QUE?” OF KARNA’3″N(A MG!-i COUR’j$_.f)F_;i(fi.RNAT&KA Hlfii-i COURE” OF KARNfi”§§E.:'{& M393-‘§ COURT OF MRNATAKA HI
E3 ‘§’HE HZQE é3§}’JEi’? {$29 *§;’é’E’AE*§.:’3%. Pf? Es}’2§£{.~?§–%l.é3§£-;’*”;§;{~.V
QRTEQE ?s§§ ?HE 23%? 3%? G? ?a§a§§§?g”2§%$q 5.
rm
E3-“I
‘f1
m
{xi
:3:
GH COURT OF KARNATAKA HiGi-I Cfilim’
zzamlrag ?E¥2%:i*§:::2»:'”L%:%:«::>.:a:.’;;:é ”
fiE?¥EE§:
xaazvA9§&, ,
Sia sasag $aHQAL§§A§§g;.
MAJQE; 4j’, { “=; _”q=x -~,
Rik? :§§&a¥am:§§£aL§QE,” *._=’~»«
SEEREE H0a;r¢ §§sxa;_$&;§z;w.
%aN%Ah%EE3&:S?RE§?¢4″¥* *~r
*%–»= .. .” ‘”»?V é§;’x f° RW §.,§$%z%:§fi§aB
~ ‘ “”‘ ‘- -%$y Mf$.fiS$2§&¥ %$$fl$I&?E§, %a¥§ca?$3,:
&fl§:_
-. S?%?$.E? :?s “”~H.» …..
‘*3§§§2§g§A%?g ?$LEfiE.
‘ ‘”– ~ * 7v”‘ i!flfiig§$%gE%T§
“13 gay SRE¢§»§EL%§§ZSHE&, §¢§§,;
V fififififi
.V ‘ Tfiis Qrifiififii Eatiiian :3 fiia£T fififiéf
” S§fifi;an5 43% GE tha fiaa Qf fikimiagi §:$$adura,
‘grayifig ta %aEa:gz tée §etiti§n&r 3% bail in tfie
, évefit af his Erféfit by aha zaagagfiafit w ?a1iaa in
‘*~firim$ §¢.2§1f2§§%; 53$.
Tfiia Stimiaal ? 2.”
Grdarg, this day, the fisurz r
nu
x
$52 HQfi’ELE ER.§§$?I$E[K.§§&K?K£?£?$A;fi,_
20153″? &F KARNATAKA HIGH COUR”f_.0§’*_3KARNA”i’AKA WGH CQURT 0F i(AWW%a”i§”as«5%e§§’a3a MGM COURT 0? KARNI-\TfiKA HIGH COUR? OF KflRNATl-“(A HIGH COURT
13
2%
Eetitisaex afiali fgzmzafi §$£$¢§%2.%¢&§aifi;
a gum emf R5.2fi,§§¢§+ay£ith.:xmefsfi:a:y%§f$z.L
tha 113% mm is i;%:a””-9:va*:._isfi;§::2«i::E”s::r%. East’ étfzgg
Envaatigating $ffi$$Xfi 1u
Patitienar £%&;;wm¢tVtfimgéé fiké yrmzésutian
WitnfiS$ég§f §
?g:iti&né3,n 3§§:l~’ a;§ea§ hafaxa aha
Efi§e§ti§a$i$@VQf§2$ar’whenfiv%: ha £3 xalied
ffifi v, tiii “\ :§§,4 fiampigtiaa af {ha
.xE@ti:ié$$r Efifiil fiQ¥% thg $323? éalww fiax
“1:§g§:a;<[%ai§ withia Gflfi maaifi, Em that
"é¥@fit*"thi3 béii fixdgx mil kg ix faxfig
'A. §niii téa rggaiaz %aiZ §gtiti§m £5 £i§§aa@fi
?.
“:5-5.
Sd/§
Iudgg
fi
N.
M
W5?»
M
M
<12;
#2
my
>$