T «_V _. ……..r..n.u-. mun uuunt Ur KAIINATAKA I-HGH COURT OF KARNATAKA I-HGH COURT OF KARNATAKA I-i§GH.
2; TEEE”§:§Eéi$%T.§§§ mzqfigm
EH HEQH GQUE’? SE?’ 2%’? Bfifi
§&”§°E-El”: ma ‘mm 13% my me’ Eéfifififiifiséifififi L’
BEF”Q%
2«:m*32;E. §gmQL§§s*3:cmO;kA3;§,;IaE:éa-=:;OO A
fiffififi. 332% amw?%gsi»;§Es;O%% %%O :
55$ ég.-zimswfisanmfizi, V «O
fi&Efi43 §
Emir mama;
agaR@?zE%s2,@aa.1a
gm’ g£amgag%
2*. THE: $’f’fi’I;’E. 995*
Rgyfamgifirfim E? §’Ef’8»–$éE=fI’;;E
§EF.:§R’£”‘%fi’§€i”€*§§
§;B§.I%é’;’§T%TIflEg
– (mg:-?.sa §:.::’iL1′:GE 1%=*aO1§a:–.%:£*’$§:§z4’§cm;
aaam;;.,;§m am $33,.
— Q?
“E
R2111;-«§;fiE;V._g%2″Efi”‘fifi it
1 Egam s g
4 €33: ‘;’§fi”‘.$T’E a? ?,
‘ V.z«a*::,z mxamym Ema
‘ ggsefissggmm — 53$ 94%.
% , [O§§$ ;%ag%s@5..,
$55 EL $§§’é
K333: {i%E5’i?§§§ RQAIE3,
Hfiiiifiiisiai §$$’§§
H%? %
‘§’£§Eé§;<;'"§Z;§§. ';é';€'i&§.:E§K.
f'\f'\"\ iJ£\I| I Lay. DMI1 — -_
§~.'#
€32' §i7§f§=$;:?§; I, EEQQP ESE R-E & 2?
§§E@§%E§EE%flA%?§R§fi}
-319333 ?£é;¥E”I’*§E”T1″§§E§I£’~§ FE.-EB fififififfi &fia.1:a’:*§{:3i%32′:25’§sij’–~£%§* –
*3:-$2 :;:.»: ,~:’§a;-§z:’§:’**§’*:$ £331′? 6%?’ § §’;§7.§’:*fi€%’ Ti: Qzxagfg. THE .. ‘A
2*§$*§§’§s::;£s.*;z%:§:¥ B§5E”Efi,§Ef;’*”.§§Q”‘? jgmys ”
ESSEX”? E?’ R- 1 32%?
THE Efigmwflgfi; V
*’§”I~’§E:’,~3 ¥si§%;$ EEIEEQE £:@a:az$s3 :;.?s:ra::’;*E«?{%§§ fifizégag ‘1*.;?£3’.i$ ‘ ”
$53′, {3i’K}E§i,’E’
fififififi
3f magma: fix’ {Em
mmw gig; ‘that {E19
am 3%”-«%’é?:f’=3fa’3; fiagatzma m&;:;- :2; $35′ as
i3i’f–.§'”2:;%£Z’.§§}£3f’£.}.E,
fizsmgfimglyg ‘£}ii,.3__§is’::%: fifigmw; 9%:
Judge ‘
“I(\”‘\ I l(.’\II 1