mu:-I LJJUKI Ur IUIKNAIAIKA t1lGi~E”§D§.»:3RT OF KARNATAKA H£GH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H£GI-I
I
3% TE FEQH CQUR? €337 K&%flTAI§fi ET
msmm *1′:-1:3 ‘ma 23:1» MY oyqum
‘ms Eagmm am. §ag’§mg’~.§ac:}&.a;§ ”
W.P.§3G.’8 $3?§ £31-**
331% EX:
vafi 3&3? €33?-?3E$$
a@,i~&,5?a’xa;§,1 1 –.
fi&R££3HfiAk§Jav§$§¢$¥,
afi§ET3REé1§;=’ “=:aA§,
____ H &$Efii%EQU$”§3 33333;
. . PE’1’I’1’IGIflF.
§3$_5ri: t fiwzfikgfigna, AEV., 2
“xfixgvmn SHTSEU xzvasa
– ‘.*$fl;1~R¢§H’REE§ Efififi,
_=,”ma$as:MaaafiJA canemy,
‘f%§A§$&L9aE«19
. §£?.§$’z?s zzcagmaay,
. .3 . R£$I.”OfiIIT
e»..–u-…..«s…..
“§”fi§3 VERET P’E’FE’?1Q%§ I3 EEQEB §.}!*}EER RRTICBES
23$ E-‘a.?€£% E32? $5’ ‘§”‘£’§E Q{3?v§’5TI’§”U'{‘Z9N SF Zfiflffis. PRPXIBEG
‘?5L3 Qflfififi T’?-IE E§={F¥..f$}5§EE3 §F.E3$R FFXSSEE 3*!’ ‘3″!-{E LERREEE
fififi? :IEi.§%;$, C5133? $52″ %.F’~.{:£a Cfiiffififi BPsI*${3}*’£E.e€}KE EN
fi§.:’?§iIE…’Tf:’§=é§«*§ £3? 2&3? 3?. §,.§.?i’§§3 Eflfifi AKX-C.
ix}
i}§ {I?§_”é§§’3£% £1??? 3&3 £3?
Bfifii EEE §Z3€2§}’§”?’ Egafifiifi §}’f}L§4i3§?§G;1_
QEEEEE
agwfiar :3? imaging; is».
ii’: afigriéié pfiiitiflfi,
‘?}*:a ffiifflfiifi §.%;$s:§$aaa___§}_m;t 321%:
zmg aa” 33% §’§*armia”3§.ié§.A$g§2:§;~:1rH§$’h;Z3:1 ma gm
€;’;%x$E’*%*Ar;:,.:2;’§?’8§€}:§«’–§’:3r :a:”.’*;f:,:a::};$:l;s.é?¢$s.Z:@:1 9%” fig
1; in .. fl.%.§.?..i:%:*::im* % §g:na.r2§. am: the
4′
mun LUUKE Ur KAi(i\£A’lAKA 1-1:611 _co.uR1 or KARNATAKA HIGH comm’ or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH
:;”§:E1_a 2:1?’ fix: imattar, mrfim
gaézxfi. psfiifisn was aim: fifig
figs téza matééi gziveéiiiimmr had is imfi
vsswef Eafiiaré azifi Emé In Efiafin
_ gm’ flfffi :2:3m§§mm§$»5 yfifitiéfi, the
mag? the % masmasian sf am:
::::sy§ ffiiéf &}’1@§$ aw; rfiiaizmsi ?;$’Q 9222;? fimm, it
$3: the §&fi’:§ie:a:*fi§* Ems Ea vfimm afi
h aw: ma r:?.::m.§§&2g mm shag in faalaur sf
‘2t%~:¥pw2:*£;gz1″:’ after 3? mm :2§’3&f3 flaw the &a’sa 3?
Kw”