?G§-1 COURT OF KAR.NA.”¥’AKA HEGH (PF KARNATAKA HIGH COURT OF KARNATAKA I-iK§’H COURT OF KARNATAKA H36!-i COURT OF KARNATAKA HIGH C1
E15»)
an tha fiia af tha Shiafi audga, Caurt gfi Small
Cauaefi, Eangalfirs, gartly’ allmimg the “gétitisn
fiiaé undar géctian 2?{i}{3}, {h} g&§» {d§’fiaf
Karnataka aant Act, 39%? 3&5 di5miséifigMV:ha
petitimn unéer figstian 3?§23{:} Mai, Refit A:t;a
19§9. _mM_
This ‘HER? sawing as ,faz=.§x£gr$”*t&is “flay,
Court gagged tfie fsZl9wimg:~_’= Y *» « -*.’r
@R %§
The raVi$ia§_§atifi§¢§”£§flr$§§cfi%§ §n accaunt
at §an~aa§a§it iwgrxééég &fi §§§§ £3 détsrminafi
by the tr$i§;£§§$t 35$ zgggg fig is data, which is
3 §re¥%e§§;§i%a.:§§$fl=$h$ §e§tertainmeat af tfie
§ati££§figg u§
: Sd/_§
Judge