mu-um ur nnlmmlnltn rinm COURT KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUI1
we
fit Eavimg segard ta tag cgnzsntiang
yminta that afiiaa ~”f$:’ cu:
in this aygéaz &r@_&3 f§l§m%a:*
xial CQu:t7iSfl§Q3ii
s
Ha.
‘.2? ‘ .
‘ -4
ifitarfazamfig fin thifi appeal? ans
he
fl
8:’
gm
“3
:§;:, ——– »€§% §§§§m@fit mfj$§qfiitt&E yaaaefi
‘§§’§h§x?Ei&; fififi§t is jaatifiefi
*3
xafifi. ‘.§¢§$3f net aaii £0:
int§zfia:$&eg im thia &§§$&l.
§¢§g”W §fi<§iew af gut finding am §%int
&fi.i; tfig a§§$aE ia liabia is he
0; ». vs
aiamzfiaaa
ms
:3:
X :ka fmliawifig
Efi-§..$¥1§3″‘ 3
;x fifiethez fihg juflgmamfiamf $cqfii%ta1 §*3aéa’
i%g’¢§yéfl;23
E3
j3udge*
&