.WM W mm.--..mu.. ruwn wmu ur_nmmAm£m um: count or KARNATAKA HIGH com? or KARNATAKA HIGH COURT or KARNATAKA men COURT
M
§3EE.,~¢F:I€€;'%%§?E§§§§€3§
3: was HIGEZ mam' $3?' §a:e&%a?,&§a 2%? '2,
E&f1{'E§ '?§§3 'Z'°Ir§E 25% 8%'? Q}? FEER?§fiE§ f:';fs§:,::*.:§ "
TI-IE E-m:tmLB an £E}3f'f1QE 13:, 7
. 2 T §£,%?:*f§L§§2'-~;§§aA~é:~;é5;§ :2::§65;§, A
am - V ;
Aam AEQEIT % E A"'*fE%.;%;_-1;' -
'
3.*t*I*3;'"--'--~..I-?;3:§*°;hj*1%%?'é:r'.§§§'§% F _
3 >
ma! --"€§1E?J.;L$L'?$:Ew;
fifiwgéfirygfgfifi 'Z:fié§;'m;- . ,
.A.f%'D 3'.'3iffi'I"1EfIaf'i";{'
PE
{By $3fi.§%é§:$"-:?§b§&%§;%.§R$g§i'éi} &.%%;;%3a}{%: iggga $..§3'vij§
.....
‘ .-3r§§tE;§;€é$mEV –
. ;:;¢v§%,c:..;£:-3;§;.>m#g *e.::a§$.§:§
“~,.s%€:§§§$€j.-.§§3§”sfi§3″f $3 t
‘m;’%{:2é’.g§P§z§g.?§;§§$? @333 am fiia $2′
VA ..J1:£dge§ Efimmag
IOURT OF I(&&NA’E’AKA H56!-I COURWGE-_:KARWA?AKA HIGH COURT OF KARNATAKA HiGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
[*3
£?E§r,P.3%e:fiw%-5&3 mag
AGEB AS=Si.§’? 5
R£§?QI€§EI€%—-§ ‘K?’ é; 53%
am E mmagk
fiE Tamgxsg, .. %
= __ nmwm: é
AHE mam: i’§E$§%fi”fi§iEI%»[ ~- %
Q m 4 mg: mwaa, ‘THE? é _
am mpamgflwars fi°?’f:*§’f§§?§!2′;’
héfifiifififififi
airamziag THE 13*?
KE%F’C1I€§EZ\¥’f may
.5 g
. V ‘ ‘_
_
Ems 2’%’H;EE §3;.%.’«3«§a2*’fia§.fl 3? mg
%§?*§i§’;V_§£§:*2f;§*§§::;%:’%é:&.§%§%R;i:fi§’s’§e$+ M 33%’ ggms
3% afiagzgEai%t§,é7fi:3r3_§<fe%;%$s3A'§.%§";gist wag §@"'£i. & 3%
F2; =fiEE;.'E.;?;§€fi.*?%§Q"'f TEE
{:~R§E§:._ §?§;'§!'.:f-,2;;Q&§.? »?;%«,.%;;&§§ E'? mg afiwa mmfi
gsflfifigfifi "'fE§Z_§*m."§§;'?§§§€* £3? {L§§$€,,§€ss";':§'§; s
'E'& 1:?» §'vSfQ:.'§'3:§?:2 9% fag' azémiasésn, '§&i.$
flay; 'aha 2z_;aa;es:i$'tk& _ -4 :
QEEEE
mg: g;¢;§mf.smm 3:3 fiafmfi am mm mm amxéufifi
..§is’:w§’§a..g far aiimsfiézzg friaaa :3:§*§;w datfifi. éufigfifififi mafia
£5: & fimséfina
:- ma aféiar &§§$§ §.§E:g2€.;’i%? mafia
..4a:~é Efie afififirgmg
— W» m -r-«~w~«m-m awn wnm wthnxzvnanatn I-um-I mun oy KARNATAKA men comer or KARNATAKA HIGH count or xAswAm<A HIGH cow:
11%.}
£”3§%§.¢¢Fe1§%3g%=%§§§§{3Q§
in c.¢.Nm 5,: mm ax; ‘£3215 fig %§§ 3-uagaa u
Yémidur,
2. Lwmfi fifillfififi fa}:
‘fiat;-m” 5.3 33 “‘ ta £22 §:§%:V 15::-5 .,
rwpandmm hm mg p&€?i£€$L?@fi-§;$;§:£%&?;VVié£3efigV’§§5 ”
nf Cr.P..G sass-sfiug czguri haze:
gmnfi mfimtmmm a§”‘4’i3.?'”.:%.;: aim fmmm’ uf
the wfitiaw1%}&mi &f~«%%[:%s-%:§a~éaa;«@m mm 2a
L « % A V mam zxsffim
pefifiwwsgfi «–“‘:;<r2':~ , T –
triai af mg
nme1§9’1m§jg:§:£1fi?£fia”;:a iizm fimwsiam Jzgége. Eat
the :3 are. fig gréfi im
this ~
§=5 §’@§£3£fi%.’i§3:. fie raagmmémgxé alaima fiéhsj:
_ kwfim ia kw Eazzgmmfi ma thfi §«%§§mafi§mt§~§ as %
a%m_é’i % gfifitgg E gsamgs 5:3 %a::sffi éia
nuuau U!’ IWWNRIAKA H%GH C0UR’f_¢3$.’:K4fi.RNA’FAKfl HIGH C@UR’l’ OF KARNAYAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
aw
Q§.§u?t2§%.,%@5fij fiflfifi
4. Bathik cmrarts have gggmfaiafi fie * M
racmfi enfi mm’ m aim mmigésgséara §:.’%:£;.:: Ea ~–“_’§.&i
gm
mémanwa E32 %m3f sf tfge W’if§% ” “?”;.3.sg*§§§s mu
% ..
€23 fixa