-1-
3%’ QQLIRT Q? ”
mmm Bmcamm
mrga “ms me 2&5′ am? wnuns 25og%i%% ?%%%
EEFQEE
E~i£3%§’ELE rs.m.ws*’mE N.§{I}§}§§ ‘:,’,,:::
3 sm’*z*§mEEp
%;’§{;%fi~s§.TE3I&d;B&é;I’:’§K :
rmam aaeu*§- 23
Egmamsam ” V
i~§a:fs<::"*:.§m:+i::.::LE F*C3S»E" _ –
{:3F_fiR§fi.I*'?*LL'?F.& H:&'-_3B§..I"' _' 'V
Ea-;T§_,V.:.3;."g" .
£1?-Ezraaxwééfiizaé; 3::I$*1f*£’«z.Ii<:*1."?.–
_ _ V' "
;§?RE3EH§m’§§:;A§’3§53 _
*;,%f;~”;*::: –2;3cm.$1s% _ ‘V ., ‘ –
333 mm? 33:; :1 .g2*;ac;§:
.aa€%'f3;£LQEEJF»;§ _
" . ygmmmx
jg
.._..«»--
”?§%%£”'”E%*;%§§£L3§i§.E}Za5;R
: ‘”§B3*’ ; T
1I\)rI uuuuu ur m-munuuuq ruun \.v-{In ur Iv-\lII’lH.!.H!U-\ ruun I…uu!u Ur Iuumlflinlsn rilufl LUUKI or KAKNATAKA HIGH COURT OF KARNATAKA HIGH Ci
§’§?a§f{?ifi§§:ff3;”.§-$£§${§E
¢ mgizrpafigaaamrsmm
Q” _ ‘f’§=:é§§:.ss£:sg2%*rARY
:f.;_,!*;r§::,%;’§ ?I:.EfiLI$
__:__::?§-IQLKIR HGEJSE
sgfimfimfimm
‘ E€’§::% DELHI igfifi
maymnmm
mam new mg R1; $21
,§;$§FQR R2;
-2″
‘”§”:’~£;E§ ‘%%’€ §E’I’T§’§GH is mxn Ufima AR’rIcLE$ 226:
mm 222? Q? ‘:m C-$E’$’§’¥I’i3″I”£$§ SF mam PRAYIKG TE}
amagsgmm n*s:,23.3.2cm, VIDE
zasszsga 3’2″‘?§£§? R}. 5
“‘£’I’i§$
TKE §’£s€ }E3§§.;§? EASE 3% FQLIQWEG :
:::z3§w§:3 me my: 1=>m’..1:;_:A:;V–. ~
‘*E’%2 ?a”i:i%§3i:a1* baa c}j.>9.§e§g¥§.*-i i1*s. %
tha axragifirgmaziz wide 1* V
rfigtzsiszgrfiaérgt gaging he 11::
mag and fafreapondent: ta
maze af jam fin’
atlam Vpaam mid mfviaw
.»:;:f 13:; the
:::,;fr;;g gage gamma as he ‘oehngs tn
3m 8; sufi-came: ef Va}$a@ . Km
fvfaklmligafi Tbs Schnal
z*s:*:;mrz:i;s§”” tfia mid’ fact. KumhIw” Of
“2..5”é:§;$a{–:».’1.;%a 529.3% is @313 cf the %a£kward
is a hackwarri mmmumflzy as per may 156 asf
list mad it is aéss
by ma Stafi
away Eiaéfiaxjs m {ft}. F am G cvidmnms the
rm:-:1 LUUKI Ur mxmmm u-non §;DuRT or ICARNATAKA HIGH COURT OF KARNATAKA me:-s COURT or xAmA’rAI<A HIGH COURT or KARNATAKA men c
Ha %"§§a taizaan C~§3r.§§ Sewixre "fiam fiwV..
' ._izE1¢_ iéfigr Em
E; is ::m1sr:2-wzrnfi. tkzaz ix am fisfi byéhe Ta&ikian
snarl uvunl vr I\r-\I\1'Ir-ur-tn:-I l'li\Jl1 \.\,II.gi\I VI' nM!liVHIH!\H l'Il\Jl1 MUUKI VI' RHKNHIHRR l"HU'I'f LJJUKI U?' KAKNKl'AKA HIGH C09" OF C1
-3-
Ema %:hfi ganfial szzatgsryu He: was mt sL1cwafx..1L
am; Em
m amfi the Emzfl of
ix: swag $fi?f’.%’i€:% E tiam ea-muctm
Em gmdazam aha mafia cae;fffi.%;te “~
aypfiasatiaa, ht wauifi ma
a§mn. ‘The 22:23.5
Eh:-f; 35.3% rmp$:3.d¢ai __.az15. ta him
by the Tmaéaz tag; ta Kumhma
it 1 ta claim
the
has gs:fE:%%:.::@é;:i_,isfz§é§§§.:i£$::’:,_
3; &_*§* v%g*§.ig :2f * smim’ pasmd by tiim
€¥v%%:.t’§_L§ E%”:£:e. f}$fi”%1ii§$flfi3f”«
anfi ifi. is aubmtbeé thm E ‘
: »-.§f?.§§ 23% A £2. fiwmfem the qamtm
E21’
V ‘§n 2:; as far as tlm rdififefqziashfixgofamwxmtr
g\/..
Smézizzzzz 4% as!’ the Karnaiaka Schwulmi Caatw
am? §’a’:’:%§u.%%fi
and @313 kkwarfi
{Ra-:$m’*.m§&¢§:a af&§§¢?mm.&3z, §$G.} 5453:, _
mici mfiagrg a €?.:a§iz’£:nr3r’ & :3 ‘w
‘$3
$2.; Tia lmnfi
ting; ‘the ma Act: as gggzgaézaga mm af civil
s Ea: in tha
£’;5zm**&fs. peéfiflnm’ :33
we ‘ 1
I-mart LUUK: Ur KAKNAIANA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGR C
Emma} mfuefii 7S=’=’.§*%£1:f:V has mt
vvasg ¢afit§”‘ G&t% m ‘m ifisurzd. Herwevex,
5.2’-we passad an enac®am £5: inane cf
any mmmm issuad 25: the
_ Wang be amptad by the Carma}
V K aim. Ea shguia appraach the Tahsilfiar far
Whm anm Talmflfim has aacxm ta
‘V éfiéififi m%a£ fihs £%r3% pmvidem far 8. rmedy W way
55 am § tn ifie aytmllam anthsrity’. ‘F&&mV.