ZOURT OF KARNATAKA HIGH COURTAAOEKARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA HIGH COURT
3% $33 fizgg aaggg 3? K£§§fi?AKA AT aanaggaaa.
zzmggz $1-$33 “§”‘§~IE 3%” my s:s3.= zszmzmaaa
1 EEFQRE 1 ‘WOO’ O.
?a§ E$E’BLE E*§§$@;:E_§.g;§xfi§Q5VOO
wax? §ETETIGE Rfi.§$6E Q? gags ESE EN?§§AVg
fi§?¥EE§:
2. 3%; §.fi.fiafiEEfi§$%R,;” .
:~_1;”é:§ ;.m*’£ a,:s{.§»z;ar:;;a7ata-s€,–.L ij;
£$E: 3§ ?§fiR3F 5 ‘)’: ,,
ggggazws A? 22,,z”5$aas3;_ _a
Maa:EAMAfi§a’aAmB; &fiEzEgT,},
§%§$E&fiRE e*5§$,§534 , a ‘ “”
% §:§A§g3aaR@’>j.A'” ;
ii 5.’ ,
O’4%,wS*’%&§$ Ran,
§EEg§u£§$ 3§3_3?Aa§;
3A%$3;¢§3,~’§s§’e3§$
3,. , é’:§F;i ;??;?E.!;§EE-z”‘%1’2’FE§.?3.¥i’§,
._ . . . . . ..
‘ ;. ‘:;<i'T3' *?v"j"EEaRS;.
. . . ?ETI'§'IfI3£=§ER$
'€33' EER. 5.35'. E3331} 1, REVQCATE. E
' –.A:x3:%.:.'
V 4 ' $32 €3§§EF;,,
._ f§§§Z.\s
~ . 'V 3 :::.:,;%:..'azz..§;3 , §}3%.§4iG}3.,§;¥l?I-'=13 .
Eaiégfiflfififi §9§:§§.E=§l".i.'§}'*sR ?P:iiIXE,
.. . . RE§$§fif~Efl§'}"
£3′? }%§R.. 3%.’, EL. ?i.’?’§”‘§”2’§£’z’¥I2§”3.fé.$k§ 3’%.§’L€}£ZA’E’E..}
wwmww
iOURT OF KARNATAKA HIGH COUR’f’AO’r’f-LKARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
Thig §::: Fétitien ia filefi unfier fimticlas
$26 aad 3?? $5 the Céfififiiifiiififi 35 India gfiaying
is diréat tfia r§3§a§&9nt*5 autharitiaSJ«§a:7,ta
fiefiuct £3? rmgalty fraa fifit $5 the bil;$.¢§¥:§e
gatiiisnara im raayact af tfie fiarks cér£i%§Oéafi_
my tfiam far the §Q¥%EBm%fi$, legal b¢fli§a=§fid=t¢
rafaafi tfi% rwyaifig amaumt 3ira3§yOfiéfi§Cté§«fr;&w
:§& Eiiifi sf the §étiti§méz3;”§t€, *
Tfiifi flrii fiétitian aamifig fig far Qfifiars this
fiav; thfi £923? mafia the_f£iiswi§§:
Gfifififi’
fha yatitiafifiéw -é@§kifi§x”a_ dixectian ta
fiizsxt thfi ,:3s§@nd$fit’aAgafithéiifiies not ta
éafiuxt fin? t§yalfy1fkmg.¢fifi”§f the bills sf
ihg ea:i;3¢$er§’«ififa§§apQat at the warka
$fi£EQfifl_%§§ §yVth$§ fax thfi Gmvexnmant, lmcal
b&dia$W_&n§ Ht&O,i£f§fi& the royalty amgunt
al;é$fiy fifififiétefi frmm tha biila sf the
Agaiitifimgig, hava greaentéd tha instant Writ
.,e’.’f’5§’.’z;.»,{.E,;.>~.éa.7.:§a 2
2; 3 have hfiarfi tke Efiarned figunsai fez
“ihg’y&$t:%3W
3. Ekg fieazngd fiauaael tax Eng
»&ti$i®§$x$ gzgyad ta grant pazmisaisn :9 the
E
éngra ta Euhmit Ehai: ragrasentatian
um
(L1
5″?
Pa}…
N”
F 3
£27
OUR? OF l(ARl~£A’¥’Ai(A H36!-l COURTAAOEKARNATAKA HIGH COUR!’ OF KARNATAKA HIGH COURT OF KARNARKA HG!-I CODE’ OF KAKVHAKA HIGH COOK!’
3:§”zs’§ i:*;3’i::a.:r:t writ E’at:Z.t:Le:m sézandfi fiispaseé;
;?:i:,E€.:*E.Puttegcw::’;a; iaarzmd i?’m_:i21sj1’£,*.lO’ V’
V;
amztiéfi ‘£51: filg %’3.3C.3;.- €fak}£ii:éa’§::*z_ 7,<3r1;4héh_aVlf5' at
raggsrizfaegt within twee» m3__e}:g.
sa/.
Judge