– …_.. …….., …. ………………. rnvn MIJIJII ur uwmnmxa HIGH COURT or KARNATAKA HIGH
IN TI-$ HIGH COURT 6? KARNATAKA AT
DA’I’Ei3 warm 2:” DAY or MAY 2904:’ Q ._
BB1′?
‘I’%HGI~1″BI.EMR.J83’i’ICE ‘ ‘
1 smmrm YACGQB
yommvmnss DA.’§¥{;!kQI§”&A1’I’,
Amsmowa ‘.
R.*A’1′..# sm,1s’r mmogsm cmrrss;
G0SPEL_3’f!§.EE’£’;3T.’1″I£¢31Ja°4$-Ti3’uiVI*§; %
nANt1$aLt*eRE~42;:._ : ‘V _
1 omcsp.
% mamwmumy
PEITIION ISFILEDUNDER ARTXCLE 226 AND
_ 22? mxsmmm or mam PRAYIHG T0 QUASH 1m
x ~ came. D1′. 3e.1.199.9 smwnm A3 Ammawnz
“&WRI’f’FE’ITfl{33§I DOBWIWGGN ORP Y
B%AIH<3 BEFQRE 1% COIIRT 'TEES DAY, TE CC}UR.'I' MADE
1% FQLLOWRJG:
L|gI”3_[ vuyllygkgggu 53 uvuanpun. g cm… . – — — –