. «mu-u.~vIaa\’ly__VA-f”‘l Imrmamiw-4»§oi!%fi’£l& is-HUN COURT 0? KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR? OF KARNATAKA HES
H Cflifiizéié
3: rim HIGH é3Qi§E’1″ GP’ E-11.PsEE${1′;&i%f; §sa.%&2a:}§R g V ‘ L
mrma mg ‘mg 24% &&”:” {}§”
33§’¢’§3 % A %
‘mm H{3H’E§.E Lam. ;.§:;3::ia:§§: % s§.g;E§?:;’L.:§gzQ§ER
Mfmciwf;;,g§é%%1;;; ;fiI¥’g’:’*2jx”§3f*’;é–.,
WRIT FE’3’I’fifl%E*I”i’i¥*{:%’;’A §5y§;.*:§3 1* S~RE:S
8E’I’WEE3%T_ % %
, %
-‘l83d4?’3*5Y%7F%% ., ,
3/cr ” ‘ ‘
Rfiklfgg’ ‘ 5% ‘1″J$.79§,”.”§_LjV;i§T’£7l5;*::s’;%3? 5
xmzu ma:¢;,%..§ 3;; i$_Ei»§;c:§z,,_I;~
E{2x&uar1;..*p11zm,ga:1:f, Efiggtsafer-5}’3’G $23.
., .?§fi”$.'{fifi%I2
‘ 2%
Z ‘ ” ‘ ” « Vi ‘My3eé£:..€i;?r%m kwslgzymant fiufimfigr,
..R¢pEreaj¢ntad by its Qetmmlssfienw,
” _ ;.¥*Rmyé,{ Esfiyaaras
“if fiammm’ sigma,
* _ ‘dvlysom Erma Bemlaymmt fiufififiriiy,
V ” ” J.L.E.’R:va&, Mymm.
;:RE E§T3
{By Sri.?.$J@a§g§*:ma$.E’:, fidagmaie}