IOURT OF KARNATAKA HIGH COUR:{‘..Off’_:KARNATAi(A HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HSGH COURT OF KARNATAKA HIGH COURT
$1 ‘I’§’Eé Efififi €313? Q?’ %RE%”&”E’RE§fi is.T RKGMQRE
:::4a:m§ 13% 34%? Q? JZEIQE 2&8
BE§”?3§E
mg Haamg gm ;.§§§S”F’££E mm;
mu §m%§3;fi_
:5-‘;’PE’1’I’I’It3’1’IER
gm’ * :2.;i:§2’o{:A*:m
ihflfl:
83%
flaw: flafifimimg ‘§{SFr.”?f’l’f.~”‘.-.? §&§t.§.,
Rg’;:}f§1:2,.1~§g*§f:’,..Hé§:z5§i1g
–%$x;%¥fé3?, §’:§?.fE—*—–*’–%~’,,’
‘A Of …RE>SPQI*II3ER”‘£’
O O E. i-*’RmQB,.a:::vma*1*E3
.’t”EnMnz1 fig §%& wider 3&2»; af Code {sf
prayfi is =–s_-*::.i; -2.-. ELC. Nt’1.27{{2%5
” ma Kw flit fifiha §i’£il«.§i1.€”.igfl{35£’.DV31.} am CJM,
_ ., * _ ma fwwr bra §1e&s&& is tramfe;-sr ma cam:
am ‘he ‘¥’.I’}}E’;d in the cam fig the P?zZ*:.:3::im1 {livii Judge
€;”:§%.*§;§ Patféen Appwl aaceming an fear admission
thia fiayg éfiez Cam-t mile falwirxgz-K
c._
:OURT OF KARNATAKA HIGH COUR}T€5F’.:K.ARNATAl(A E-HG!-I COURT OF KARNATAKA HSGH COURT OF KARNATAKA I-RGH COURT OF KARNATAKA HiG-H COURT
Qfiflfill
wtialener huamaiz: hem tha wife the
rwgarzfierzt hm smsght far wmzsfm at’ MS’?
ficzzm 1:312: Cam, efthc lwrmi cm a§udg}:_p{‘$§j.I2§ii;”§ am’
mm, erzzma-aauzw in the {Zamfi§.;&§§’F:5Pr£X1C’Wj ~}C::i;»;1FV§3;FF’%
gs:-.§m; Mam.
3.. fim mm: is us: pywmt. Tm rmpomdent has pméum Eggmcggams, in me. He.
??f’2%Q5,y :%,§:vF fimzafmrmi firm:
3.4 2% is :2:§Fs;;;:;19Fag§;;:F;O N::.2′?}’2G{)5 cam ha
ha, dmgesgsa sf §n~ :g.m.:zm7. mas beim set, the
doas not survive. I-Im1m the
infructucus.
54/;
113699