-«Wm w -mm-mam mm-n wmu V.u,,r Mmmmm 3-marl wuau m» amxmmm mm count or KARNATAKA. HIGH mum” as mkwmmm men mug’
H§ fifi fiflfifi SWEET £3?’ §ifiR’I§’&TfiKP. K1′
Eifisfiffiifi TI-ES 33$ 21%’? my me’ (JJCLTQBEH, Sf
Bamm
‘I’£~£§”: I-iQ2’3’B§..-E- am, mmag mm
Wm PE;’I’I’I’§QE r:e.13:3a*s§a3F
EET% ER:
QERTRAL-E1FE’IfiE
I
mrmaémmamazynugzczmfi. ;.’,~’ pmzrmoxmn
{BY amx. §:§..»<sm:£ 535
ANI}:
L THE Eamtfifatfizg *;*g’g§’s_ ”
&%”.I*’I”H33′.~’:I’§’i’,. }C}A§£iE&I¥Af§’:E1EE3’fiR,EGIO§’
I3§,.V§&fi.fiG§3RE ‘ ‘ ‘-
%%%%%
.,
we
Ami: €5§%.¥EfiE$._
Rm mgnxmzmmm
..’%’AQ$:L’?E.3R K
.1 : % ~Efé’:.VA$¥a’3;.:I:§_E§;E gamer
4 –13′.. EAO
zammmmxa mmnn mamas
‘ .._j::3vg?mA$Em-
u .mvs;rx.m2zaaE nmmzm
RE$ T$
L’ ‘ ” ~ . % sgsazfiaaaswm, Heap;
fiflfihi
mi» ‘qr-|Irmn\I”‘\
». m.-m « yuan?’ V5.55: i\HKNAll’-‘MR HIGH QJOURT OF KARNATAKA HIGH COURT OF KARNATAKA Hifii-‘E COUR? 0? KARNAERKQ H£G!”i CQUR’
” Writ Ffititiflfl £3 fifi Kfidm Atfilfifi 225
ezaf 1% Crmsfimfian sf Ifiia, grajrm is isaue .&….HIs%rit”<}f ",.
oertinrazé quaa§&q Elm raaulutinn maaed .3!'
rmplsfient agzfimrity datad 1'?.2.fi5 in EUR _
vfie Am&}:-& :2 £53 mtitian er in :11: V
fix'? Refiainn cozfimag on far
day, the E33122': made the faflz3wiI1gT:»_ "
1:25.;
In aeiew eat’ the : t1*i&’e. ‘ fer tbs
I53¢tI%’%fI’Ifi»*§” ‘ – 5 arm with
libmy m afactfixm.
A 33].;
J-ue
«IL: