uvwnl vr nmuuunnn nlurl EUUK? KARNATAXA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR
c ‘~.1%€:
‘
1:19:
_ ».:§&%fi5fim.§a;m 32:3 mvrarag
‘ 
{Q
1 !:Z’QE:%§S1fifi§R $1?’ 9%};-Iiifi
€I’§’Y’
fiF “? R%&fi3
:§%@fi;§»£T3§.§’B¥
K3
Sifiififi fifififilfifl é
3% 1l%5E3.-ffiflfi I
éammm %msq$§
4 BEPI}”3’=§”!’ cczzammrzzafgg Qm:’*z:SL_L.¥ r:’E%._.
aafisfiwmax ‘
aaagfigmax 
3 assmm £3} 1
%«”EA.§?a£§,};.&. E§?Z3;E5’_’ nzvggsmg ..
Tawigflggigg 57″ .
§g$s;..§§:*;a.m 3:3;-A
m.3:::m::’§ 3§§V:5;;:#;m;::1%.f _ = 
$a.ss’§a%Ta§:*:?%§Cmmg€s$élar1%’€2712%.’é§i«9 ?fiLE$
E:-:§~2_.&;%-“m .%i’£’§.G~£§. $%m5~,31zz§m$§
” ‘ ‘
Vééifiérgaia QF rams
‘ §:%;:s::a:§%.;§*’z”;%;§e*’1*’V%;%_€.:af_”rs€:$s&3$mz%’§R 3? mmfi
§.a*5;%:,,a:€;.§3+%%n: ma $333193
‘i”E?{__§f..f’;§»?”;;%;1′?a’$}¥ EE.’.3£IS§ syacgy.
fiafififi Ffiilfig 1″§
mg %”§.P{£’§i’.§éfi grszzsg fimcga
E;.”é.””:: Egmfimm Fmrcfi 8T?£’EI%§¥
“%*g%§~;§;§.a RE
“BEE EQUSE €3§FIf.1E’§R
EEESQEEE PQLICE :§’m’§3:m%
E%%Z»G§£E
§§}’**7IZ.?l3i’%’ ilifiififlfifilfifififi SE? Eifiilififi
gym mi a::§§::.t: E ‘–..
”
.uuIu ur mxnnanm mun LUUKI 9!’.’_l\AKNAlAKA HIGH UOUKI or KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
L3 ‘”i’.”:;=i-ZE EEQEEEE SFEFSEEE
‘” REEL S”I%?§7″I”‘ P{}§§?Z3E §§%’§§{3I*¥
E53 !f?;é*;E§ RE
14$ 32331333 €}§E€E§.
1’5%2’§§:?;w8%’%£i:%.E%?”fi¢%,’.’§”€;%E $’3’fi’§EI’-31$’
amgazam
$3: $331 fififlfifififi $E%§§&§ aacaag
‘1″‘i%§§ ‘gar? 2:3 E~¥”.§L§fi :3:%§m §;.;R*’i”f5{ZiE.;E5.%}’V ‘2:i?3i3~…£V;i£%i:1E VA
2%? é::i%.;’%*’ a.”Z°;Q§§$’mj.¥”I’EG§% “£;:’;f§«’*%.B*§§Ez%,._I4*’;%?L.#;’z’B§$ TIE}
E3mEifl”‘I’ $35: mammmmm ZE§*C3fL_””£f’;G=.}i§S~§B}’i’«T£IPfii+¥ TEE
%TI”§”?§:,,’§H:¥;;:’E -ms Gmmé ‘”§.;§_GE;E%FS§”: “§”§}R'”E?§AYEG tcmms
GP L.}:§;E $§s.m§;m€;§,_z;:HE;$,s;«.%;’:g::e3}:ss ifE{IB&MY’},
*I’£BL.=§.%.1′ Tfififiifig § &§..:%§§;.::32£§cg«g._3:;s$1:;z;{a, Jsma
3::-‘2-:§§%E_§ {:z{E;%§;fé:E;E§ -,s”s£c., EHKER
§Ir=i’fi’;T:§~lf §4§a=*g;;E’s’%%£a:’i’A§’iZaé?.-. §’g€1%Ei§{§’i§”§’ “~A;:;–‘:*r ZEEEEER THE
LI$E%Ié’;~m%'<3.+ <C:§i3i*€'E"§?:i::»§,§.;§E¥fi €32? EEAQE3 GP §=«1mLIa
"
 ‘fiigfij. a::%’:3 ;§’::r §i tifim
flay? theta i’Ifim.:.z*’%: flag 
§§§*a.araa%fij ‘imrsfi Eéfifififi is directaé is
A ‘ :r:.s:;s_%:£:*:~;ja? fag. z7″fi$s}m§3c§$:’1*§3.
Ewiasrgaé’ i$&fiEsf?§. amxzmgi far 1:113 gyaitinnms as
” :-3::-s fiéfivflvmgnét §szi1m::ate far rmpnnfimm
‘§:933:§”§;es».,*a:i am xzmwéa,
‘ Smut Ems: wzfiéégmfi 3, z5’m%r amttm 12:1
WgF£€::,3§%}fQ’Z5′ magi éiawsafi a%’ the zsam an
€$.§1 .2€f3€f3″? £21 firm ffilaiirézzg Emma:
curt”:
.. …u.nn.nnn nmvn 1..uu1sA{ KAKNATAKA HIGH COURT OF KARNATAKA HfGH COURT OF XARNATAKA HIGH COURT OF KARNATAKA HIGH COUIT
_%jZi:§’ ‘§”§.*2~;-9. rmfgfimimm am aw’: in mmrfwe
 ma kwfizé rmxmféaxml azztéariéifia
rm hy am mfimmara aztf tbs: O’
£3.31} 1%; Em wdse cigar Eémt V’
Ziiaafigf ‘cm mks mgr 5zp§:*:.:AEa€*:’:ifai%;;*_1;
in law? § '$13 uawiiawfili . 'V I in 'izhe fig? the reamxw
sriatefia wzfiéj «g2aé:?:§§ir3:: §:§:3§§:3V iéééfinds dffigomé; sf
in fizs $«&.:’flfi__’;”_;§§fl7£%§” ‘V«:.,__ _ , A
FrE’rz3§:}sg;§raE%é §–§fl€I;’rA is pfirmififi
ta file §m:f;m:;:: af 45a;g?§pw::a:4’a.z1éa& éithizz fmsr Weaalm
Sd/-
Judge
4%! –