EH COURT OF KARNATAKA HIGH COFJ’R”#_T OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CO
:1, ‘ V E
3′? WE; I~§&H COURT GE’ Kfi;%fi’§’fiI% AT Bflflflfidgfififi
mrram ms Tim 2% my C}? J:.:L3{g;§:3fs a K
13% H%I*I’BLE
iiffifi’ PE’E”‘§’§”I%H E%g..§f25#k§-.L§§§§?{GI§§E§?E 5;} C A C %
Eetwamz:
E
33: 5. Rwfififlfiafi _
C’ C’
fizfifi-B59’x”EAR$_” , ; .
Ea§fi’RUG&EI._§&;;£§M C1n§..Gm;I1z*¥ s*?E::EE’:;
;%.§¥§Eé_RS§;3%§ Em’ ?:r;;GG.F; 1%;
PETETIQEEE
$533? 1s;*:§<;:§-§A.ia'{Gg.;vv§.:+C — mv
&§§'::_ C'
we
3% %:m&~.hi*c»§I QQRFGRATIGH GI?' Exifiifl
3? 33:; mmsianaa mrsmgfi {S,ALE 3;
" 53%;-'Q? EE;é;"%';";si}r~%gEX
_ :;%§'a;:%§MA£'z.m Baafiaixnmaa
(sags;
25:3? mmmriag £QRP$Rfi;’I”iC¥I€f are mam
C ?::3R§*fiRfi’1″‘3*’fi§ SF amza
C G133
2% BSA c:fimLE:-g
‘
_ 33
C®E?GRfifI’IGN GP’ EQIDIA
E? Bfiflfifi Esififlfifififi
9′ ” E~«i.{“§,E~:’1 Efifliiffii-I {$15}
SE &§v’IEE§KAR Efififi
EQ§§:RS*’1fi§WT
E§.,§$Z§”Z 5&3 213
RE-SI?*{;>I’€fiERTS
xx/C
=l-E COURT OF KARNATAKA HIGH CO1!RT_;OF KARNATAKA men COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA ms” co;
£3925 fifi?§%”}E”E, gf KR xmgjnémé. is
$>:’bZ9.:§i@z:g;=? a cfianfiesnkm
paraézsmiigas Ea» him as $3″ fimmim E. zfiggriexrwsiihy fix
§ gfigifiemer Em bezfem this Smart;
Ag» zmwaama LEE hagfizag gag as
mm; ,.s::is::xm, They claariy sa§.~–$i:.§. ?’:I!:j1¢
perfammamfi mi’ fim
mafifimzé; mzzawutiwly ffiE:’ —§£’3V\:}..3;f ‘3;;jm$’,”‘a$_. hag mt
aafiafiaesi 1:319 éual fimtly af mt
‘ af afiawm gm
miiz-zriwfi ‘€”2,$ $u%mi£ tin aczglcan
«:’sf t1:§’ft”%;$%:1€3.$§.?:E.~§.3″fL;%ji jfigtfglai.
‘ ;-; ;;: fag’ fix a$m7fi@ ihe
‘;E§T._L§§%:.$gfi?iE§ kfam 3% 936$’
?b§:4VA’;3a§msd, §=§ ihsy am mm any astian an ma
‘~ rswrt, the rmpmfienm we:-we uzfier
§::’£:§%§;§:3§”§. “£23 mémt mg: ikgé auéii mggrt €43 him, seaéz
‘%i:é§ éégarfifiem and flmn was apgmprixam firém, A3
t§ebaa’:s§m::§’?h&
it is apposed ES
§:r:+;’%2s%:<:§.;§E=+.:3§g :3? rzamrai juaficgg