' O' §&§'3ffE Eiggfifiigg Efiflfig 5.33%», gmiiémvwgmw, wawg Rfifififi, Luuxl 01- KARNATAKA HIGH COURIOE KARNAYAKA HSGH COURT OF KARNATAKA H£GH COURT OF KARNATAKA HIGH COURT OF XARNAYAKA H!GI-5 COUR .1. as 'r~§~::§»:; Efiffifi mzgm Q?' mfimégm arr BaN§§i;;QRE zmag mg '3'm 33% mar my zsaaai _ E~%i;'Z'.%E*E*ELE> gggnaa ;a$§%r.2E;Ua?;,1?tI9¥cH1g3OE§RzU' Z'fi.§2A, §a.3§3O5UQ¥ §E=?§E<-EN : ;%:3@m*z'§@ §'%,;*".?&%:& §EER5.Vfi.RI _ fifififii mzwfik, EiQa=§;;"§"'.';§~§%Q§}"EI3 O O' -
i:fiE«@;%Et%Y41:§E4Ci§vEs??§:EY,” .
53:3 3 E %i;i*3??’E~;E;_,E{§e%’§§i’.E’§=1i,:’Eg$t§E§§;
was FL%3Q%*g._ * *
ma, £3: g.Ozé:&_*:O§§.m§;:é%.?;’5::;é:?;E::*:*:é%:;*:;’OV
V4-v» O ‘ {‘5 AWELO
£33: 3% £5 ‘fi¢§_’§Va 3
U ~ mgeuxmg,
;.2%a.@UE5*;£+§«iM§;%:a:::R,:$:a£’;w afiafi,
2%; :%:m2%$;£;a%§m, zmzgg Rixmaa
fi%§¥.}”fi§I§
3%? L333 §;s::gr…:§$rr*§§§ &I:*mmR,,
‘jg’-fiisifii flfifi, “‘§’fiLUK §?§§.’§”§<3{§EL
§§$'§'- RESPONDEEFFS
ififgg" Esamvsarsgwm am 333% R3 3
ugh
zseamaamua Ema. apwi is fiwjsiinder
§e»a:::t2é':s::.*-2: 3% 3} rgf M flag: azgézfif: the j11dgm;;en}.i.._ am
amaréi &a"I:3& §23§i2.L'?:% pamed in I..a*~':€E .631
gm me' ads; ilixéfi Judge gar, am}, Vgfiimkg' fiifijfig
uum ur IV-\l(l'Il-\lHl\.A l"fibl"i LUUKI AU:-._l(Al(l\£ATAi{A HIGH COURT OF KARNATAKA HIGH COURT OF KAHNIATAKA HIGH COURT OF KARNATQKA HIGH COURT
aw: §ai"%:a&g;, aékwitg the _j'p;siit§i<;«£1 far. a
IEm%€§ smmyefimtiazz.
apfii an
$3333 ;..:ӎ& gig faiwwirgz
fir &$£_ge;’&i%r
aggxai lg §f:’.§@§%{3:fiv%i~. sf 1:12:35 Caurfis
arfiai” =;i~;§£$.*§*sa~;§; i$§F£ M 3=r+3?;:2:5ev
iffffiw §1′:’*§.»§’:a§:_.,%’£;”-‘.-‘ifif 3443; 209*: and
;;E2–‘€–~*%E ;’§:L:€fi%:f; tfxrzy wmmsn judgaamczrzt
amarfiu $§LL’*i, Cmmsquently, thin
fiéfi faéfgwizg ciiractiam.
_ aaészia figs imggmd judment afi
§_wa:*-2§{‘}a aim matmr ‘:6 fix R Cesurt
” éffifiii in ammrfianm with law. Realms is
all em mwmifim are imp’: apex}. 2:. in
O éizsgéfizz 11:: all 211$ parties. is gmzflasce :11: xmmsary
.uéfm*.:m:*m:%5 aw? aéémm guywrtirmg :wz’d-awe. On
Eka am} arid éeamcumamazy essidwzae to ba
913%.
LUURT OF KARNATAKA HIGH COUKI KARNATAKA HIGH COURT OF KARNATAKA HIGR COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR
.3.
géiéaavmii 6:37: 921$ gm-rfi ax; gafiit asf
E&§e3i*£–m% 3:53.12′? 317.333 éaliaiwwz’ @215 %
mfmmag, x: 2% mafia: aim aka: if :m ‘~
mwage-mg paint a§
::;%$im_:°:2¥;g :j2′..r:,. in fsawzgr sf’ a§9rp::§;..*mt
“£:.17.:e i”§~:*.s*i»;g§°§:simn’i§; time cf the
aéanéza srsssawti’ Rafamncm {hurt
fiseiéssm aim $tg:'”£t§§ in favmzr
{sf gizzi the appcliant
fiflzflgmgzff benxfl of
: -.—- Em rwmment
mm; am; gm.” 2:9 crrder as t-:2:
Sd/-~
Judge