BEFORE
1 amvnsalmmmm ;
AGED vnmsi * _
-- 41-- .--my
2 &
1:nT;c:.HA%N%% k &
nn'a:'.n* %am-wrfi-~»a4»Tvta.Araa '
J.-I an-|.r-u-'V la' «la kg,
.8 mus; . I an 4.:-.i~.1'.|.1
r:cc:H(msEH0LDg*A%% "
:3 flfia&VAFmJKE3'PA'
%%%y$m.mm.AP
V ' mate 1'' a::u'1n*r~ Ac: VII.' ans:
% f T CH2E;fiGR1£»ULTURE,
*
1vm.BAaavARA.m1=Pa,
n’I:l.I””%I”l’9’l’| AH 11′!) AI’!!!
.l”Lfl”u.n|’lJ 4|. ‘Pl «I-.l..’.r.l”I.l\
= : %c;ac:c:HcxIs1:HoLD wonx.
W,fC3.TC¥I’3.PPA,
.l.I”‘!1’fl’l”‘\ A’I1’l.l””1I’I’|’I” AR ‘I’D A1311
I”!-‘|IJ.I.}’JJ £’1l.}|”kJ’-J 1- “TU .I.l3fl”lsl\|»3g
OCCr.HOU3EHOLD WORK;
S! CLTOTAPPA
nruurw. .|I1u-cI’-rri-I, ntrnnthn
.fl.\I’I!n’.|..aI’£’1.D3ulJ.l JV IHIBEU,
. mcc:AGRIcUL1URE ,
+0′!
‘?’ SI”IANTMuflVIA
Tll’:ft”‘l {‘1 VFVFDAIIDL
I-If \…r..\..a.n|.1..r.u.J.\rI.I. 5 (1.,
A-GED AE’|mJT_’45 YEARS,
ETC : H073 SE H5313.
a -smxmi
a;’¢..*:.,.r.=+.1<*.m..a..=~,-.=a,, ,
AGED ABDIJT 222 YEAR$,'*~~
9 E1-'HIK.KAHAGO'WDsé."~~-._
ca 3 A 'lP"I.'D1 wanna A r-xi-a1..'r-r-JL
Inf KJ'ui-I'D-f "I'.I.'Jfl.l..l'.£'U'5!..:t'-.r».J
mnrza maww 23 YEfiR3. ' –
a7scc:aGre1c:U1,TUn2v.’E; % . 1:
10 MALL.mm;m *3. % .;
‘1.’|i’l!t””‘n ‘EI.’I’lII”Hfl’fl]”fl”!|.I’- .
‘W’! H.-£m,§I£!_mrrn. ~ j ._
mam mm
-:::rc:c:H¢:)I;’;*3’aEI:I£?JLW*~1-1» ARE Rml’.
329.:-1s.L1;1,H.4.¢:+=£t,Ie;zLI.=sc.u~xr_Amx.H.A.LL1 TALJK,
BELLa§.R’?¢’ 11*:ISI’RI!!I’.¢’i*..__ – *
PETITIOHERS
arr fin.’-‘var rm rnn::vIm_ Hug
-I..ra- I-vl-.~<i-oi V-I-I-' LII II!'-'V5 1I-In I'
OUGH TFLMBRAHALLI POLICE_ _ _ _
. L '$:7r:x1*::cf:I~i IALUK.
BE–LLARY nxsmm.
D12? cmmnnuum
OI! 1\J.’d’lJ1″\.o|’1lLI.l.lI’.l.I 1.
$31′ Fifi A-VIFPIMW ” A W “Tfifififia HCGF]
‘T”LTI'(‘.”! 1″-D’! ‘D ‘If.””lT’D’I”l. TTIID 11¢?! l”‘I2I’Df”” D’? -“l’I’.I”I’.?
.|..I.«LIh’.)’ Wu-0.I.\.£.uIu.l” l’I..lJ.I3aI…ol’ ufo. “T05 ‘«I’I”|.uI”o\d -IVJI Lllfll’
A.D”u’CJI3ATE- FCJR TI-IE PETTHCJNER PRAYING THAT
THIS Hormm cwm MAY BE PLEASE};
ASIDE: THE manna DT. 3o.11.2oo7J%%%xH k
c.c.I~::;::.293,*2u9.=.=. arm :3 are
cm ‘1″:-11:: CIVIL JUIDGE (JR.I.’)N)
” ‘ ‘ ” ” i.
1% cm’ ‘ 1Pe1:itinn connfi
an Lia :{a.y”,, the mart we tliie
‘The petitioners .q.1*é_ in
U g
court praying for
rmfide in C.C.No.
29B]EODS”.a]1ow14′ _ ‘n tion filed under Sactb n
319 «::u’.t4’§:’v;,”§.g-£,§>.-I11″ praoaaa to the petitinnecra for
he:-arnmi counaei fur tin petitioner submit: that
the pemitionm: No.2 Gowramma has lodged a complaint
again;-..t the mmphinaqt Basavaraj Banalmr and 3
L
V\
others and there: is a case and countar mac.
….._…1___ .
‘Il’II”‘ n-an I-taut ’33-‘-_.–n:
£.3n.vIu’uJ Buzuanur.-~__w1n’.V –as V.
in the preaemt ease haglqdgeti ‘ti’ u
against 1:? pecmons. Thee %’
charge: sheet against 7 pégsaps ” V %
patitinnem were nip. hi!
aaa”mn1a’:i”fi-it”rc&i”” u
pefitionem W the allnsed
afie=1’ww. an application
under summons to the
1e.m-crnm” ” fiarthar submits that
crass-entamirxation of Pw.1
than of ¢thm- material w1tnea’ sea
_ ~i|i]fni-efwwxm
mmmm esummnns tn the petitioner: and
W ., ;;rr.-*5-.”a far “uaal’r::g the iu”1p””h–;=*-.’i *”u*.’u=’r.
‘Tm Iaanmd Gov-ernnwnt Pleader aubmito that
is no or infirnfity in tl:1eimpugned order.
\_
“‘\ ,.
jfivr-2 %%
5. Fram the atataamant of that it is;
c…’|-.e.r that $31 P’.-.21, afl”-r “1-3″w*itr:rfii6$ hairs’
atyateti absent the owrt acts at’ 2
But peztitinnetr No.2 the
mjuma in the munm case, it’s?»
fr?-
T71
I-canal.
nnflfing; ta do with the
that %”v’%i’5.”‘% in ‘:’.’:”‘n’:i the case.
in View of the nbfims, ‘j .m ~a ] .,?j,”yv,”dEa was not
jusfificad in No.1. 3 to
10. %%%% _
amt. The petition fllezd by
16 is alloulld and the impugnnd
::rti.&z~.»__’ri:iié’iaV;I_4é to them for the alleged
. i.4nIInnh.ad;:.
ia