.. _ _. ,_ -.-. V_A.,V’. .n….n.,…… . ….-..1 ._……u ur :uuuvAaAKA man COURT or KARNATAXA HIGH comm’ or KARNATAKA HIGH coma;
W.»
3% ?H§ EEQE €$§R? Q? K%§flA?&KR AT BRRG£§Q§E
%&?E§ raga ?aa 1%?” an? my J§§E,_$§§$;»f:7u
EEFQRE
rag wmx’Ea$ %R.J§$?ECE émafifiaai G Rn3E$§”” _?
ssazzkszzgaa ?§’:*z*3*::::xz ze::;:,§;’;:j:5z2:,%’t3’_a.” ” V
%E?¥EEfi
aaaaysa gw&§xm£A9PAyaERua””=j”
53:33 “EEER3
$33:
‘§*J»’~’s.§.«>i§.”?<Ti ;z$:="»%::~2'=:*<sf3z;:%:3§;T§2,?=:;$E3f;'%EI *
3:3? a3JA3m£.'* * i "
T
21:33:; {.»”§’?..3R;E ._
Efifififlfl VE§LA£E_H_ ‘
” ;”.v–.——u’*?ETzT105223
3: 3:~:.%.::v 2:” .}’E”‘,§I’fE’:?Z”°§;;%f*§§’1i’:.’ ‘
4~:.’-*s=’.r.z:..*r*..’@ 22′? :2r::.<…w§:4.2:-m~::.._1r:::;~–.
*?"3 s%:;fi;T*E 9332::
, g;*~;:::v§::’A..¢§’ KAR§IATE.KA
H_»ggw@AL;ag;,”~_ … xsspewngww
H :a25;;§g$;m:3Hm, Hi.’3£§P§
igfia? ?I$5§ Bf$.§3§ CR.?.C BY THE RB¥GCBTE
l’*’E”?’.§’?’.’sCQEi;ER FP..3i”2’1§§x.”‘§ ts”;-ms? was H*0z«J”ar.E
“? fifi? E5 ELE§3E§ ?Q E%&A%3E ?HE FETR. BR BAIL
a ififih
$e$.fi$.?éf§? ?EfiBIfi§ fifi THE FILE 9? THE
‘ W?R%¢$¢,; Elflfifgfi, §CH.N$.?QéfQ§ QF EAQEWADI PS.,}
§s§:*:::»§ 22$ R§§§E;25TERE§ mg mg :3§*m»2css P/£3;’3s.1-<33,
.BII|Iunn
– _.-. .. ……………… …w. ………A.V_.q; Mumtnanlin men comm or KARNAIAKA. HIGH court or KARNATAKA HG!-I COURT or KARNATAKA HIGH coum
!m-%
4».
«E
‘Van
.2:-‘#3; 322:2, sag, 3.92, 352 MY. ss<:..H:;4 _é:,mz*
M
'*3
If"):
my, wry: r:a:.2a*:* %»£?si”.¥E $53 FS%L€:if£’I!4€5: ” ~:’
mm pa=r:2*za§z caamgg 3:’: F$R_–“%§E§gR.§E¥§’fi:
an up as
‘.-11$ ;;atitiangez’ §”za. %5….V:§.-szz_z.z;&;,1.E;«.z’: f:’:r.::,gv§tar2t ztsf
bail 3.2:: cmrarperztiuit ‘;aei55E:f}.{;:i’rzé$., }§1_.2i3~=’1,«”2G*3$ sf
Eassggrmdi Eaizice ,f?Q”::–: €:§§»£a_7.__::iffaeeé9$&é punishable
zzmfaz %[A%1%§§e1:,”%”%L324, 594, 169,
3:32 3-sag in 3.c.1»Ie.’z42’2r.:ro°?
am flfsifi ._ -Fri. 553319513 Judge,
“=:.f_¢%:@1a::*.na..~at wag faaterecé by the
u:=:~is;s’-.;:..’.1*£=sL«a.;-i.-*:V;éa'<A%"'.:§.V–V'Ljj§iE;.®*.kaz:ap}_::a mm Kashibai whc: had ma
:'i.$su%.'.z-;:3s:".A.; néfhe acmmarsi being the a&j<:.':ini:n.g land
'iiami ta Qzzcretzafliz the iarzci sf tna
In that aarmactisn, an 13-.'%.l—2305;
:e§':*2': tém fiecteasafi zmmeljg Sfihankarapya and
§?;a.a}.;.i};:5;'.i W319 wmxking in the field; at that
y
-………. ur Mm…am ntur: «..uu:q..-2.,-_r munnunm men COURT or KARNATAKA men COURT or l(ARNA’!’AKA HIGH COUR1′ or KARNATAKA HIGH coum
fig The .iga:ng§ G§$§$fim@§t Eiaadar reaiéted
t%$ ygtitiemu
,4-
faataxaé. fiaughtazs at ‘th§ -éa¢§a3a§«C. “:n tha >
4.
quazrgi enansé bQrwaafi*_iha fiatitfiafiar and
atfigza and the fié¢$afi£fi{*;$héa.dece&Sédw’wer$
fie
fififi ta again by asgfiuléing fréfigtfie axa, when
Aggy §zev$atéé th& petifiignéra and atheza fiflt
W5
3% gafia ihr§§g& th飧.ianfi;}”
?; En viawgéf t§a fiéract avidence available
am §@$$§&§_£t Ea nét a ii: case in: grant of
“*,;ag§MgaA§_tha fiéét§ thg getitianar may preaa
1,§Q: €%$§?um:ialg if 5% adviaeé. Eswszdingly;
aka gatiéién is fiismissafi.
Iudgé
1
mmk;**
an
¢. 1: $3 aeen that the mamglainafit igqégé’