.. ,……….E..’:-W mmm-mm -:~:-mm- C0135?!” U!’-‘ KARNATARA i#:ic;”I’-‘:”t:i*.>’t’j’tz””i’ 6% k’A1zN’ATAKA Hits”!-1 ‘¢i”:’i:i’i3iz”r’ oré’xKfnmi1’*AkR’ ‘<':'o"£}"E
Wm
xx $22 aigg Sfififif 8? K§R§§TkKA g??BA$§§;é£E%
3A€2§ $323 ?EE 2?" magma? @§%é§§§; 2§g§p'u
BE?$§E 2"'
THE EQ§*BEE §R.§§;::$E §§E§¥%§E_@ &&fiESH "'
aazgzmag §ETZ?§§§f¥%$4§§3f2§§§
§E§fi§§E3€
fi£fi§§fi3*RE§$Y } ._ _g_ ;
§.—»&.
fififi 3§%£*§A3g$gH_§Efi§§f
gig? §§,5§; §€§ Q Mazx R&%§
.”£fi%iRé§}L£E§¥T “*”
1 §$a§a§§ga5am§xa-
§§g§$A;§a£e;3fa ,
?Ea?$$§aL ££§$¥
4;’%a$§§=§§”E§AR§
“a ,$:§ S§R§«§A§&E§H 333$?
‘%£§E;§@.§§, §%§ & fifilfi ESEE
= g§fi§f§Efi§ ag2@§?
‘=§§§§§Efi§$§§§Eé
§%§§§L§R§~§§
?§TITZQ§¥§E.S
{kg §zi ; g §E§?§Ag £3? E
3.. E’3f§:”E’E {E3 I
§fi£*i§.§.§%rE§§E 3? §
Efifififiéfififi i 5 w §E§§%C’}§§§E§*§’E’
{Egg 3:1 3 R E? -iigiii–; ,E§E%=3§;§ §E§G§}
R?”
…… ………. W nnm1A1A:£A men count or KARNATAKA HIGH coumr or KARNATAKA Hit”.-*.”§”i””‘c’:ot1s
_–. ..w …. —- an a
fimég? yzzga §;$”43a fiEJ§F% . B§=i*:§2
&E¥G$§§E ESE wag FETEEZQRERS §a&§:§$,€§gf $§§a =F
ammfigzz sggmz fig? BE §;sa$§3;@$Tg§LAa§S,§fiE1
FEERS. 53%: mzzm. :25: Em $:?g:~?3:n §E’°’ _’–j;”:§=£vE.»’:€n
“:2: SREEE ism. a§33;’2’§.§”§-…V_ $3″ §s§:s;£g::§::}§’: ‘?za::::é%fc:s_V_ ;%:€f;+§3QR efiaamg 292233
gag, Tggigaéxz gag: fag §§fi$fi§ER&:
fig §é§i:i$$&:$”hava goagfit fa: grant af
agtigigétazy” bail in $$§§e£ti§§ withT Srima
‘-A«:%?.z>::.,~;:§»:%’%’.3ft2%A:r::§z:¢=r§ Qf Eanaawafii §¢:;:;.:g 3333:: $33
7″ aEi@§§§’éfif§n$a §u§i$ha%E$ unfiea Sactiana 42?;
31:33 ::’;”:=§.§§§¢t3i.,&zx 3% $5 :z:§$,,
2″»n$;, Eaard fihg 2aaza§§T Qfiafifiél fa: aha
}:%$§§$t:v$ ggxtigag
W.
HHS!-i COURT OF KARNATAKA HIGH COURT OF KARNATAKA H56!-I COI.-I’ll!’ C3? KARNWKH. HiG§ COUR
— —- nnazsznlfllf-\l£R
3′ Eariier thg gatitiamaxfi hav@ §eéfi §§§£t§d
anticiyatazy hail aab5§§u§nti§m’§fi: ‘$nV3:h$ 
fieath at tag aawglainafit aha &ié§ 3£§§£7¢na
m9§th4 af the alle§#§,zimfii§an:; $§e-m¢ffamfié
unfisx Saatien 3&2 af §?¢ w§5.§fi§§§3€ A3 suah
the §@tit:angrs $£§:§&§§%Pi§é,apprah@n3ien at
azzeafi anfl.vtha;%§§:gg ig§§g %i§ m¢?ing thifi
away? figfié§§§n{ ¢§:ag%iéi§§%@ry bail. figart
Exam %h§§ §§§%» §%%i§§§3§ré axe &§§§$§$Efiifi§
axragt.vfé:,”%§a waf§anms §unisha%la undar
§e¢ti@§T-3{§}53§€§§’ af $£?$? i§zev%nti¢m af
.§£;:.*:s::.3Lti§%.::§_ ‘gm ;
 “,§3 ‘§fi Vt§§ §{§%um5%amaasg ié $5 fififi thg
Lu§§titi@§éxé :%§ 5a:§®n§e:* befgzg §h§ ggaaiai
fi§fi%§i$inéé’tha avgzt afit a:tzi§uta§ agaimst
* i§§gg §§%§%i@n&E$ ifi that t&§y havé afiaauitgé
Zf»§§%,$a§ainafit amé afigthsr with gtfimsg,
W”
_. _ _ ,. ………,……… nnarl Wu.” ur mxunmm e-non COURT as KARNATAKA HIGH COURT or KAiuE£%iTx”Z7»?iGH coua
E. Raging E§§&fifi :3 tfia avgzt a¢§’a:i$£bfi:éfi
Shfill &§§§az befsre tfiei§§éfii§i €§u%§ié$ %$§n
tfifi Syeaiai cfiart é§§&§ ¢§nai§§%X%§éi§ caéé
far’ gxamt afi hgii ‘%i%§$m ugwé tfiaas Exam tha
éate sf filing ¢f $a£ij§§$§£¢§fiion kg imgesig
auitabie $§nfiiti5$S;;3$€§rd
‘ inqiy; tha gatitian
is &22¢w$fi7,fi ”
Sd/4
JUDGE
a§&in$t %§eae Qfifififiififififfig’ the §$titiQfi§I3fx