‘ – MN” W W-WMw~W new war” ur MKNMAM HIGH COURT OF KARNATAKA HIGH co
EH 73$ HEGH emva? $5 KAR§&T&KA &T aa§§ima§Sf§j .f1
awag THEE was 2?” mg? Q? §gfi¥§§¥”2%a§ ‘
gaasaa
THE HQN*&LE ya. augwztg-3xL§?&§: 5 afifiggg ;
LR E A mm.a2a my zfigggmngg “*
%E?¥E£fi: s V ‘ ‘ 3
MR agsaaz A Lfiafl -_ .
sffi. LATE AR?HQE?vL®§$””*–‘
gag A808? sazwsggs I
23a? we.§, .’ >”.
agazzg swazgv ,
Lxnaoaa ?ew§V¥–i_ « *.~A ;
aAxs&L¢aa”:-5&3 92$; ‘,*- ‘”~w” ,.. h??ELLRE
=-3
am’
{By s:i<;*g x 33éa:¥$§v%§% éassgyvg
Fe.,!€§ :
aas’agMa$2m.&fi§fi
g£§; gazg;,;-auaggx
gag: i§auT.e§ ¥a&a3
« -va£&r 3%. 1252;-
§ILLEH$$$§ svaaa?
_va\w V. …~u.u.~..n..u1 autumn! Iuwwn-Uni um wmmwmnmnm Hlww mwmwm MUS” %’xK3mWM.Wimfi flfilzfl kwi
iv}
was F:.E’.R. r:::::mJv:;– GE sang z:E§ER5_.-“*3:-a:1i ‘3″~l’§:ga*%;–. ~
‘F1-{E mag? tszmgaaasv was 5*-::::s1.,1mm;a:«
J E 2: £5’: §«§
Thflié is a dgiay mi S§”fi§y$a$3 fié£$g thg
ggeai.
Lamrngfi<n_¢afiaaLj"§§§;&r£$g fax the
zesgmndgnt afib&i%ted§t§a§,th§=§rinci§ai amgunt
hag baéfi"?5ifi.'?"
&n@’§p§s&£s’f$¢.fi&aVa§§ail&nt.
*$fi&_ a§§€aE*_ £3 fiiayfiaaeé. Em: nwn~
*, Pxmaswfitin{–7.”