. uwn unnwaan
niwy.g:»nm ‘MI!’ .w…….mM mm wax: Ur mmnmm 2-mm COURT or KARNATAKA HIGH COURT OF xAmAmcA mam
S{§$F’EI§$E€}E§ 353$ %§,$§,$’§ ¥i°Emfi<¥ E Efififi §t_'%§'E'E
$E" §E§ER 5.}? '$1-EES §§$t§€'§§fiE HEQE $€}E.§R'E" "
mats Pgtrzrzmtt atlsmtttst mt mg
HEERE§§ 23:3 135?, mg manta': mag mfit §f'§L.t;G't?€mf€;: ' K
$%i%
Lémai magma} feta' "-~§§Ijfi£§'§t$~:1:§§i*. jt?ta:%
the pefififimfir was arfliy :*&$}§Qr§ent ~–
" '%iB;}§& Ftmfi anti 325%.;
ttttt ttw §fifi”fi*ffij’?-j:355fi§~’..’fE mm tttt
stzggmtaien Etta” ” $:*$;at*$ pwssd
figrfizer amww’
fat? éfiyzfiéfiéfgfifitiv Paiéiéafi 32$ a.@::t:’ti5mIy
ttgjatzmét V’ ‘
Sim’: if 23% tssziars are gmatzafi
:*t$1= ” Z’$§f’fi&2’1t§¥iQ§”Z: far ram aim
$11tst;§gt§£?t$§fi;i3;’V’tt t.§’atL?$ ttiay atztprtmah Eém Qatari sat: at:
_ 3 t .. ” i&._§§§§2′”f:%”_5£t’$ stage;
Sd/-
JUDGE
§§§$