KAKNATAKA HIGH COURT OF XARNATAKA H56}! COURT OF KARNATAKA HEGHCQURI GF i(mNATAKA HBGH COUI
11: um man came? KARKATAKA AT
mmn ms 'r1-m am my 05*
ma I-IOll'BLE ms. aumcz * x
TEE m:m'31.n ma. A
AG£1D"s2?'§(EAR_$_._. RIQ_MiCVl'wIYAM
ztmwm awn,
{REP B¥PA HoLDjER mmmnfl. 51 YEARS
W10 .'3IH?fE$fivI, smvam, GEORGE
MARKS z2aAz:>,%
. 3525 602
k A % ...co1\mmHAx'r
. §7R;§;PEIHDfl{Ai I sHWARA BHAT, ADV.)
mama am we LATE mm mm
a mm, RIO opp MOYYADDIN PALLI
KEfiR HYCO BAR 33$? FACTWRY
1 i KAHDATHAPALLI, ICUDROLI
: MANGALORE DK-- 575 033
T RC'C£;lS§"§7fi '
(BY 8RI.VI8HWARA'TH R IEGDE, ADV.)
_- THI$ 000 I8 FILED UIS 11&12 OF TEE
CGKTEMPI' OF COURT ACT PRAYIKG 'PO Hi'ITIA'I".E
EQEJRT Q? KAKNATAKA H36?! CQUIII $3!' KARNATAKA HiGl'i COIJRT OF KARNATAKA HIGH COURT OF KARMAVAKA HIGH COEMT 0? KARNATAKA HIGH COUF
COHTEMP Paocmnnm AGABIST TIE RESPONDENT
FOR DISOBEYING omna Um. 19-07-9005 mam}:
Ix RFA H0.975I2006 vmz ARREXURE(B3AHD
vxoumon 01? THE UHDERTAKIIIG m’m3″%15ea<3-
-nuns-nu-nu
nnsf “<;;<: ct : conmwc+%%on%§*c3§%+r1*e15L
ACCUSED nus DAY,
nm1«~oLwwme;–
9.10.2009 ‘;»;1w%»k!;=*;na==14+1
raisedand
«mm-ant’ %’% ,dmg’ tha mm’ of tha
% iémgmz a mnamzwhn has obtained em
we an as’ tho opazzsén that the
en the eomplamm wmnd be to talea
P°””‘e ‘Ax; cf the pmpmy in mam with due
of }aw in the meution pa-ooeedm which k
3. The learned Counsel appearhn for the
noc:|xaedsnhniuan2I11I2G39avam.dafi1m-yof&n:t
fisionofmepremoeuitlquesflonishandedovertao
4. In via: at’ the above
M pmeadrm-‘ m dwpp°”%%
_ Sd/-
GE
.80 16.: §<.§§§ $03.30 IGMZ .§<Ez~_§ 8 5.300 33..
$_§<zm§ $5 $50.9 I0_I $.5¢2m<z 3.333 £35.. iainirnxifi .2; 3.33.3