ouar or KARNATAKA HIGH coamj mow COURT or KARNATAKA men COURT or KARNATAKA HIGH courn’ or :cAnNAm<A men COURT or mm«m1Am
{E Efléfii iI'.£KiR'F GP' §{AR1*Ifis'I°}%.Kfi A'?
m;'I"E.m ms THE W my GE' JUNE, ; ;:
*?;*m E-§i..”:}§?’BLE rm. JUS’fiCE R;%1se§:;%¥se:{}r-:za:§AAIR }%E%a’:t5*st »v».;jé
way? PETI’i”§O§ Na.’.:’:’§$’~?,S amérzss
E ER:
smxa*.pa.1.AN$wAm , ‘ _
9.19 Lfiffi am. ‘§’§%§.IhEAl.£.l._GGI§§fl;EE;g” ; 1-
Aawanmwrss ‘mm, _ –
rm. ms, Ragfigl ” _
3E:s!.§:}§’§*EZ’I*I$i€_2:*E’i’;.”§1<:}F:E'%.AK'€1»?£'E,V'
BAE7t3fi..Lf3RE }:3VI$i1f¥iEm';'- » ' ?E'mm=¥ER
my ..}e;mPT§;;;é;mv:3 mm;
EH3;
,~ ‘L amm
” -*r12;q.rqs§é:m**§*A% Airmsmw
» gg§ILfri$«3%r~$RE%*ED BUfl.~Dm*G$,,
‘ -. rm &R§%?.§§w~B.3JEED§§I,
563 am,
a’g’».:fz*a smygéwayy.
% 2;.» ms. E58333 mam
, ‘r1:.a1j~zsmR’§” izonwmnfin
* mmzan ~ g mmm,
1′ mmmgégmmm
fi $6.5!-E RQAD,
V’ T ‘fi§EI3U -: 536: 735. EE3PQf§DEN’T%
(SHE. ‘* ‘ I3¥EVI,. Bififi? FGR EESEGEDEE? 33$. 1,
5RI,E.§§a»§
E’ii,A3*.1′{}I},ATE ram Rmmmmm fiflfij
M
:oun’r OF KARNATAKA HIGH count. mrsn count or xARNA1’AxA men COURT or :<AnNAmm %'=..He.§§3;2am
in mrt and tin remitted ta
i,%;:r§m%;i¢$~ am mwsas.
“fig; enamel Eur me wtém aubmém aim’: 211$
1:}1m: arise far mmidera’£mn in ‘$323 mfifisn are
” 1% fiflfi kauaa tlzat arc-ae fag’ mfifiidaraiism in WE:
I’Ia.?”{.:é%§2{‘@8 afi that éhia wrfi. ytifixan be alkwaflg in
part, 2’11 we Kasrms as dkmiw in {ha ardar éaiezzl 5,§%,2&38,
M
OUR? OF KARNATAKA HfGH COURT» COURT OF KARNATAKA HIGH COURTOF KARNATAKA HIGH COURT OF KARNIIAKA HIGH COURT OF KARhé9m”fi%.:Eéf,A
3. Remrdfi the sufiwkaian $23′ Eh: lc:am&l_”::%-%’$f2;§;::fii23;¢§,
this p3’I::§%sn ia amaingay éigpwmed mi” asmrgsg
to mmiaar anti gmsa mcdars an ti’1¢*?r»A1£:>a?=.1:£f€ri:::::1 e_éf??a’::
far mi’ a mpiacer ‘.2-aaaz.
sf twm mxanfiis £1-am taaday. 12:}
nparafie fim Isa:-vices, if 13% flf the
a Q fifln. :’ ‘ . ”
, 212:1 fit-ifiziifin as Y5