2% TEE §*§IG}~1 CGSRY OF KARRATAKA fix? _4
B.§aTES ‘mm we 2??” my’ G5 smeaéa
3EFGR5E'””
“THE Hm:’8:.E §§R.§i1$”E”i{“fiE f§§§h§*§?A$”R,:fitH’.I?3§V
Mr, 839:”? D’ Sczszag
Sig R,a§mand E},_5euza,.. _ ‘
Agaé ahaast Iéafi-‘years; V
Wat: Kaaa Effiaujmg . _’
Aiarsgar, §£*@t:__B:aE–%jai’, ”
Mocdabiérg ¥*’%fia;:}ga!%&::re, T.§§:;§§;”V’ …Pe’=:it§onsr
{By Ski ésfivecatej
£53 :*_.V;a:.:;&§l~: ‘ 7i§a:v:ftlr*§§ 33′ – fiéfiza,
$i«:::_ firfigfiarahai B’?.$g;$’;ag
‘ .A§g:;&é years;
‘ ,.R;’a;§; 3zg:£§i*:’§ Cfiififiy,
. §?:.§&z’;’:~s*a§§..§’ Ps;’:¥e=~41i O96. .$,Rss§a:§ée::2
fitifiifi
?::2ss mamas: is am snag: aacziarss 3%? and 432
grayéag ta; gatsaséée the imgazgrzeé créers passeé
‘ gar: apgiigafzigfi zznéar $e:t§a::% 1?? arzé 2?? af the Crzkfi,
” . _.:éat§ IQLZQQ8 in §.€.§ém1é3§iEm5 an 31$ fig 5? fiivéi
mm? D!’ KARNATAKA. HSGH COURTAGFXARNAYAKA 1-‘KGB COURT OF KARNATAXA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-RGH COURT
Euégg {Sufism} ma EPEFC, Maadabiéiri as wsfi as in
€§”i.,R§PJiés§2?i2.flr% dahaé -$¢2¥2!§89 hy the EEK Aé&§.§¥5ti’it;t
and Eéfifiiéfifi Euége, %%’Ear:gab:’a$
“‘{‘§1¥s paaiiticrs cemifig $2′: far eréers Eifis flay, tha imzrt
ewaéa aha fmiigwigsgg
,’
– 3
3;,” .
CQURT OF KARNATAKA H-HG!-I COURT KARKATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR? OF KARNATAKA HIGH COE.IR’
Qflfi
E-iearé regarding memes.
2. Cansidaring the nature T
fiza smga cf Sectisn 373%? t!~;§:_ .§at§ti§§}1:é’r%v’V¥:a,L
permittefi to canvart thés ‘;t:z§i:’r:*sinai v.rie%;Vi§iic§a V§§f§§Via’n inks;
sriminai petitfian aindéit.?.§.’.’VV’fhé requmt is
A::0r§§i¥2§3A;§§£; tifi cr§ ;fi:ifia!A’:§:é§«§5§.¢1}§’ fiatififia is diswsed
sf.
gala
juéqfi