3: fifis Ifiijéi-i C0153? ii? K.&R:~IA:§’am mi BANGALQRE
mt?-2.3 ms “I”I~E gm my <3? may,
BEFCJEE
H§:;1~mm mg gvgma iagrqfiaaaaégxaés Fms'
Gamma; PEf'mI{}H gag: H * 7
EE~"fi"E~E§.»§ :
P&,I€Q$R%L@:.
$§%,%s§a% D Ffiaflfi —
3533 yrvzms
fism 3 QLTflR’I”ERS:’~’
BE’Z”‘.£§R W33»
fiAV&I*IGE§mE;.vI.:?£$5?ifi€;2T,; – ”
. H k % PE”I’I”I”I€.’JI¥ER
gm’ sax mg
gig ; $2; ~}%;5{}I-E5}; 31*::azg*1m,mw
mam. 32* §§3::9’z«rtm ‘PS; ‘A
A”R_E;iF;E’%f.’ mm PUBLIC ?R0§ECI.,I’I’OR
4′ i 35?,
«:31»: -£2: mrm’ siliif, Vmgaawam
mag s:::<%:3:: I"-ET? ;E'¥3§..fi}1¥fi
RESPQREENT
H zsma, HCGE
In-um.-as
mama; ?Ef'E'I'1"IQi%' IS FEEE £113,432
{:1=°.;m:: mama T'E-IA'? 'ms Hmrma $3232'? my 33
W.-§E&S';E;§ Ti') SET ASEEE '§iEz GREEK DT.16.'§~.2008
……. uvvnt ur nnnncnu-ma rnuri or KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT 0!' KARNATAKA HIGH COURT OF KARNATAKA HIGH C
%*"&E &*3%XU%-G, PASSE§ mama' fiCCUSE«D i.c.
EEE E"E~"fi"I"IvCI~I'¥E_E Emfififlfi 3%' S.g{3.1¥Q.7'.72/D'? OF
7&3"/N"
fa]
K
:–m€§’E.IR 93,, mi fim F33 $15′ PG. as
33392. SE $S§GE¥ S JiJ¥%E F’§’if.i-E ,. MAYO §jZALL,
B.%.fi{3.$iE;..£I3R£.
yams c: 9.1.. PETi”I’IQN C€32srMG
mrsmaiarz mis my, fifi cmm %
E”?3LL$W% G :~
pebificner
§@.%-4.33% in 3sC,§$.??§fU;?”‘«§3aT”V: cgzty Fast
‘fiask £«m;2rt–§,, ” m
fiitgs 2*z~:§§m:§xix1g flag raqgxéz-;a.§E. 32%’ ta trmt him
as a afimzj trig} Ea Juruenk
25 ~?c1ioe nagéstmwed a case
agamm arm gamzésgo? $1′ the
S-asifimrn 3′?6{Fj and 506 of
{Es rfipanfimt «-~ Felice flied a
Tex: @mz2s:m: 3% Jurimmueml
T filéiumtai, fix cam tax the Smsinm
2’5: trial Bafzrzra am S%§i{i¥I1fi Cmzrt, the gstitiemr
ml a.§:rp1§:c:a.’fi:¢n under 33% 1′}. ‘§'[%} as? the Jtmerxile
Bzzsmfi fie: mfi Eh: game came in ‘ma rw’ 132:1
run :..uuI-u U!’ IKAKNAIAKA I-‘HG!-I OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
ufier thaa arder, Kama ibis. petitisn.
cw”
u.-m wax: or mmnmcn HIGH ggmyr or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA men 0
T. §*ir$@.§°{§ afgiaiifififéifi am Em}: fiifi fiidfi mfi fimafi
£* T%€?_;%:$a {Em 4?;
~*»’;.’;’°i:-:fi2″,%”%;E*.:?&.i;§I1N:,*”;:a%”;.a éfiazis-:3;:§. E35; ” ‘:3;
fiigh
tizzssii iizai £%a%§::: sf *:;E*gigpLéf:i€§$n@r ifi
place an
2?Z:«§::::%f”‘Z;zEii%ifi:%f§’C Egg §f%{&§°fi i.g,:«§*éa:a?§ fig %r1.n%l
$322222″: a::a2:*;a:.§;:§;?;%£§§5’V’t}”m;v;Vz”.:32? irzcidaniifi {hag
§.w?’.i€:i?.;~s:.%:°3::~:§:__Vafgvfigai :*.–;%w::; I:;:-4%”. ~ 333% E éajgn ‘Efm
;:::? in 11.31% im§uga& firétfil’
€;v%%.:&’§ mfg ;:ai:”:§§.££2s:m? was
“E flag?” £33 ‘iaaaia af tififi
éagfégfi §3E”§::1i3.?£’ §:2§’@m«f:§.ar;i ta
‘§,.f§;’;%}E;*;:-.V:*_;§f2;§’._,'”§%.A,.Tz,ia’=;¢’;*Efi§°E af ‘?T.§§=§§ §§e:§m2**’@ gamé mmfiuém
I ‘:2 “g. ‘wag agfiii mam éézan fig :€*%:’:&% {:33 mg fiaéfi
&,§§§;”:”‘Q&$§'”i ai’ 3123 $ea.§i9m ifiuége is
‘ a:%:£::s:i téésé 2% §2’a.’§%£*; 3% %¢ igézafihfi, Tha
%zfi5é52a5- fizzafigfifi &i?”§$:* £3.33 §s2:’::;§.§.é;*”j§” 333.3% paw
{:z”:ie2::*2~; am “E}”?;zf% fi§;§;;2″%.z%:’e%ii{;:”: fiéfiefi $3; 23$
(fkw
IGH COURT OF I(ARN%KA HIGH GKARNNAKA R16!-I COURT OF KAIENAIAKA i-HG!-! COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C1
§§5′{;i’%;:r;~::%.2* ‘a:§_:’:é;ia?::* ?§: 2:32?” ‘ugfiwfiéifi Jgugiém Btzaxé
fix?
§7~'”a:2f .§:aa%::::°::3 sészisiéé :;§>_*:_’iz:;-azwsézg €215: §fi1fis}§ri’z’ig:=-; ” -Q’ 1 *
Q%§a§,«O”
gsaziétéwza 33$ §2€:Ef”~£§§}fg’ %:;.§V§£”:s¥z%§~”3e<.-::5':'F§;,: A'
imgugzmé {E *%:.9§1z'.*;%;{.":;i&'i';&§"E§i§€}='§¥-;i2§§§}}$m
fizz: Sm: Otm m
5% fiéifiiiémééfié §*'£'$-am,
§:§a.§!2?%.. E333? V3£§.:f§.§ig» §';§.$;§5%:é}:3_:9$" :¢§,'§§: hefgfiy
1 _:'%:*afi3m*'2{i&§ is 'size:
_ R:
. limo»-NM”
PW:
Féégéigé flag}: fiiagaa-3. in
F’ Egg? aiiwr an
” F¥.m:i’?€;2.m”;’%’_- ”
Sd/-+
judge