O »%..O_V.amcuaza;a’m-s5e ,
ad
11*! 1’33 mean mum OF msmmrmxa fifi’ BANG£.’L§)RE
mmn um mm 381% my or mAg%§’¢_§s_ ‘-4.: /I ,,
BEFORE _ V’ O’
THE H::mrBLE am. V’
R.m.Ho.22Oe:z;O2co7O%A 1
am: amnmwaa 9mm 3 — _
am am mHAmm9*%msmm; O
magma Buamsas AT $1?-I<j:-B I~I(.'I-.3,' _
1*Ii}.92,DEPEHS£RYRQ;&D,T_ ;
gay 'awn RAEA.!£A'I'I~'£U"LI.A -~
am' :5 mmcmxa V ._
AQED Aa§:t§'§OA:54a
w;~9.m&*E':~s.::mmER'ma'
Rf-AT f€5§.'?, M FLQOR
as' 2333 s*mE33T,V '-
EESFOHDENT
; _ RF’fi»,F’II.EB UIO am; R 1 09 cm Ammm Tm
AHD DEGREE D’E’..2.?.2€.’|0′? msszn IN
‘ fj~fi_1__.%¥.’£;1″€=C2§.»$vfif§f2004 ON THE mm GI-‘ THE m ADDL. SMALL
Qfifififififi a}’€IEiGE, EANGALQRE {sc:.cH-31, QECREEING THE
: f j ~ $b”‘£T Fara EJVECETISH.
Tiiifi %’A fififlifi GE ?(}R FUTER ORDEE THE
“Dav, wm QUIERT nsmvmxsn THE mLL<:mmG:
OURT OF KARNATAKA HIGH COUR'f,OF"_;!(ARNATAi(A HIGH COURT OF KARNATAKA HIGH COURT 0?' KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
fix"
‘ of
J U D G L! E N T
Gamma} for the appellam.
sumcimt trim, the
with}; 1&3 afim nbjecbinm.
fimmfi ia fiismiasad far ”
‘i’L~.
.5500 10:… $.<._<zm$_ …o .3300 $0.2 $_<»<zmS_ mo .5500 7.0:… S_<.n<z¢$_ L0 .5500 20.2 S_<~<z¢§..M_E:ou …_0_I S.S.<zm$_ L0 .550