IGH COURT OF KARNATAKA I-HG!-I OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH Ca
Rfifi 2
m
Efi €83 HZEE €3§RT 9? KRRQATAKR, E&ESRLQRE
gawag $315 ?HE Eéfiiafif G? AQGSET zafia
EEFGRE
?HE EfiN’ELE MRJ gaswzsa fi.K.FATZLfr
¥.?.&s.11§3$ my 2a$a;aw~c§c;O O
EE?§EE§: V V’
$fi?.?&3¥%TfiZ @ LAK3HMAM@A,’O’
wa zgzm mssisa,
asE3 mama? $5 YEARS, _
Rik? fiR$&3&FflEA ¥IgLAgE,_
H33 E4E§*§.§§.F*.$S£§E PEEK TALBEC,
Efififififi EEETREQT. {“~f1;?E§I¢§?§ER
gay 5ri.H;?AwEfiAO$fiAMfiE3H§g%m??;,g3v$fiATE3
;1€§l..3%iFs.{;I£?E r’.§€I3ka’§J~’*;,~–vOv _ ‘
fiffi guaag 5Q¥BA, w.,
A2323 RESET 6% *f”§AFiS5,V .
35$? maaaanyuxx v:;L&s3,*[=.”
amagfiaaaazyuga TAE§K;V ‘
Hfififififi EISTRIGT. ” ‘
fiagafiafiag svgfiay, RA “”–~ ——–
gfa £3333 $Qwaa,_ .”,
KER? aagaaayaaasvfiéaasgg
HQas%ARA$1FaRA’w§a§Kg~P
HflS$Efi sxsvajcw. ‘*’ 9
§x%;yg§Afi?HAu .*:
$gQ*$Aa§RE[§a§§R,
‘*._Ag§§.AEga? 4: YEARS,
*g;a?Va&§E£A£A§Afia;az vxaaagg,
‘”‘l_§g§sama§sE;§mBaz,
‘A_§RRKRLE$¥ES TAL$K,
V_’fi;3$&§.§i$?R:t?.
$3.533 fvffi’?
. . RESFGEQBEHTS.
SEE}? PE’?3’§’ISE=§ FEQEE iii-EEER .3′-.R’FIC§ES 326
31?}? Cif3§%1§”§’*E”F%;§’?.E{‘:f€ +33’ ENEIA FE?}’3sYEN$ §”‘*C3
IGH COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA S-{I6-H G
2-2., S”a;A;t>2°::i3sic:a Sf tha iearnfi c$.z2*z$s.=:;%. fffiz’ tha
:33 as afithaérsavi ragazwiag 3.ihsar%;3r’T’fim”f,V’vv.
max:-5:-:3«3.t*gr a§;33_:;a:at.2′.::r: befczm ‘3§1&’?J<3¥}$§"
5
if zéaanzi ariseat. A13. the:”‘:::e’%7;taz€1tiz;4§;$–I.’ga:§’e._f_