£N’HHEIHmB%IEK}UEflTC$’Kfi&EHAflMUiAJ¥PIMUHCHUUCfiflE
mmn THIS ‘um 26:» DAY OF AUGUST % V
EEEFTMRE
ms HONBLE nxnausncn ;
1 n n $35553
Sffl DEVEIAH »¢ _«. gf ‘<jn —
A385 A303? 23 Yanks '~'! ,_ ffV
wunicms a':'.v.TAJ 833?'. 33% _HO'1'E'£; 'V
EASE COU£$E'RBfifl juy gV*;»u *
2 xnnAuA_ fi_g '._"7
H!QwDE?fiEAH¥;a ~
Amsa 45*?3AR$< ,4',
RfQF'HADEHfiEu ..",V–
MUBBERA Hfifi$.f ‘>_”‘”
xmnnsa u1sTa;cw=. ;
3,_fido2n.Rz§z$fiV V
– w:2._smAH ‘ —- ~’
mafia’
= “Rye Hannnns res?
5§}E£313i}_R ‘mama, SIBDAFUR
.mmuwf
‘mc0Qfi£.BISTRICT
.”a. … QIEITIOIIR
.f=.¢fBy3*’$ riV§ Arm. xumn $HET’}’Y, ADV” ;
*+ .f%iB :”
~€1GH COURT OF KARNATAKA HIGH QOQRT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH ¢
STIRTE 3?
filflfiflfifihfih P0§ICE. BEHGRQURE … III90lBlI¥
$3? Sri:HfiNNA?PA, H36? 3
mun LUUKI
Ur KARNATAKA HIGH 0!’ KARNATAKA HIGH COURT OF KARNATAKA HSGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH 4
TE-IIS c.’R£;.P I3 FILED Uf3.43$ CR.P.C PRMKIHG
‘P0 snmxss 1*:-is FETITIORERS on mwzcxvnronv
IN THE EVENT 95′ AN 333331′ IN CR1!-iE.No.234K356-*3″~«.0F_
vxqxmmxmn 9.3., nmcrns crrv, mm :5 s:;s:;x:;,V.___;.«*:23V.
am c:»s*m~tcms PxuIs.49a-A, $06-»B,, 306 A2313 5A’1.V1vG.”€?£”*’-G
IPC. B2413 {$8.3 ME 4 OF D..P. ACT.
-mm cmnxmn PETITION cénzéia’ ..c:§m Fog’: ‘maykag
-mm mm, T’!-IE mum max THE 9’t3LL:j&”z*1s1sé»._ _
c a 1:-‘1s~._n
paying for yam of
2. ma.2a41ca
of fiat the afibneaa
puniaifihle 306, 51 1 rfw Section
505 arzpcfignia 3+ afDaswry Pmmmon Act.
pmeocumn in briaf b that
as 3 are mother 85 aim: at flrot
G betweran. thc couple. ‘r1m% the
wlénpmnam ammi residing in paying guest bushel. She
lodgad the aomplaint at an mm: pom or time,
L./\