…… ……… ur ……mmmm rm.-an count: or KARNATAKA HIGH COURT or-‘ KARNATAKA HIGEJH
-1″
1% ?fiE’fiIGfi CGBRT G? KRR§EIfiK% ET BARERBGKE
3.*5f§’E’z3 “f”é~:”I$ THE “:5″ gm :12? A3333? fiaea
§EF§RE
mg Hzfsgazwag §ém,.;r:3asz**I::E $¥.EB§~§R§H
353355′ §E’r:’rm:=: z-2§.”;1}é 2:z3$:5
EE?$EEfi
:~:’-rm }&Z5″”r§E*&A }é§8QL”f3~’=;
53$ mm Bsaazm.
may aseazw em YEEES, -.
.1′-;i:3I§:£§§%G F53′ ??:E£}*.§§=$>3i§§§-.£;P.fi–E’§
E’-L3’f’?Z~i”{.%;i!i ‘I’}3.L¥.};'{ –.
ZI%.?’zE€3E’E’E§’lP; K}%§%%L’~’%,§}: §§3i€’.§3i3_T u «”‘~~,.’;~:?§.%f’E1*3*::;:«:E}’a
zgzw am I-iffi §z2:s:_s§.€m–:’*2* 3;.
fififi
§2:vV”§;%p:AT.3:+~:;=:z9°?§ _
2352::-;gE r3.Ee:E:x€–}’§§”»%a*2*..A –
gm-I
1:2; ;~.’:I:.:*1=.§zR_:-€::;;.;s.’ A _
aim am-«§:_V am ;_=1z-£33′
mzm L mm? as *vg;:.Rs,
“am; 33-RE 1:’na.nr».rsz2a*m
Vvgfa ggfifi ESE EEK?
“_R§¥§K5EQ§T E8 ?EAR3,
m*é; %%;~:m:;~;::4&v;;;% mm’
353 ‘éE–.M’;v’.-1 R235 BEA?’
xfifififi RBQQ? 3% Vfifififi
‘ f;EaFf::;?vTLi’5?.I?.”E}.1§t.:”3E-§I7a:”,& 3;-W
_ égf:§*-§.«.3§”3*E Ffiéf may
‘««1’2=a.$”§;§ }’i3E3i}’f’ 35 mm,
“égfzgég 323.2 Rxazagzéis as
.V£fifiE$§§§fi VELLEGE;
?§TH¥R ?E%UK
S. . §E§?§3€T