RI TEE EEGH COURT C3113' KAm'IA'l'AKA AT
Damn TI-HS THE 231%: DAY OF % _
THE :~I::-.zmI_.B.~: mmmsrmm
wan' PETITION N(:,f5jo62%::F%2ms{HRC)%%f%
fir
*
T mmera _T ‘
SEQ. IiPd§£IHAFP}RV_V_ _
AGEE ABQQ? 51:”vEm«*~.;$ _ –
RZETZREEB
Lszio,.~~:2;3.12_3i;.*;’_v::a:m;.:~:g¢*:’._ .
az-§I*r1v.A;3i:_;=-.z:;A”~–*rmi’:§j., ‘ . V-
… PBTITIOIER
{By 3:1; t $H:vAKugga;,Anv., 3
.533 :
3..-“‘..3§’:3’i:3F~..F_*§fi?{)3;_’ V …..
$,sW:~. *:~m«::.:§:2=a:s::r;»nr:.;>1=»2r:.
g _
:»;E’.£’:*-;g.E1?; .,_<E;=a::'s-131.:
z=:,«"m.. ' ~:c5:.:a,r%.:.:£%;:sr.3:%'@.;' Hmpfiws T}-\£.{JK
Eghigsaxv Es1I.S'T'3~'§,.1'C'I'.
« .. Q '2.~axs§-§e5z*::EErI
rwn wu-u vr mum-mm r-um S-Hagan ur mmnmm mu:-I noun: 0? KARNATAKA HIGH count or KARNATAKA HIGH COURT or KARNATAKA I-HG!-I c
1' " 2 '=£f.;'x.~': "
Ii§Ix£lT{3?='{=.
T.;r*¢§A*;*z’*.~:\:i§ macaw
zmzummmm, zmwxm rrawx
T _”>s:g:;mR*r nzsrmcw.
.. . us:-umuw
THIS W81? rnwzrzm :5 must: manna AR!’IE3LE
2336 322:3 :32? £226′ THE QQRSFITUTIQG OF INDIA PRAYIBJS
._ ..,.,….. .A,,….,….\. W Mmmnm ruui-I puma 01* KARNATAKA HIGH COURT or KARNATAKA men couwr or KARNATAKA mm-2
am :§Z§?>;§i~§ =2?-as m?%.§f..;2~§$§ 932332;; 522.33% 312* mg LE2f&F;§é’EB
?&”.%%é:%:§-2% §§3’3’*REi’3″E’ giéékffi, A’? CHETRAEQRGA 12%
§*ETI’§”‘EEZ:§§ E~§C;u 8..»’i;?§fiz.’Zé'”? 33%. 2i.?.2fi£%$”»%iARKEE
M5 §«3§§.:?£xwa 3:53 33 ?LE;A$E§ 25$ azREa?..’¥*E%3£_’~?3UF;T
EELEESE 32:2 agézzm mg .3’§?E’§.:E%f;.R’§*I€3’§§ :«*;:.;,-_rg;g:2..”L-§’§.«”‘gf:*:£m
E§E”?E’L?”*Ei.’.’é§§§§?:, €.§E%EER £E$’§”1E%T%§=§ £35533 {:32 “‘:r:.::a–;=az»z,é;z%.’é.§»:;a.
..§,.:*§*, Efififi, ‘£5133 5!-:=2§2m§—-s, ‘
ERIE’? mm ’51” izszss 5::s5?éa7f§§’i:;« 5.22:1; ?.-»’f2ZtiF_-*;LV”‘?.’:-f~’:E i;’E§SI!%i;?3a§’~:’:5
54:23 *;*i§«.s*:5 mass”, *5′:-«IE 531225;?’ MR3?’ tmg -z=*;r:;2;L’::i§:?’iff:fr4:<3V;A~
94am E
rwyarfisgzta " " A ' undsar
amm 23.1% zzgb}; me Kartnataka
Rm: £¢z:%§~a§% %g%ws3 far eumm $1"
the .’ fiftar’ firm farm
$5 _ fig petificsn is puranefi
hm—;ng§ the ma petfiisn
a§1m4a§%%§;; my: hmam that tag zandhrds
_ af tk azifiuk pxmnnkes. it
V that ‘she puatiiirfinmy hamém sisal} pay
L LX mi m§:5,ms;- amgwath mum wmch fail
1 kjaagggfim my 3:219: fig saéai csrcier of the I Aécil. Civil
n & Jam mm ?m Hm I.”I::.18{9″? was
E zgaawzimzafid &s;§r::sm ma $1″: §5w£:r°*i$t ilaurt, Cihzitraéurga
in §’$?§:E3».;afiI2£f’8§§,3 pati’&sn §a.E:;’3″?; The m*5h;h5.cnez’~t%t
//’
_nuun uuum Ur IKAJNAIAKA HIGH-‘COURT OF KARNATAKA HIG-I %EJRT C3′ KARNATAXA HIGH COURT OF KARNATAKA HIGH COURT OF KARNINVIKA HIGH
is $;¥§}:§I3§§fi&§§;i’:fi gzrafgixg ff}? axsamptixig him ta deposit
a%.’§°.«sga§:=~s§3:a33.?’:§€§e%:*i fiwrentts kgafiartc
‘aw fiazmim m am. 33*’ gm % rm
fiémtriat C%fw’€f:$’t V’ ‘ 3
i£’}:?% iieurt mt: *§ée.;f*2fi4::&’itim:V3 asf :ha’%%.:;»mras daes
mt f”m2:.% army’ $ir”‘1f”§§I” in £3 rm
;3z:m*is,is3r: gnaw vt.E’1:§T’ Rm {.é.i’;;%§’:’:£i:f::i1:’;<??;s;et ta: swamp: any
3.1': fiuzm. flrf rent' Far
ygfifiégig tégaz peiitian, the tmxant
bars {$2if.§'I3'f §Lf;1'fl*§{$§":Vfif mm §e by tiw
kk:::%%jV:§7n?a.jfmatmr§ aémifiaieadly, the gstiaomr
37152 tfimam éeymitaé the arr% of rent sf
'-'B%u§fi;g$2§f~V é:i%i:é$:;§"minm1 by am am c;aurq.;r.nn.},
V A5 rim gwfiiianer has mt depoaitefi the
'A mm; he aaxmt %e fi1%'G<'BE?. tcc fik sLu::h an
AA appééfiafian fear' — that rant its 19% gagid ama
i2§*':::»?wfiepa§§a&.'§'h*.;g tha Pr}. Uifitrict Cami,
fiifitravfiurm hm rightky ziagami tha mntenéiéan cf the
m'h"£..%sc:3;t".:er,£E'§?m {if-aux-t d% mt find any $11301' in 11%
W
ma a§pBaatia£:§ L' x _