= mm – wvun-: nnmunanssn Hush uwuxi ur KARNATAKA HIGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA HSGH CGUR1
E’? THE Ema mun? GF KfimA’£’AI{A AT BaH’5′?-E3?-5
gay 2»-
M ” samva
.59 Yams
R;;a;:a:* rgmzg, gm mm Rm
_%~m;.§1€Ag§mm.m§ aazmazxxm –~ 21.
% 2 % ;%%B{%R Qmcsa &
% ” QO2§”I’RQ§.L§IG .e%U”I’HGR1″TY
:..:§§m T2-m Pasrmxrr Cm’
r:.’:I’¢Efis?§’£.!1″I’§’ am, 2372
Bmcaamgg mmszemr Km
2 V’\…/N”
. mm….~mmwm aazwn u…uuau ur RAKNMEAKA WGH C3333′? QF KARNATAKA HEGH EOURT OF XARNATAKA HIGH (SOUR
Khfiéfiéfi Esfizkfiffili
BA}’m§IéR€éI’i2’iTTA ROAD
mxmmm – 2%.
gm’ 33221: 2»; EEE A Rm, 394.,
mg R3 & am K. 3 BASAVARAJ, H§§’n’2%_P
ma R2; ‘
ms ass? :3 man :3’m:?:.52 az~mc_LE”J225 0? THE
CQ!€S’Z’I’fi}’§’I§H 9? mm}. ’30 THE
$3353 ‘23,8,:20=Q»?A;Pz%SSf£D_Ej3? LABCMR GFFICER
ma €»%P§*’§?{§L§.§??_’sS nm%:cTmG ‘rim
mnwmxm €33 1¢a2*%kaiea::n.akT«%m:>k 1E*§S.-2,45,1§2/- mamas
mm E%’§§;%S~’I7 19? 5és;59;25aw– ‘I’C}GE’I’I~IER
R3.3g%,%a%¢fw ‘% 1 mvs FRQM Tim DATE 0?
33:33am’ 35* %fiI§;£3E~R”.§.$’ A.
‘% this day, thvs Clo-urt
mafia the f%d1::g;rix1g:» ”
the pefitfinnem have prayed for a
:23; m%%%mm;:e%%%kar mama;-1 ta quash the tarrdm dawd
.p&.;u;xfi by rm aemand mpoment ciinacting the
Z pay a sum 31′ Rs.3,€>§,*Hfi-1- mgemer with
the grmwrzémzt undm’ the paymsm sf Gmtxaity
% ;&é,:}t. mm.
Nu
€14/V
“”‘”””A WW3′ WNW’-Mimi”-w WNW! hwum Ur KAKNAEAKA Hifl”-ii”! EQUR? O? KARNfiT&I£A HIGH COURT OF KARNATAKA= HEGR CQUR7
aaaémm;
2,’ Ex rwpcndanz: was an emglrzyeae. *
Sirmetba petflnfi fa;13.e’ £1
§”‘E§E.Ei’§§?’ axawzzzaig Ea apprczaahsfi fik “:
Citnntzfimflm fiutkmrfiy lmaier
‘- b&I’e tfkg z ‘
abgwuzs” ‘ m on flfi,t:’I5.20G?’ #5 — F’
intemlia in luving
‘ in The ascend
rasgsfiént figs; the applioafion
uafimv Government ta
an in mam than um Stafse,
it Tnt§’ :11¢’£3;§f”1tr:§% Tbs swond rmmndmt in
. the wt smns1dere:.i’ the obj-mtimu
mam ms rm gumaiczion. an this
¢=§n_r .,–‘_’_i’=iis:f.£v–‘-I.” C¥I”d33″ ‘W 113
“E mquiifli as has mandea as the swam!
‘ $3? fimh éhpzzml in aumrdarme wit}: law. Far
stafiefi abew. the fsllmving:-=
N…/l