Izma coum cs KARNATAKA I-HGH qr.-mar OF KARNATAKA HIGH COURT or KARNATAKA HIGH coum or: KARNATAKA HIGH couar er KARNATAKA HiGH I
zataxnahié ‘y 2i,§.E$$§I ?%$$$f$EQ, it canfiat
ha $:ifi tmat Ehe iffiagmefi sgfiex wag mafié an
i. fiaaznaé £$uma€3 §§i'”t%e, gsiitiaflér”
aubmitfi that thgugh t&aV§§ti€§§ger h§s”§iiédV&
IQ}
Etitiam ix Eiac. Sage is.
w
M¢§2§$3.::fgeg ésida
E
E’
E: gxvmazta awa:$”,%fi.ai£& €i£ed E§”§&x stay
af ggwgazta awaréy fig? ééé iéainfifi Jndgg hag
mat ya: éi$§&§§£ gf ;递aiay_p§titi5n and ma
ti; zzhef h&n§”?Zfiééé§Qium:i§ aha axéantisa
cage” ” §&%$af§%%I wi€ giéfig that the Eivii
Ju’ga u{§:wV §§;§; Kfi1a£; may’ be dixaatéfi. ta
fiifigfififi $f*Ei3:; Ec;§fE%Q§ withim a azipulated
I;,;:I A ‘
fi_.’i§§Knsfi gganfigl fa: tfig getitiener
If§:thé:3%ubmit$ that 3&3 vehicifi in qfifiatien
‘E
%a3flfzn§azefi wifin finitefi Emfiia Enaatamte
V §ém§an3; bat tha ra3§an£§mt hfis mafia Saw India
V’aaauxaxca Camyamy as a §az§yI Since the
gatitisnax had we kaawlefigé ahamt tha ease, ha