. vfiazgaisézfis; – § :;:;:L§$?’,
guuua or KARNAIAKA HIGH COURIQF KARNATAKA HIGH COUR1 OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HKSH (OUR
$3″ TEE HEQB €3€3E.fE’§{‘ G? K&§§§fi’§’fi§fi 5%’? Bfifififiifififi
fififfifi ‘EH13 31% 25% Em’ @§ gauasasg? 23%
EEFQEE
3?-an §e:<:::szmLE kmgzrgmrsx; §.g§"§§§g %
§R?gm.:95 aF2w O O
EEEOEH:
Sm: Infiira.
W; a Chfiiumiah
flgad a%u§’. é-fir §°&ara§
§¥a$%»2~§’§ 1″ Fismr, ‘ g
1%’? $1333, 411% Maia, _ ‘
‘Fifi Bk.>::2k,§SE{EI_S€<ag&_, _,
Hmaéaemhafii '
Barigaimra –7 56%} b 'O, 
 I'}__ _ A A ~ _:;;.?E1'?E'I"EC¥%¥E§
{By Sm: Eazgaiéi,
$33: V " A V' %
3:»-i aux! O
3;; 8§{§§ser53:§pa '
 afififii 5&5 yssgrs H
P¥a'3:§i;O~E %'€ §'*§$333'€§f§3f§%s
*S;:*§2.:.ag{g_r; * " "
i’! $?%f€§E:%¥’i’
Tifi 533% afar 3&5? $333 fim firdm”
-n.
 Efifiggflfifi gaasfi 32:2 Esiflmce E%§;§,§§5f 2&8 3:: the
égféfzeg Ei fiééitégfiai City iiivii ézzégag Baiwgafifife
” fiiiifityg “aha geiifiafi ffiaéi {EEG Si 3% £3 rfw S
 O Egjfiiflsf QES far §;e*zt°§@ aisifia fig
‘ gaaafi in §§,¥§”a.$$%{ 2%?
SE? mmizg at: far’ éséafg %:E% siagg mg @232”:
H. zzgmfia 5 fczfimvixg:
us: my nu:-um:-u – IIIIII
‘ \»\.rvu\v l\l”Il’\l’l”lll’II\4l”| “fl\1FV ‘L–\J|Jl\! \..o”l” RHKIVHIHRR “”|IK3I”‘ LKJUKI U!’
§§§BE;R
Thfi ixzzgzufiafi zgyézzr is a.§§eaEaE§£¢
pmvi§inn3afQ1fler%SC?C. E H
E: ‘£’heref$r@§ iiiés §@t£i}:§fif} :;£5§:. *
mimmgmhia, E-§:§wava:”§, flag pefiggzm mi:%%:ges.gsng 25% azg
$.12 aypeai 5.2’: acawrfiansa
JUDGE