uswvm * ‘!wa”»nP’W«i’€\l we ummwnunnn nmnrt sfyt-gun wr NAKNAIAKA HIGH COURT OF KARNATAKA HSGH CGURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
‘_ .% % _ , _gm w M : W }M¢ .fg *_’
Eéfig TE;§ TEE 2% §§§ ya §§¥;§E¢§;_5fi»¥T-
TEE Efifiégga figygfigfzaa’§§3§¥&@:-QkRa§g§3’=
figzfizgaa §§§z3:é§Tm§;35:?52§§§”»w’
E§§.§§E§’~§
2. SEEKKR §§:$&’£§§a?_E}
gfis ¥EfiK§5£S%g§E 11x 1.
£QE§ g$§$? 33 Egzafigzb, –
§w¥gk§§§§EE§«$E§§Y7
$f$fl§E§§a§§5g§KEa”* ,
,a$§§f§3@$$.3§.§§:§§;w?
Ba}
1§§$§ aagfl:5§§¢f*
3§3g§§’§3%fi§§,:£;;: vzzgggag
Efifififi gagzzg”
»§%:g:?a§§§2’§§§ €§$ §§?Z?E$§E§$
®sw§m@mmmm%§&aw3
‘3a§~3§:
§?§§§Vfi§4Kg3§%?§§g
“xx? g¥’T§$ 33$ 3? fig
S;§5;ZEi§E**§§&S§2§§§’§fi §%§.”.gE§3E Effifififi
‘,§§z@:¥§gg§§gg §$, R§§?§fi$§§?
53? S33: 2 $ Eéfififiifififiég 35$? 3