lliulz s mwvaxv \.a-Ir. !\l"Il1l'l'llJ"ll\.l-I -1113f? I-all' i\.l"\I\I'lP\l}\I\.I'I TTIKHIT 'Jr MKN"lAKA '
$':%E.§ :
M
1
3: THE 1'~£{GH awn? or KARNATAKA arr
DATED TI-{I8 'THE 23:»: DAY 012* maauanf *
BEFORE
THEHGNBLE mxmmrzcs "
Wm PE'I'I'1'IC.>N No.23S§5§)-:3? 2oa9 :§Lv.L :>_s=:«€:cx;é'~.
macaw Ifm" .1_2a;1:e:::~:zé;Lw.;3§s:x;.:s, .
NO. 144, sub':-33.3% ¥$'OiiiP'hE§;' =
24.9. 303.22, ~ __ ~ .
BAl'éGA£:OR}£*f:w{331
REE? av..VI'w*ss:.;gm-;3:ezVs*m:s'r_:v's% QFFECJER,
HI§;;r«1." "Ea-I?4iJA
. PE"£'§"§'IOF~IE%;E;E,,
ruurv -Wu-u ur mmmnmn mean guum or uwzmrnm n-ms» coum or KARNAYAKA me» count or KARNATAKA men COURT or KARNATAKA n-«cm
¢HITRA3URGA TRLUK
4 522; it. s1z*r"ru
SKO KAVERE,
MAJOR
:~:e:;.3!111, waxaassawv v1LLJ5>.sE,'.'~ '_
TIHEAL PGST, ?ALACOfiE ?AB§K,fT5
mmanmm wars 2
5 SR1 3*. Amusmé
33$ THIRU?RTTI v_ _
fiG.3f1E1, wRKEH?ATTYVV$h£RGEx
TIIIIBAL msvr, PA\:_..P;CGiZ2E§ 'z$A;.u«t;,,
KARNATAKA STATE ' 1 A. "
5 SR: SI-Izzzul-:3s?1{LzL;i...?s"'3'<}i.'#~,:*s.I,
mzcannsm. ssgaizxca _9<:2;N'ri_, 1;.
B.I-E. R§'3P.}}., '. "' .
'? *r*Hé;Mi:$zA'ss_5§;,~'i'V"AAL..%
aRIE'rsrAi.% Ir:v3uaAr2¢'E.._':c<:ié§A:w L'I'§
3.5, mm, -rL:x;<uR',.,-9'
mmavam, Afsrrms '-
..« RESP$NBEfiTS
3;:-:f,VA;:a::--'z%i€;§=:;_ *:*:::: RESFFE nzsmesag 251%: 3
".__=i?HI5;..'%_:*':;e= PK'E'ITI€'3§ :3 sum uzmmvz fikR.'}"ICLE
.225 .=;xa~..22':-""css' was cmwrxwuvrxcwm :32' zxnzn PRAYING
":3 Q3533 TKE 93.323 n'£'.23.?.e9.. £292.92 Its:
*--:s;~.r:Lt.,rs:c.§'§2;'fia as was FILE as 2342 91%. 313?. JLEBKEE
, ,1az.§aAc*':'-3., €II*fI'FRPsi3{}}¥.(.?A, as EER ANR'~B $2: "rm
C.:3z;AA1w::2**' was C933? sznow -:0 ACCEPT vim 33993:? mm?
"~-___"~ir1:.;z. as Tssnsaan 3? 'FEE PETITIGRER A3 Fm 'F'!-?E
_'»m.ITs'x*I%§$ PP.{}CE§URE 3? fiE.E}.:I§¥(§ mm WE clvih
".CQU?.'I' aseosrrsx wxmgaczm. mum.
THEE EETITIQK I3 CGMIRG Q3 EQR PRLY. Hfifiklfifi
I3 *3' §RQfi§ ?HIS §A?, THE Cfifik? MASK ?HE
?@&§G¥EEG:w
.li\IlW Iuc\oI\~!I\i Var! i\.f"Il'\I'.rfiir"!i\r'v
ifi; 323.3 $532.23.": $19 satifify the fi;$:::§'&fif2-;.:-
.u\JvI \.:: I\.ru-u'Ir\1r\l\r\ rn\.7r! \¢\J\ll\l VJ!' I\.l'1l\I"l"\fl'\I\I'\ ITIUIW EKJLIKI 'Jr <
3
ORDER
The gzsatiitizmcr has questioned
233,09 passed by mm: A<;m:c1¢§§:: ¢:ain;sfTrébu:1a:égk&i'
shizradurw in bei'V{2.N9.99"2.jV20$7€¥v_"i:'§.dfe %
by which} that petitigmcr the
agzcaunt in the . .33.; Judge (by
desigxatierxj 12;: ,
The fézmnd. fiili a. 13513?'
pm$ed§:re_ __ .fz_Dm nsmafiy ameptad
faliaswerzi by the Cmzx-ts in
the V' the awaré amaurzt in {Em
Tim Saar? asaxmat fiirect film
ta apex': an ammizfi in the name af
' :E1e ta: degwt me amazzzii, it is apcn £92'
V' g;§::.;d§n¢::.t Ekbtar ta dgwgit the éacmstsl mam:
*i'hm"ea'Etsr§
V .. ' it is awn far gm Ttibmai ta égsifia as me what shmzifi
7&3 dam with defireami amguxzi Ema; whgtlfmr ii
shmfié ha éegaaizeé $3: 321$ E€a£:§§::aEi%ad gr :2
2 V /n.., W
/1' \:
–; ,/
H%*;’;iH CGURT OF KARNATAKA HIGH §G!.§RT OF KARNATAKA HFGH COUR1 OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-QGH <
4
shatzifi be ciisbumea be the dam-as htaldgrs. In
the samak tht impuwed arder caring’:
azzd thaz same is iiabie to: be quasgfieti K V’
same sstands quashed, Th;
Trib1.:=.na1-I, Chitrafiurga. is 1:;_§’= sfihe ‘V
decrectai amount in per ti}:
W83-meptad §r0wdur¢%f%B~¢*?’5kd fif ;€13?*Tfib””513 all
.p:’.z–ti.’:,im%1 is afimsmd,
% sd/..
…..
« ‘.?m;2§2§..§}’1-2§;:§,$a