IOURT OF KARNATAKA H¥GH KQINATAKA I-BGH COURT OF KARNATAKA HIGH COURT OF KARNAIAKA HRS!-i COURT OF KARNATAKA I-H63 COURT
3% TEE Szfifi Cflfifif $5 Efi§fiE?RKE 3? E§§&LGRE+_
RTEE TEES $33 13* gay §? NEE} Eaaa *f”
ggysna
?a§ H$§’ELE %%43§§?:cz E v_a R%ME$EfO ”
fiazfizmaa ?ETETE$fi §3;;5g§52§ca.°
§£Z ‘§’?%?f:”£3E*§
1 Rfififi $53 B§§?%L_E£§&$_m
fi£§§ gasmw 2% ¥%&3s,,* _ _V’.
fififigfififiififififi, RfG:$fiI§$§GLE;f
Rfififififi ?R;$Kg * 2 –
gags fifi 2:§?R1c?:”-O
H?
§f7§*’,«Fé’,}.V E3333
$33; &§am?,23g_&;~;*~_”_< ..
. ’55j3¥’%§.5S ‘§.’-§”§”:? F «.
7 ‘ ‘-
. O¢3$i,§fifi$§¢,
f’?»S”‘:~ g-gg4__s- «X;
_ .sa==«;:_%_–:.*z$;i;5’2 ,; Fzaggfizi, _
‘ Ea’-;’:«’i”;~’Q.«»'””‘*.>.’?.?M1*.«O’;’ “$53 ‘$2 .. . 3 E’?-..u”””3″E’E’E€’.Z’:€€:’ERS
iE§.$ri §_R§%fi£éA&§RA M&;Ig.A§¥S E
I%@«§3§*E.’5z’§’;?’*-w§fi’.2*’3:
‘\ W’? ‘E :3?’3§.z§%:’E :T’E7’.?:”§’I$§*§P
‘»§E;$A§fi BE
.’§«”«§E*.i7?, ii’? 3. ?
xzga 339$?
Efifiié-§:9fi:fiE;£’§§7€;Ea , . . §.E3?G§~é§”§’;;?x§’§’
Z2 §;i’3.i;’§’a.?<:F:.E::'g.@;;31.§ .,Z3C{§E'}
Q
~¢:£
fr]
~*:Z*"-':.§.?,?§' .1'*?'.E§.=E§}' -£.s":§i§=§3% {TE-1.?'a.iY BY TE-ES RBVOEZATE
§'R.?1':'E?*§€§ Tfifi? T333 Effifié'-' 5&3
.3?'
M; q
5*}:
y_\<
a %
5?}
'ti
L353
M?
‘M?
rm 4
62$
1′ ‘W
96: 4
iii}
3.153