mm wuss or-' KARNAIAKA HIGH gaunt or mmnmm HSGH COURT or KARNATAKA HIGH COURY or KARNMAKA may COURT OFKARNATAKA HIGH c
3% fifi mag fiifim £3? §§aEfsT;%,'§'§s.§::.é, A'? B§sE€f§fi§.LGRE
mmm mg W3 am my Jawamr .4
§E§'éZI}EE--«
THE :~:aI€=3:,E; §s.m$Ja;3*fii':E€"' :4? A h
WRIT :D§:*§:*z'~:£sr: §;:§g;_;3g:§:a§;2§:§%:2§;:k:;:g.gfv;22? 53?? ' %
gazammgmm «
cmsszfifigmawg & A
axsma fiimm * ;
saxsarmsnwgagggaagg -; _
saaxmm -
waawgg ,. pafiflafiag
{av SHEA'? I3 $:é§a5:fixm5m%
Mfaffifléfifi %
REE}: L V
1.
£2m;:: :2’*:*z&¢§§ ggiémmz
% ‘rs:;aRr3;:;Tg;§a.%:§E£§aa£aMt2z Exam =D
‘VnV ‘I¥i}”fIf¥5,}§:…_F,R&I£a*’:~’§’ gmszeug
:Hm§2i2xTLgs: * 4% 1 %
szmegm .:§§s’:%1g:?a*r.
2. ammé Erm+§.§E.EE
— –. i .. 4.. _ E§EiR.§fv’.aR§ Hifififi
, §’.?E”E§ THUWA. ?F:Q.$:f:’§’ E333
‘ szmsrga
% §4ié.I’I$.§E§{‘§§ fififififimfi
A “~E€§AREIAT2%.KfiL gzgggavggz §¥§{%fi.Eé L
~ ~~;;T.’1Qi§’E’E=E} mgga; Ezzzamgs
3
§R..§.?t:§8El£¥KA§ K3333}-§
§.M’§€}f%.LC%EE« w 5% Gifiéé, 3.3 ESPFSHEEEWS
£3? SE1 33% R $ § fi§E3″%f€.”L$fif?E« FQR §ig§=~3} 1 _
BIGH COURT OF !(A&NA”Em(A HiGH §fi§§ET OF KARNATAKA HIGH COUR? OF KARNATAKA I-HGH COURT OF KMNATAKA HIGH COURT OF’ KARNATAKA HIGH C
TEES WEI? §E’§TIGf§’ ES ?E.¢EB U333? flR’F§iCLES
2% AEE :32? Q? TE-E Cfi§§$’£E’I§TI$§% SF’, @312′:
FRAYHVEG EB Qflfififl ‘E GREEK BAKE-S
ET fi L Efifififi B? ififi RE?
mrzmam’ mTE;&;;?.;:.§:a34 C3?’ Tm .,¢”§°E’%’I’f’;GE§£R’*v.
mm mww -am mrgmarsm ‘PG m:s§1:>;§:»:%;;éa:%
fi % A % % % A
ma Wm %*1′:2{m§ . — ?:3§
?Ii’EL11fl¥AW §*EfiR§’¥€3’r _*>”v.Z’;’*:§’,A’V,Vi£3;’:R’E’ = *’
‘mm F’8LL$WmG:
V
?e§'{‘:i.a”zm has 3? § L
m km the mntract
awardfi xi: asf ST? Main
92? £3 mmnaa and far:
a w?if’A§§m3*i?3a13a:..it”i.§§z5.x§;:§$;:hi@ 9? fiznmw hi.
iaauad 3. awtzigm’ W flan dated
fa? i§:n::§.&:* frisr <:i*i.:*fl Wflfk af mfih wnrk
. af am ent; igmiufiing
k af £3 'iamrim in mxw gm ?5 af 2.??? yam
mxdar gackagea 22 mi' Shimaga mmicz. The
' 'gaefitisatmr was figs su$m$$fL1% fiidéar anfi firm mamas:
wag awardfi in him' an %.I§t§$fi3g The arfimv was
fiaaaé an 1?Z§.:72®®€z $2'; 253 E: 'I , 3% rmwfifiant –
flhimf E zlrzapamaé the aim mzfi aakfi fax' mafia?
mafijficatiam $3151 afifiiiflianaé fismrkza, '?%§e- §:zvc§:;iti:.:aa::f gave.
a. raprrmerxtafimi sigma. 24.$,2%5
exterrmien ef iimsa iiilé ms aha mhmzgas
in the main' texfiseru E5 aka: z
asi:1ma' 12$. 3% rcm;mz'3.:ia§§
mum" ta. Rfiwnémm 5:';
mzara west. as :12: ;1%;é;¢::2~.~:.m»:s=$v.%%_;;a:. amt the
warhg YE}? were fiszmmziirev L
Emcgwg {%;1€ra¥§%?; far fmséx tcrxdws
as par kg’ $15 mm? pafitinnm
ia Cféigitg
3. fkci {Ear}: aéatswz cf
the a§%’£:*z7.:::z”3.3 $.21 flm petifinn
:hg%¢:;m af gm gkiaimtfii ‘§’h%% ggmfically
figwnmrzm anmfi irztca
is a gist and §ar@5i mi tha stigma}
mfi zk gatifinnfl wa$ humid; in mmmyletae {he
. wax-E: az Eh: 232$ aswgfi’ 36; in the: 53%;’ “ml
fiaémifgtafilyfig iim fifi mi aziszimplete
fig: wagfi wifizin tim s€;i;2§;:§a:&§ téma, ‘$1815 rmwrzfimts
Mm mum as m.mAmm mum c_<mR1' or KARMATAKA HIGH count or mmamm men com' or KARNATAKA man mam" op KARNATAKA mm: c
far axtva £a§ impiifiafiaigm
YAKA HIGH £
Wm agramfia is my Ehfi £21 tEmV–f£»:3;st sf
rs!'
E mwé Kiwi Ea ths wrtifim fif ma
42:»-s:~a
erwml tmxder
_
vsifiaéx way iii ' V' ~..
yefifisxwr, fiawfiwr, fiw the i
war}; ‘§’mr:§’@r¢, €335 §$$§£::3§gat.::;sQ’=%?”§:*e ‘e.é::x”§$”t§’aai::a&§é1% %?
rm»cir1& the user}: wifimut
aarld callad far mntand
that fix actign 5%’ the
mntmct argfi :’::;:j axafi miid and
$2 $3 clam: that the fiispum
is zmiy fifii ‘regaré~.V_%9é’ aaiifiritiexml war}: ¢r1t:”u$ts=& is
aim §fifi’§:fiZf?;AE’;§’
‘éwvfmrirs, 21¢ “waniaé faasiazicszrz sf farm.
1
‘£mafar”aaA13%tmi ancsi msmant is mnwmad, fifm were: mt
far reméémg mi’ raézm in sther gamma” ‘E”hae
V. was aim paaiéfzémafiar éié met mks 32;: th& war}: at
fiwmgh thg su§§§5:m:1%afi*
manure Lutmi 0!’-‘ K&@NATfiaKA H3634 ‘f€_.Z$’E:.:._iRT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H16!-i COURT OF KARNA
gs im 3 gm: and
parwi fif thaa miginaé agfiamsm whfih gmviisrlem far
ef the mflfififiz whsezz fix agnfiaamr §a& tn
NATAKA H16}? 1
Q?»
-:- sum; if; aacmréirg in him tmtc tmr: 7§§’§f}&t ha
anugizt ia. mw ggema m aha
Zmyaugzwd mnéar mtfiimtéang sit :23
yam» we £21 tim mg-my pram.;a1:§’Vab’n”14,._v§1a§fi ”
and fix: benefit sf 4&3 gfizgra _ ;I72%§:f£:
mmsm mm: be awe §§w¥$.g§ 9:’ a ¥a:r§’3;- k f: T Mgflg mm
flim Ccurt.
In that kL:%:1g::¢: fmrzi my mm:
in this mi»a.~a;;’%f. is dismisasefi.
Sd/’ %
‘judge
_ ”
nun uwuxl {JP BWQNATAWQ MGM OF KARNATAKA I-‘H65-I COURT OF KARNATAKA R16?! COURT OF KARNATAKA HiGi-I COURT OF KAR