am:-I CUURI OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HSGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH I
EEE THE HIGH ${Z?U§if?’ Q? §€;§$§é’AT§§§-*:& $3? §?%fis§€§A§.;iI}R.%§
§a?g§ ?§:3 ?RE 2§:h 33? Q? 35;? 2§e§’
TEE a§§§§aa xx s§§?:££ a§&N$w$§ag§§;§¥ 3
w.§.§aa§a%?£§§§§2_*
5$’;¥%Efi’_: ‘ 1
?aE.z3?,Z§°éI”=ffi.;’E3fi. mam;
SEQ §A?§ §,§%%E§%5 §&g;a2.
Afififi ?2 YEER§, §:g£§?$§”*~j .
%f$ ?§L¥§k§¥ ?E§fi§f£ a §gv2a§2§g§%s g?a§,
?§Lv§a§§ ?$¥ER§, c$§R?H§$£§§_<f».'.
u§u?:~§?§ 131, ,"_-_v_ , "; 4;~",§. ¥gwz?:@§§a
.k$§:
gsgs agsw?’é§.?§g&$cv_’_ V,
55% LA?$ MA§£§¥YA §$$§g_*«fl 4.
?ERARl H$§§§§*K%fi%§§&§7?@$?;
Z M§AR§§$S’§$§§E£§
‘*2
vza agzaagf xa§§gLi.:gLaK'”
§§§?: §:$?§z£?% ‘
%%§§§&.fi$$$§ : _
ifiifififi.§££§&$§§§ §E§§£S§¥T§§ 3? 33% gas
a; smgaga Raga; ‘ ~
*<_AV g$$§A§§§§? 3g'€§aR§?
V§3:§§:?fi"¥$$§§Q
*~u;waQ§§ a§§g?*32 ?EAfi§§
' " $% $fi$§%%amfig%Ef
.gg$§ agagv 3% vgggs
?K2.§s§.:; ;§;'E':"7R§§?.f§E§§§§ fif? Efififizfii Effigififig
:f g%§$x3aa ?fiS?§ ¥:§T§:;§£,
§
. …,…….. HI! auwnavninnfl mun MJIL§xl' HF KARNATAKA HIGH COUR'¥' OF KARNATAKA HIGH COURT' OF KARNATAKA HIGH COURT OF KARNATAKA
K%RK§L§,?E&$K; QSSEE §iS?RE£?a
Sfififififi HE$§§
32$ Hfifiifikfi gagag y
R§E§ agea? 3% VEARS, ;
R53? Kfifififiéfifi fiQ§$E, YER agzaaag’
KaaxAa& T%&§K, $§§?E §§s?§:c€W-§},’V”
S§§E?H HE§§E ;
agge Afififi? 32 ?EAfifig
gxa aaazags gags: §: » . .1,’
gig? Kxfihfigaa.E$¥s£,.¥:A~§;:»€%,’-*«
KEKRLR TRé§K, §§§§E”flE$T§i§?;-f
s aggagz aa§§%as?zi*;f _
53$ LA?E YQ$E$E M&§$¥A£$fik”
aggs fifiéfi? 55 Eaaagg; “‘ *
k3?ER $§&$?I% “; _ .,,_’ v
§:§e§,}§$§?§, §?”a:$,$a%g§:A§2%A?%§§
§T§’?§E§@fi§E§?_€,%¥§A§IH%A§RYRS?EA
VM;%XfiE”§%$%EE?fl?fi£,
§y$x$,%§§aa:’§§§H¥%§%§%
‘ gags &ga§% §£_%$a£g,
‘fimgfik $§§§€g:”a V
§;&.:;%§a&&z fi£§EY%§TE§
‘”_a§§a”%$$§? 21 ?EARS,
§§§?
§§§E? §§. § TS S ERE TKE
éfifi
_x§$z§$§:§ as $fiE?§A§A§? ¥:;a&§§,
‘,£,Lzs£Afi&~§?é 22$
‘?,%i;Z§E€ & “§’.;iES’F§.E£’E1
7g:é§, aasgxz
%_%:§9§, §§§?§$ g? Egg F%?§§%f$§&R§$£§
“s.&§§§§§£?%§.g&nK¥&g?EA
fiffi $.s§~§7£§R§z§.E %§;?a§§i”t5}’%$’E’E*:??a§
$fi§?RR§%§? gzazaag,
§.§.S.éEzE$§§&3é?;~§?§ 22$
§§¥§: ?&;§§ & §§§?3:$?é
Efigfi $E”%% gffi ;%?§ KRE &:T%%
Aggs fiaam? §§ yagag,
2
an-‘mun Vnsvuri-flit! 1:?!
……..m.mm mm-s wean or mmnwcn men counrr or KARNATAKA men count’: or KARNATAKA HIGH COURT or KARNATAKA [-5105 <
gatitign £3 i&aniics: is Gfié that was ésagifiarefi
5? a iaar%a§ Singia §u§§§ flf this ,£$#£t ix
§?'.P.;§%'$.?@§f?;?% aiifigaaefi as am :T..§agsg;§$'§"'¥,~. ."-.§§§.1t;§.;;.E2:.§§
t§e Safistitutianal valifiity GE w€§§ §%¢¥:3iwn$W
tbs: Wéfé chailaagéé h£V§;b§$Rju§§éifi4 %UHQfifiV§b€.
the matters have ha3m_.rg$ss§a§ tcfczfia' Céésmfigr
Earsm fifififiéffiéfi with €$&t3in Qifigztiégs 33$ tha
cemnaefi. wamié sQb$:tr"£hat; fine §:§é%%i gatitiaa
may ha §i§§$$§§ G5 13 3$rm% #5 via -rfier gafisefi
ia tha $a;§ §§:t{§ati:;gé; ;_' 1'
2;_ {$¢:aé§i§§§gg"fifiia'§e:iti@a £3 §i$§$sa§
affia igffis éf'§§a:§x§&r gaaggfi in §.%&§$§?$$f§$
fiifigasgfi sf §$f:§;§;§§Q§.
sd/~–
” ….. Judge