‘§IM3a§séa:
xV%a$a§:&g,§i:g£ts§§
…… . uwwnl ur nnmvnxnnn l”llU’i”!’ ‘(A..’.1.;’!,-l:..FKT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
Mr»
‘f”%’%’E “E~fif.¥’£-E €f3i”.?§.}§:*’E” C323′ }>TI§s?;E*~s}’A’.i”‘.33*=.§<i'.a74z $31'? B}€fi§{§.33%.E.;{EREf'*
fiafgg %%§s $33 ééth $3? 3? v3&¥ Esflfi T"="
BE§$%E
?%§ an§*§a§ HE,$¥$?§£E &g%§§_B%RA§S§B?»"
§§g§$l3aae9§$ ?ir£t A§pea;.§§.3§§%f2G$8{fi3§I'
E=E*§"§EE%'*Z ;
§§T§%;s3s Kayag fifi yééra
szzu ..:»é”::_2:%’:ja§nzm§ Iiaya
fiat Eaiaimg fianzii I %
%%ar figuvamkuism Tem;i§OY
fiatzen gag; Rflafi, %:$E¥§§=,
C§li£w:~3?. “. 4 ‘*
.33
“K
m
*3
3,»
fig; <
.- pg ,-
2 3
32′
.55
23::
W
53:
Ifihamfiar §§hama%§;[*,’
r£$g%$E§mma&;A?,fia.3;i3I ‘u
s,£#%aa3i:, Eagai ?¢$€’_
,a3gal¢:e ?aimk;.
(E3 E3; in W’
3,?hg fie§”§n§iaVE3guE5$£fi
“ax V;,§A§PE;LA§?
“1j§g.R§$e:at%:
£fig«§$y zimitéfigafiiviaiafiai Pffiicgrg
Qsna§h,Eazax_Em:;§i§g,
25* 3 3:} $,g;3;§ca§,
I3?” I33 I_::
fa.’
»3;:hE’Z3 Eijgfia Kwagrg %a§ar
. ’55 Vs’ I
‘x;
*fa§a§g:EG:%;
*fi¢Rq?{&. 3GiG§§
w§gQ§§¥ili3§a
ifi§”~$$ifla Rafiaggyalag %§v§cata
, f”§s;£: fiasgflmfiafit $3,} $3 3fi§¥fi§5
‘A “gfitica £5 fiifi§%§$%fi giihé
m §E$?G§EEfiTfi
£93 Reagenfient
Rgfigmnfiegt fiG.3
Hlbfl LUUKE OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT’ OF KARNATAKA HIGH COURT OF KARNATAKA HIGH (
gf ammgaafigtism, Hswawax, it. has ts *ba
Cflfifiifififfifi that if there is materiai &vié€n§&
avaiiamifi ana if far age xaasan Q? tfie $t§$:, th¢.”
aggeilant fiafi failefi ta Z§§fi2fW’?EE f§§$é” fi%fQf®
tfia Tfibfifiéig tke gggéiiana I¢m§fi€’ fi$t”_
an
%§i%fi $5 jngt ameumt af $§$§§n3$ti§n,’ $§§c%,V§n
thé §£a§éE mi the aa&fi$%i; :§at “§§) ffirthar
¢§m$xtu§i$§* :3 §:an$%§;’_i% 1i%’*§fi§Si§le far the
&§§%iE&fit ta e3ta§l13mw§i§V%%§§ fag Efiéhar amcunt
mf anm§a%$a$§fi£;E g%A§h:§e:”Efé$am;Aaf ‘vahamént
aggafiitian fig :53 cfimgséi far ifié rasganfiant that
Ȏ_
avifififitfi ii: th$’,f:§$fi’ ifififififififi ané that yhe
“*$%3§$éfifi&:t §¢ui§”~%%H<§u% fifi uns&£s33a§y' haraahig
'3fi@ i££¢§?$§iéa:§y if tag fifiitéf ia remandefi far
3 t;"ai éw§r 3gg:fig {fig agpaai ix ailavad. The
–§wa:§ jg gét agifies ?fie mattaz is zemandeé far a
$%fi3h t:§$§ vita an aggsytmfiity t5 the aggeiiant
;§Kién&e: fxesh avidgams in mugggrt af the ciaim.
§§wfiv%§f ihg aggaiiaat ahaii ha henna in baa: tbs
“”¢%§: wf tfié réagfinfiant hgving ta ga thraugh th&
iE£$Z?%fii%fi£& af 3 f§Q$E trisi. Rccmrdifigiy, any
%~
. nun wvunl ur nn:u~u~u:-mi-\ rm.wn §..L1fJKl’ Of’ KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR? OF KARNATAKA HIGH COURT OF KARNATAKA HIGH E
gmagat $5 aamgensstifin that may’ 5% a%aréed ~i3
3m%§%$t 3% g gum 3? a$.3,$§§f~ aging §eductE§v§g
flflfltfi ta the reagmnfienéa Farther, aha 3§pe;ia§t ”
533$ 3%&i; am: fig amtizisa t$,i2t%:a3t$f:§m”tha
“gig $5 tha 3w3:* iii: gash fiim$ $§&§ $§%xf§éSfi%
gagard mam by 2-gm =§%;~::%;as:;z:–;.;;§ ~::;1:-;aTw’.;~=;..»;:~Agj:;:<.VVV'f:I:':ia
&§§%Ei$&t ifi halfi. antiziafi »%$ .§3rgéxx_amau§t af
£flm§%23%ii%fi¢
% Afukdge
*alE§*.: