AJUIEJ ur mmnmm mu-H <..UUR":' QEKARNATAKA HIGH COUR1' OF KARNAYAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA
GH COURT
m "gm mm; nmzm Q1? mammm AT
mama mm rm gem my 0?ApR:;i;__g_¢}gg' CA./jj: , 3
3399332':
mg acmam hm..Ji:_;r3’1=I=cE —-2;§¢.’ A’
cgmm z54x;.ga;rs–%’–:
B M;
W 9, mama; amt;-~
Awd a.be3z€.”iZ8’_’ 3» ..
flea: . 2 1; V
Rig.
n§s:m:¢T;AV.;ez1$ 2% =
:Z’;»’:L?r.;: Smcizvat” ‘
§”,fi”‘i32i$
‘ _ Wafi
_ ,
.. …. H73.’
. Petitifia
[By figfifigmfi Rafifiy & fi.iEi.$hetty, Astmcawa}
‘ ;’ihaa*$1;ata
T wm Pafice
.. Iiteayzrndmt.
” 32% Hamappa, HCGP1
_ fifbis £3 fiké Imrier seafim 439 Cr.?.C..,
grajmhig €23 t $5 pefiimam an bait ‘m firime Hr::.’?’fEG6§ and
Fm §3’c»..13;’2fi£)£ af ‘Wazfi F335: Sizafim, G11? E”$t1:E1ct,
re-gkmgzreé afimeea gmiahahie I.121§£–‘£” smaiaszza 14?, M5,, 324,
323, 5&1, 35$’? rfw 14% $3 mé. am far nfimaca punnkhabk untinr
snciim 3&3 {x§ emf Ssahafilzé fiaaaa mé. Ssc:hc:3:uh:& ‘fin
Exwmmnn r2*§A%::’Mi3:}c:a.) Act, ifififi & ate.
-V-clfiulltl VJ! I\r’Ir\I’w”IIr’|I\.FI
. -n.a- r uvun: I\nru1Ha.Mi\M naufl \.\JUKi \)l” AHKNHIHKH HFUH COURT OF OF
O
{*1
the fa&vw’?mg:
132$ mtifigmws axvrayad as a;¢§$u8v:$E§’; 3} é
fia,?§$%a} mawiaterafi fm: afimr:§2.. *
34?, :43, 324:, 323, 5%, 3%’: 1&9 for
agmm pmmmg aréghedutea
Qaaam anfi Eiaherigllefi fifiacitias} Act,
£939. E23: §E’es:i§ bail.
2»v.*m ” af iqhr-ed wauld
rmazg §a=§;:3%:V.V.%is:?-4i;:as-ST:a.: g$§ut%_’=;»fi3a §.m., Whm emu.-hm .
was geeziflg agcnsed 1 & 2 picked up
uwfififi gmaefi him in my language ma
éfimfigal csaate, Wham me Mahmh mama tn rmazzue
E & 2 assuaulted ‘claim with atone:
V VV _ ma a sampfiam’ t wag ledgacl against’ the
‘ ” ” V
3;; I hams hmrfl 1-asrxmai Qxaaxnsé fiazr yefiflanm’ and
H ” Emma Hem far rasjptmfiwm
4, The wmami cerficata ts Eaheah wcruid
mus-as} flag: ha ha fiufimaé ‘simple E3; appears, thetaefl’
‘i’.§:1i3 gebzflmma eamm m far ardmra this «sky, the
mm eéaamatcian hertwew mu ymys, The
gaéfiaxmm imfi ahumfl eam by Vdf _ V’
Big mam safifih a View ta mania him §t.3;k;li-izz &
mattm m ‘m denifimi fiuifig
3,; Gmgiflmm natura av jngt. V
yafifiazaaas and matwal I am
9;? apfinimg at tbia sham case against.
gfifiimswa §”-£2: pefifiamr.-.2-5 are
mtitlm ta O O j : ‘ V O’ »
is afiavweé. The
gm-mg, = mbjaega ts following
m~nfi§.an§.a;LO,,,_V V’ ‘V O
shall mremztsa hands for 5. sum cf
?«.fi;$;§3»E§.Q0flf- aaah anfi shall afia tam suretim
1 the lika sum ta the satisfannan’ of
‘ Cicurh
AA Thfi pflciticneara shall fiat tmperr with or
ZOEJRT OF KARNATAKA HIGH COURTAAOE KARNATAKA HIGH COURT OF KARNATAKA EHGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA E-HG!-I COURT
Emizimiéma ymsmufifin wimmsea.
13’}. The y shaft} 2-@1ar§_’g.r attand thetrpaurt.
Sd/’T-
Iudgé