?'”-‘zTm(A HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNAYAKA
‘O O” Aai<:.='sz$z'§";*'«i::;*«1='mI..'z*sv.@z,O
Iuuulu ur xmmA'IAIm HIGH CDURI MIIGH COURT OF '
Q3' PEG?! Q3113'? GE' magayam 2%.'? E9.-H
Eiu%'§;'E§ TI-fig '"£'E~2E 1 rm mar Q? JUIQE. 75 O x
BEIFQRE
firm I-IQN*B§..~E: am .,§§s*::O*1:::EO:O-1
wmm 32.62 c§3m3%i3g.cm§O%O ' O
gym arm ' V V.
amihagazwmg _ wgamwwgmpm _ * Afifitir as <
2? S%é?.B£.s§:J_,a”‘;””5.h;£%;
was ‘.
awn 5:23
3,4 aEm§l’3:2&;;z§iIé:*=:§i”a:::%i¢;*:sr;. ”
35$ ”
fiGEI3–.f.?%:’
AL-L
msskg m.:a_, flaw Bams
RQAD, *
A _$–.:EOfl§:§g.~:3i?, ,…PE’£’E’,£’EG1*3EF$
figféwfimmvfi mmwfi, gmva
v * .gm.mg.mEm
nrgg mm HA§fl%
O&T~.mm%s4 mus»,
f onmamw 39333,
.. E “‘&””C«%A$§-1’AI.A Raw,
A ‘gmszf rasaimm,
‘ man – 23
§$H&L=§L ;’§$A’§’Eg
HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAX
zwuux: ur KAKNATAKA HiC-EH COURI «HIGH COURT OF KARNATAKA
T”?-EEE %’% ¥E’TI’i’I$N $ I~’4’§;EII3 “£3333-R ARTIQLES Q26
fiafifi $23? THE C{3§$’§’§fi3″f’i{3*E Q? EQBIA, TO
$31355. THE SHEER fiATE13.Ifl«§,2*3fl8′,_ RE’
$«S.§%fi.g 2 I2; Efififia fifi IJ$..NG.3; {ZEN ‘EEEII2 FELE ~31?
mmgmaz {§§”%F3’.L JIIEIDGE g,.m.ma3 vmym PRQEKEEEES .25?
§RE–E AEB frag mm Lam my Eli: ‘ $3
$5: A§;£%$§§”£2323 A3: ?’Efia¥E?§ page E’! flRI3E&fl€i*€} FGE
mmzmwm my .& sigma? V V V
E%’£Z’§£,§€iA.E’E’ Aim Ffi THE CE$1¥%4&s{Q§i A.%mI1;m;.§IF,;$’*’9B<
THE %%fi?E:R*:'*£" m ErI$F'L¥TE mm .. " "
*2":-«Hg fiffifi 2-%5*:'r1*r:01»a <::~é::2t-mmé 'l<:*3I€O'F0§{ Of »
Kmaim mzs ma: TI-IE cgs13mO;w.p2:V.*§@1i%z;OsiQ§;§,:mr:Irea+:
" ' enamel ma wmma ta w
._ * uérrit pefiixzaza. Tm diamissueci as
ra§n. ‘-
Sd/1
Jud e
8iQ§§”ER” .S3;ER’e?E’!, O’ ”