—‘–u.- v-
4: Egan
..,.,….. ….m …w.. fufnnxnalnnn ms:-n COURI or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT as KARNATAKA HIGH COURT
ffifisfri €;fi’i_IE%’E’ Q?’ %;fi..E§*§fi’§’§.K&, §£E–;}?:Li1§1:§5.F} é ”
:**;;sgT§f*a§2 Ms W. 24% my 5% " Bgmgfifiz % V M 'f"i-K Hé;'}Z§'§§..E: gym %ma
WEE Pfiimfifi 33$’1;%§33.*§%;::?2::c:$&i2s»:’%«’§k%%
fi£”.§’%E;*E’:;§é’:
%:’2a3″;*<;.;sa*§'m§*-'.rs; .
35% V
$53:
Egg :zaw;.aa.mgEmH’3;:A; ” _ .
$:.§$’&.?§=2.::%;z=?:..fi &?§”EKZ%.I¢ vzaazggzz. %
m%’1j’R:€.j:%:’; PE*1*1″fiGI~zEE
{fig fig? ;a%;}%:::%;é£é;2’E}
gyfi ,
52″‘;-z;E9″:3_.EiV5:;i;.§;’;e?;¥«:r*::%;;5:;té:1*” ”
= _ mmfifimia $*::5;”.I*E ‘
7 _ “§a;;:.T*2*§{:’2E3§f’§g §§:..fi$_%’a;1:§§,Bg§$$
vitjag ~ flag am RE$§’3§BE:E’I’
mi: is $155 imfiei gysmzas 32% am
i.§%g2 {ZA:3~:”§.a<ém§§§a 3%" Earzééa gajgrm m issue a writ
gaf the rmpazfient
§fij"i.%t}"i£3§"i€:§ $3 S-i!.?5:3f33§.d§.f firm fippéimtiafi am. by 'aim
§:@?:i:i;s&:zaz* ax: ;§§.,8§%}'? aaifig é§_§§$% fig {gar the mute:
3:2: Eimgwgrfi ms gar the psmzrmkian 3? {ha Estfia'
Qg£\._.m
A v far
nwunl vr ammwvumsn l'li(:iI'i COURTAQOKARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
mztaasi. as &'}'§Ef.§§§$§ in fig éém"§:i;.g21'* :.f:;_~i'._O: _
§;;_@;g3Ei$.aati:§ 51$ 3%
$221223 {:€}§.3:i'Z mazie: fiéfi §f3§%'.'!%§$»;?'A:§?;,1'§g.,.{ A. .1
§:§3.:?;§.§:i§m an fmfi
a 3 g §3_;,;g k
123% :'2ifi;:;=r:.2z'zz%%2$:. 11$ fiawfi.
azfiizm? gm» submim gm:
ass? ‘:E3:””}.§’,-O; lacizg mm at}
parsaaé fig’ §he
r% V -»’–9LL1z3*&§é§*§i%§!f O ” -~ ., ” O .
§fi5§%§g;,~”*::.,,. Am a §r% fag’ iiw rfiwufiant
::;”k15r.%a:’:«:.4″*§;E”;mé:%g £3 rm gsiamé Qi}. iwmmrfi ts:
afm*%§.«’,__’l;aa E125′ “i–j*sét=.r%z”1 ‘:§”:@ pgrrsaii smfi grantfifi is ‘tfiw
– 4.._§3.€:ii§%;€.s:,-3&:V_$”;%;:1:i Tn”: 331:: akmnm sf me aams, mmfimrg’
— ?%m*ssfnz*a vmuld rm: ha
O v$..i:;£%§§%3§”§’°}?§Ts§’i$fi£i.
§%:2t*fihsmr1éir:g {Em £332 témt tha has
&.:?”§ ss’§}§.*a§éa%aé:é%:: far mzaa-gwsié af ‘aha gyargafig in the:
eékw
……..n uuvii umtusu -,:«-uinnxnnannn HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGHCOURT OF KAKNATAKA I-KGB COURT
52.;-7?
a°§<sse:::::e: sf $321; aim?» ha had ax': _
rm m§,%rx§;aam§.as muéd Eie 12:: the azafiggrity ,4 ,
mid ;§J§{g3Ei§~at§&mg
Wfit gsfiiiiéflfi % 35%
7
§3as’ti’t;g3:a””:mt° ‘as file a §s«§;ii.m’=3g:*:g’§:§° ;”;;sa¢;ée3:§;$a.:1*y;
Iudqe