pad-
:52: E~§”£f5’h’ cam? :32? :s:.=i§:~:m’*.%sV:<.@s-E' A? B'Bgr~zs;§':;§:g;5E..V_
EATEE yams was 19"" BA? QF Jaws, 2fi9$; jf;."
EEFQRE
3% §%§'§LE %R.3SS?ECE'§ULfifi2§ Q RAEESE __?
E;':§.3i}%I§*éFAga ;'
?HE §Tx§fi $F KRRfifiTAE&'
REFTD 32* rev-a:;:2:§§'+sa': CE" 3'::n:s*Iz::ma
MAL§a"_. 'p_V … RE5Po&nENT
eamxaxsgz-ma, 25:51::
‘%1V~’:§;z;7?:_@2533 zsxsxsaa CB..F,€ 32′ mg AEVGCATE
§?€.1§:’—‘§’§r%;E:’v”i’5’E’?§’I*If:rE%3ER ?RA¥”.'{?§G TE-29.’? THIS H0!-Z’B1′..E
%:4′:;*s:_mr;=” .:§:-.,¥ 33 91.53233 we Ezsmaresg rem PE’FI’3’IDB3ER ms
:3: E’€fE%§’§’ fif HES mags? mar ca.r=:e.2?4/5?
V_ ES }¥:ESI$°i’EP;ED 52:29 mg asymcas Piws. 33*?
.,&}’u: ;-233.3% :31? :9: me mg FEEE :32″ #535 !v£A2.:¥.fR 9.3.,
……… \.II ………….M nu.-n1 u.uu|<t;..u;F KARNATAKA men COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA 5-use coua
Efififiififi 3% €.$.§§.98fQ$ QR $33 FILE Q? THE JHFC,
J
MR§UR. Av'
__ ._ …. …. . . ….. . ……….. y._ nnnlifllflnfl u-nun I..uuxI' U!' KARNATAKA HIGH COURT OF KARNATAKA i—ilGl-I COURT or IKIARNATAKA men coma
E2: the aizszzxxzaataxzateag it 3.5 zj.2.,;c*».ftj..a-"V;jf :'…i:;
fszmi' .grz'ant af anticipataxy bail';-._ E?Z_T:3f:«§9'~:;é£k._A
'~'-.::{'3.%' §;'¥E%'Z2§.$i?331€E.' 31$ given i ibé'i:"'::3gV._t-::-.$u.€;:;é::i§e’§:
i:*;aa§fm:°-aw 3323 &a::.£«arna::i_ Es§a»gi5§:’::»a?:a,»,.”_;a-%im” $£’.b§&3.l’*
cmnazsiex him far g2:a1:i’t:L.V “‘::f b$;.i__l°~.-‘:?y Qiismcraing
emneiiiiazm, a;fte,z:*..;ent:3&t7&iiaj.V2;:’gé the Abfisjectians
,5
33*” t1’1:::–: ‘£.::=::se2.’.:utisrz. ,P;z:$’::?;»2_4:5.iz;g§;j;;«*,__’.’—the yetitian
2′. 3 £7.21 sagas 9:3′ ¢.:«n_f_’.–.~
sdlé
. . . . . .. fig,
Euc19?’95.
_ n*§&§f*’*iA«»… ‘ =