nu:-rt yuunl Ur nnmuntanfl flibfl §.«.,!.«¥§§Kl nturl LUUIKI U2' KAKNATAKA HKGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H56" COURT OF KARN
ca
;
at
3*? TI-E Hififi QQLIRE' fii' P£fi&?E€'z§'§'A§i§s E'? B2%§f€}AL$RE«
msrga THIS THE 4% rm?' mi.' Jma 2m$:_%f%% %
TEHG§BLEER$§$fiCE&&flfiHS§&§§wfi$fifi§fiR =
EEFCJEE
mm pmmm: mxrsza mm §'3®3#{%i'E=i§§§?:;.E'S%:" 7
:
1
jégy
1.
4!:
3%} ff.-?f.§Ri}EPz.8P.FPA
25:3 :2.23A:~=:=~:n. ESSAY; ..
fifififi 5% YEARS, ‘~aT– ;
}§E§1EEE 12*.&:.s.. smm; ‘
2»*::3RAz~m:.Lz, V ‘ –
i??~.E4£}Zi’Z Siiéififiifiiii,’ _ _
313?: E:;r;ta.1=e:3:*a;’T;’,_,i-‘ =i _
R5733 V’ ,
::’..:::.;=;’–._. ”
}§§%RF:E:2=H.{;Ll’._,
zvzsazma: $.:–:._z-2n.::.;3:z;-
333?; Bismwva,
33;: 523?-‘z*i§§*F,n.;4″‘:§1$.Qs¢:a*>5:»4ié;’:T’i’§v}r_:’§:;:.*a;r
. Pl’i’I’1’I§§lR$
$513 3%aJfiy R yafia, a§¥.,;
rz=’:»:«ssf_$ §E§=::jf=2f,. ms: smm
E353″-“§3?EFi§:’§’I§é*E 333333 ES ,
§E«;’§fi>..?;-“%;’R},
” {£§§E§fi? §EGI3$%RA
32%;?” ~s:::::-a”3? gaeszwzm
E353 5P:Z*i}R,
‘?E£.aR$a§m&5AEa
a..s:*.r;’*.5.n2«a~: 27:3″,
r-nun uuuxi ur mxunnnm Hum (,;!L.’.,l_J!t’l HIGH count OF KARNAYAKA HIGH COURT 0%’? Wt -.-fm3M(A HIGH COURT OF KARNATAKA HIGH COUR1′ OF MEN!
_ mg 3E”%3§3a€:.’£ ,3.
ERREfiH Sifififififi é
E3§§§I3?flRT§¥E QFFESER,
?gS.E¢L?B., Kfifififififiai
?§§33H§R§E,
EEE?2EEJRP§R,
?fiE SQIRT RE§3§?RAE.fiF €$~G?
é«£%’_’s£’E ETIES,
EE{.:i’».e?a.€.,§%€ EI”‘s.?ES’_F13i’*2,. *
$EaQR$M, I
$;*~§x§$:fi*~.P’PP; G $EJ?~i’?Zir .
?af_§E:.’§«§.$&k§i’33=:h, ‘ .
Egfifi :fiF$&£kLIL *. »
«~m;g::.’m~:n;s*.r.;2, 225?; H:;.§.§L:R,’VV.»_
‘fi$E§!se’.3’*:§~2T’E-ER}’%ZEV €’5A §.==:;<.;:;; "
§:z2.mr<,: .
=-ass; azzezmtsrz ,. _
5315?: §;E£§.A$§.’fR,§;
2*? ?€Q£-é3~.}§?:§~3E’_V _ ._
,sr«:.Se:= 1«:;:esr;’s%;r:;i:«1»raw’i.z;:_ ‘
W .
‘”5
2-2%,.’ ‘ ~ .%ziz:s.mv;=a-I:
..a:.f€;¥’~– }j«’3;?:=:Ir…¥~§’r.§.4E;.TA = ‘
2 “$2″: EI”;:;a_ém1=;,. ‘
:95: 3i:;’::-;,.:._.;r>.§<'.%,ta.?m Lm MATT: mmm
~. :~'_+:,v3:=."=4'%;§;.'a'V.*';'–;'.:a*-«K,
.3:-3:' §:?=–« .A xa.§%§aae as
" * 'Fa: .–~:~:'?:*:~:z.m:..
€35;
52 SAFER,
smvmzx-an 3>..1′}R??R 2339.;
… REfi9G§E§BT8
;:”§X’i:%E¥. CT”:-EF&*E§R?i3§’§E?§%§.”é;”§?’§”?, A§.?x’5
3
TEEEE iffii? ?£Z’?I’?IEfZ1E~§ IS FILES Uf-§fiER RRTECLES
2256 Féfizéifi $22-33? 5}? WEE €§i}I?§S”E’I’§’U”§’E{.3F§ SF INQEF. ?RF:.’:f’E!*%§
$13 ‘.§AE§-i THE G-RBER £3′. é.1?.’§.?{}€3T’? FR’-BEES ;E”:’-“. R3.
‘W133 :E’x§*§?€§fl§. P-$33 §Q§*ISEQ3.§E%=2’f§f:” QUAEH ‘§”EiTE.. ?Z7.’i44§§;ZI’_§§.
33?. 3.;§§CP§}53 FERSSEE E’! R4? VEEE .3′-‘z»..=z$g§’T ”
?§7E’5«.RE§=3£ZL:E T633 @353’, ‘?§€E i’_’;’S{}??3′ gfiifiafifi ‘§”§”E°E_.F-{}.§:_’i§i}§u”I~E%3E§4:A~
Pafaifixéxrmws are the ma: . V ‘_ ‘V
mi” “%*’,.§.-3; -.:”wgI1a,~.ij~{ar:a=s’a’z11=:””‘ig.i $}f;:::W-;#a;t1saeV mfim
dat::a1§:4.5J3f’? aa yer m firm
fig a.ga:ins*€ tha
mmflfittac ta
rmm noun’; or Icnxnnmnwa HIGH cgeuxr mum noun or KARNATAKA Hicil-I COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH €’:’m.fiRT OF KARM
Cmmmiiimi’ fl ‘ . –
mt mupmcede the
srmiaty. ‘Elm man%
fismflaijtfmag fif; reply to the 3&9’-«cause
%%% %k:§g:1ge .«§z£&i*ig:ixi1gA’_th¢ gxsgsmm and prayml far dregping
Hawi afim hearirug, the firs:
_rs&§:§:s%;§§aa::t’ Wag. ézha away mafia an the report at” me:
aymizitig the {@221 Imwudent 35
A ai’ ‘aha Swing; far 3 wriwd ef six
as per E. 3% pefimm fifi apgl
“‘txf’!$:”v.5: thg fmgizh rmywasafisent qfimtiwrfirzg the <:::rd¢r at
W