…–…..n..–..u~ : mm-n =A-7,w5.m: ur asnxlwmalwk mu-H LUURT OF KARNKEAKA HIGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA HKSH C
IE3 T.-EIEZEE-I CC1′{}B.T C3}? KRENATRIQA Kl’ EAHGBLQR$
TEE HQ§’ELE HE. J¥STIflE HULHvgp:;G”§A33$E, ,=
azgumga FZRST A?§EAL HQ.2523 §332QG?tRE§j7='””
ERTEB TKEE was 22″ gay SF QCTGBER 203fi<fQ g
BEEQRE
EE?§EE§:
33 K x EAEKSE BREU V ,
Effi K.£HREE&R sHExAR,~,j
A333 32 vaaas, Mfi.251, _ .=.
ERTESE HG$PETAL,.13T FLQQK, ‘ b . a
aamxxaa KETTE, n3sanzjMA1§;xQ3n;,_ ‘*
?ESH§RRTHRP§RE”fi§EL1,’& ;
Efi§GRL§RE §§R?E_TAL§x+31,¥, r
§5,HAPFELLAmT
:3y’Mgg_;_a’5 3*§§3Mma.;afisaczgrfis, ABV5§
ER? :
1
hi? 4
5 :w:KxA1nH’–‘H .:*,
§m3§A3AE;’R5E§ 5? ?EARS,
R;s;35i, Ggaswfi FLGQR,
_Ei&E$§AKR?TE;~M&$ABI RAIN Haafi,
%E$¥W£§Tfifi?UEfi.H8ELI,
‘l”3a5§3&§g3*fi$R¥H ?ALuK~91.
– S%T fiézmhsénmxsw
$59 3a_g;sA?3sH 3539
%EEfifiRBQUT 29 Ymnas,
%£&,2§:, SATESH HBSPITRL
,;n:1$T ynnoa, sumxanhxawrz
, }-‘§§”§_’3 3 §»’£AI!*§ Fflfifly
‘€E3HAN?Hn9uRa.fiaBL1,
} znaaangax gaxwa mAaux~91. … RESPGNfiERT5
.iBy $31: 3 RQGPE3HA a M K SRHBEEP, ADVS 3
Rfifi
REE EELEB §f3.§6 SF EPS AGRIfiET TEE JUDGMENT
ESCREE 3?.30.6.2Q$? E53350 IN
38″
l’l9\J’l”‘i Mwwna wt nnnlvuwunn ruurn ii!” RHKNKBHKR HHS” LUUKI WI” KAKNA3AKR HIGH QOURY 135’ KARWAYAKA C
£é.S.f*3i%J~3?:.fiI£”%’EL’Zi¥C15 U29 ‘:””HE FILE GE’ THE XXV ABEL.
£37′: =::z;m gzsassa, wxssawaa ::.=’::::a’-232, nEcaEV.E*_r_;4:e;:._
Tfifi 383T ?QR EJEC?ME§T.
9..5*..A. comm an ma aaasas~V1?:§:s:”-53?,
?HE swag? QELIVEREE THE FQLLBW1§G:4
_.,;r :5 m G I-5’_E’~–._:¥ 7: ‘
5 meme baa b$fifi<filfiaH3$§§ifi§ yéfmisaivn
ta wéthéraw the g§p3§i ffié 3fih§@nm&tt8I is
Em %i§w afi fiha m§m¢ filed, the appeal is
fiiamiaagfi aakw::ga:awa;
' fiafi%fi. F3e paid; be zefundefi ta the
ap;se:&;%.gnu[;«%%%
Sd/a
Tutkgé
mpkf~*