4′ . £%;’3E§é”F2§§1?’:I’*§’.”:'{‘ié:’
3*? I-Eéfifi EQUE’? Q? §§§ifE.’ AT 3Fs.R’C”:2-fizLGRE
§’.}2%TE«§ EES 24333 32%.?’ fii? fi:?R§.» LGQ8
EEFQ%
§£Q§i?’BLE 3&2 J£,;YS’?§CE a §€£’sR&Y,é’;I’Ifi ~
E
Ffifitfimmfl sassaitianisig;
m::.2«a Ewfiflfifififig
– — – §::m1*2&._§ §¥..I§.E}’R£!:%; ‘
3..$,:&£s , V ..
E.E53%'{%»£wRE~§,, –_ ”
B?EP§§’3:§§§§’TE§} §¥m i’£’,E::RE?I:’z,fi?2Z_ __ _
z:.*§fia&g:;a;*a§3A,.a{;E;4a§%;mxé.::;3.._ ; .’.<…;r2y1*rm1wR
gag 52:35 zgégwmj ;=;:*'.*ai;e§«.T,g*a1%f*:*;.»'a_~ Q; 'm: ..
m
2 ':Er;"5s*§;«»§,*fi3f;5:3é4:':fg;mx<2$;%:?::%'¢%.
,3'§a§*ra $Et::wm§:§;' _ —
.”:i§i5§és§E’*}3EE£1.Ei’EEEi1T§’§
smmnaa. ~
%am:~;§,;;m§;.1;_ A »–
V f: 553% £fi :é§E$z G§”‘§’*€§i1EfiE
H 2 ‘_ ….. .. ”
‘T321′ Q}? MUSE,
3 V 1’33” 333%’?
‘~;£’E$*Z¥*2.’;a’3:I§*’$_; j
‘?fi;£1§’§E¥EE.%?9t*.§rC3§E,”&Z’,: -.
R Q F FQ LIQ 3
V V ‘E13 §
$9″ _ :2;31~–§:::*rsR av? POLE CE
‘ xgxawmmm srmmg
mswysmm
E magam mmgeg Hem;
RGI-I COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH count or KARNAYAKA HIGH COURT OF KARNATAKA HIGH :2
1I\:n1 uuuiu ur nnlmlntnltn HIGH Of l(ARNA’¥AKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HiGI~l (
E1
TWJ3 “$.39 £3 FREE {$123333 :%R”I’1C,»-EES flfi Abffi
22? £2? “E”:-E :’:iC.3§§$’§’£’§,I’:”£G’§%’ W’ mm PRAYIHG T123
mmam mg Emsmxmmm am 1% mm? zzzmzq ma
F’Ee*TY§’§TfjE*§E.*,R. &%$fit:E§v”,£”E$§§ ‘m fiE*’I’;§.fi LIa:E:NsE Fan.-ms
may my swag gzmwyg sfismmg Am (mach;
§§§?§I3ER THE
E~%,L~§7’§’TE£$ Efififiélfi §*G”€.}R’I”. .
W’? ztwmm’ g ax far
éajgg tim ifiwuri mafia tha
Eé£r.8§:aam%;% cma_;a: ts afim-ma 12:3
mafia zizstém fig: rs-_..s%;}_sf3a€ie:r.,-:’fi’é’as:*.::”: ”
fiemd ‘§.:7g1fi faij pefifimwr as
wall ans far rwpaldenm
am§;;p4,=fi 2 ta:s:z§§$§§, —
a aimfiarmter in
€i”;3.ifi§%r3€.'(i’ 9%’ firm mm an
VV V karma:
. “E’1§:*§ :r*e5pan£iemm are éirectefi rm: ta nm3rfm’e
” V. thfi §m:a=’fL.1§ wzmaaiiwml aatzavitw’ ‘ 3 ca1:’1*:.’&d
$21 by 1% memkam aei’ fiw }%ner-
asmciafiiwn,
. *r=mm mzmfi am’ cm,?c1mER” ~
THE §_IfiEE1″8IE~§Q max: amfigimmmfi GE?’ 91:;%;c’x’3′;- _
?%.m:m;E::.AM:;*J$§%§fi§€r QREER? aaxmamaa firm, 1939’As
THE §e.E$’%fE;’ mm wws A33 fiE<::§,A3EB_–i-;;a– '*§} F__ '~
HGH COURT OF KARNATA!(A HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KAKNATAKA HIGH C
§j3% 3% £3: mafia créear fiat *§:§% magscméents am at
libeyty ':0 mks waxy apgmprégte aatisn aczacxaréing
T123 13%', if 'Elia gwéiflzfizm Emcziulgas
mfawfui afittivtity.
the aafi damisizefin $.n§’I§@£’ T_ f
statafi thearmeégm. ‘th§$ wait m1:_”3g’2;’;:;::.4_’a%c::&”‘a=._’:i”.,,’§..*:1s:3.a
in wt”: a.a:m=:: mm.
I%§z:3%a.1:”a?::h 1.
T permamd ta 53$ t-'::wm::: gf