u–u
“W” * “ff..’-4”}:-lax: ur nunm:-xu-nan I-mar’! LUUKI O!’ KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT 0?’ KARNAWKKA H161′! C
ulna
IX TEE EIQE CQUET Of EERHREKEEE BAHGELORE
fififfifi @515 THE zszd may as QCTQEER, 2@a$ [‘,
EEE§RE
a::;:}:’Esz..a 2£R…J¥}STICE sszsma r§.:s*zc§«;A:;.s;V’-~A.T.”‘
wax? Eawzrzam mc,?7a2 my 2505 ggggggfie-P}:; [__
filfififififii
ling: Pg
*3’?
Q
*J§ZRL flfiflffififi Tflfifi
%3; KQEIGEBELLI, M
fl E W W
H a:,:;r
%am$&L§ag~5§a $§& ‘”
E? zfig gficagégat
Eiuza.:Q¢na:;;1Ea§EéaJ§:,’*.
Mia
£3?)$x;uawg:§a33§a;;é§%£*»-,*
E35?
3. stawg 9§’KAKmkmé
E? 3?? yRI§$:§AL $2: TS
‘§EEfi£&R acfsw znacA?:eER;~ f-‘
‘5 ,,, §E?E?IQNER
Eflififififfififlfi sfiéfiwgagazmmfizmfi
.» H,EaB$E$B§§fi§
‘.’f§£§qi$a3s§a§ am:
F0
$33 §§§$?3 BIEECTQR GE
gggazg Efi€TR§£TI%H
-» ggaggzanagxaawag
xx” KfifiEEs$w§a Raap
,’E£E$fiLGRE*5§% aaz
R”»i3y fir: gkmgxégag, gag;
.H R£SP$RDENTS
. §g_yf.»n- an uxmnivnlflmm nmwfi LUUKI ur KAKNRJAKA HEGH COURT OF KARNATAKA HKGH COURT OF KARNATAKA H35-H C
I-3:»
Q$d§£n Em. this ccnnaetian, ha ihaa relied. an
r.-“:§.%:c2′.aic=n :35 mm fiauzt in mm;
us’ wmara mmmrm & 530% — 1.9?ag;2;.’_ ig; .?
£93 amfi
Efififi KER 5143.
E’ Learneé, fi§£ agfiéariag f3x, the
:a$pmmfi$n?a has saug§i téW3$étifi§;fiha imugned
mzdera.
in Paigmaifi o£’*:hé<;im§u§héd. order skews
that Lhé 3a&¢$3 ré3§afifient–%as pasaad a cyalaw
atylfifi Qféez wgfihéutrfiyfilying hia mind. This
Qafirt im Sfiflfi-Lmfififlflrs saga {supra} and
"mflw fi§2.'%"é&3a isqpra; hag dapreaated
Qfafifiité Qf gassing cycl9~styled Qrder by
thg E
1 *vthg W_ quagiffiufiiciai amtharities withant
"f}f§py1i$a$ifin sf minfi. Thug, the mzéer impugned
*i§_;§fi§itrary ix; natura and. ix liable ta She
'qga$ha&,
he
vzge. V38 m 3
— .usa’v::;;-9.2% _ T T