.. new! – ~…\…rwa\I wt’ n.H!\I\u-VJ!-\l\I-‘L .l”€§i.?l””lA’$.,«-\,«3,_-:L,3B(I 5.)!” i£AKNAiAKA HiGH COURT OF KARNAYAKA HIQW COURT 3? K&RN$WfiK& HMSH COUR7 OF KARMATAKA HEGH
ma 1 %
3:: mm nmnsmum an xa. aa~ mmamam
55223:; ims mm “W my :33’ P:?IfG’§ST, 2368
BEEERE
:3;-»m mmgfanz 1~m.,g.:vs?:cs S.A§E’£_3§L.,.E§PsZE_’£’F;”‘
E..B.A. 2~z’:;2.1a2 -35* 252%.,
:
3 5 N ,
§,s’a..”; &%.’I’E; 3: L smaaatemmtrerese..-
£322 :25 mm, ‘
23$ Eé.’«.’:LL1IR ‘I’€’.?%£eI£*é’ V
rgsammzagm
2~§.=:g~::r::..:2 :2zs’r1%.:c’;’.–V 4′ – _ 52>?!-zmzram
$3}; 5:2.
MB:
flj
“S
3:.
L J.:G@zeBA
“”””
§4,f;:.:-eif _
2:-;;a.:s2°£*2fA sl:5%3::a_..3::*,
– ;=:§-$12.5 BX’ ms LEFT
E§.’;$E§*’3f
T:g;’@._a%r;§<m§3H
31 'rrsaas
2m%.: mug:
“~,H.§s.:€§F, mgr, iamgtaezaz.
~ £33332 msmmz:
9
.. In the light of the aforesaid fiemd; “3
the appeal is dismissed as withdrafin; f N§-flwg
costs.
KLY/ W”