1N THE HIGH COURT 0? KARNATAKA
CERCEJET BENCH AT’ €}E§LE;’u%§€{}A
DATED mrs mg 09%: my (:2? APRIL 2:§69 ;~..f r.-
E§E:E«*<:}RE:i » _
T}-{E1 :~i«F’.!;:§{309
E3E?E’T’WE’iE;N: V ‘ ‘V
:E§RI.i{.HAE,E1EZ1, RHEVEEZD . _
SE,/<}E§AS§iASfiB1..«€_§Ni '- ~ '
A<;P:;?.3.¥E:AR$, _ f '
{f}{Z€:: LA£3L§R §:::’;:~s’r§e.;a.'{;*f£}.1§ ”
.2″–2;<_'; S;(j31'~€-S's.R'
§§£J.APU-R. « §3'EL"T'ETI€f§'N E1???
_ _{§:’3§; S’i?1jA«S§5E*3f)=_f~Ié%§§E<E':E}E%, Aim;
‘ 6392913Jc’z;§;§§;i§’§s–:<:m«:R,
sczmrf E¥«E£§'?§V.i(ji§j1V3',z¢gE,4 c:om~:T2?:%.f:’Ei’is: {:{}NS;?I?f'{§;Iii{}N- €331’ Eféiffiifis PRm*:r~s<;:+ '1'Am;$ ‘Fa mg: E%21%:fé§?€>Ni}E.%§§~i’°E’ “§”{) PR{)CEZSf+§
§§Fé§..} §§E’i”T”§’i,EZ ‘?§’¥’E§Z E?s§E.i,t’§ C}? “i’§’iE PE*}’§’E’T§€}Ni%ZR Faféfl i.}ERi*ZC?’E”
T’§§E£ E3 EZE§P{.§§’~§i}E%Z?4’E’ “K? ?’v’i2%i{§%1 P&’YM§?§N’§” AS ¥3’E’§’fZ-E? ‘f’%—<iE1- BELLS
ESLE §%%xfiE*TE'"E'E:£)} BY TH E E3.¥:§'f'§.'§'E{L}§.'«£E%3§€.
{N}
TE—-%EE§ wzé-3. <;:m’ra:'<;3e cm m§:2 E3§%E:L.§§viI?%AI%'&" §§£f.;%§$%.§3€i1’ri?s@i”*i”:;r
thé: }’)€’fifi()}’3.{‘i£”, flair; ‘ii7″i’i3; pétitio-21_ is <:{i;3V_}1iis:st=:::§.'éi$:._";x:i£hd_:'awr1E_V V F
witix Liheirtiy to file friish petitio1{'a:;f:' the sé11:v'~;V:Ca:usé}0f actimiz.
fiflice is; <iire<:t{~:(i {G 1'e"£1_,;i';1 thaé pzayérfg V-.7x'1'«1fequesi.