-. .,. ................\.. ruun n...-uuzu U1'-' xmmamcn HIGH COURT or KARNATAKA "+;iWWW
GH Cl
1
mr 'rim I-HGH covm or KARHATAKA M
135132;: ms THE 2.329 my 012* FEBRUARY' .% 1
BEFGRE
THE 1-xonmz am . JUs*ncE%%L.H;§.11aex&:51¢Asvam Y%% %
cmmw. arj
c.R.KR1sI~mA a L
RE mama £1' E:>rrENs1c>H
cnahaanmaméaa 85 msmxcr.
« PE"1"1"I'IGRER
(BY sarcgié. %
SR1 mm:
.....
% % .VéCHAMAI-‘G§;JAKAGAR mwxmmcz
‘ 1?*!§”«E§E%3§€¥3’1’E133Y
% ‘P5JBVLI€:,,PR,t3i§ECUTQR
L X I-EGI-I_ Satin’ BEIHJDHG
B.§H€’.}AE.€3RE§
~ 3 RESPQHBEW
‘ ffiémmayg KIJMAR ; Hfififif
‘\
2
THIS c;RmmAL 1-‘>ETrrIc:>x man UHDER a:a*;:m0N
439 or: some CF crewman FROCEfiURE,~_”BY– TI§m
mmcam Fm Tim PETYHONER fans
HQISPBLE CGURT MAY BE PLEASEB TO 4_
mfimoflzm cm mu, IR czmxm Hc>i.13412cm <39
crmmmumaem mm .:~~'¥§I)LE'{3EV4 '~.. S'I?\.._'IfIC31H, « *
C AHAGAR DISTRICT, "€31?
pm. C..J.(JR.DN.) 85 me, CI-IANfiaR:wAHAGAR.v’$!HB3H’ Is
REGISTERED ma Ti-E oFFE;§cE’?;u;s. axasozé,
ms PE’1’5{‘l’ION c<)r4mIc3§zf§’t3R oréI)”»:1-25, on ms
mv, Tm awn? mmnzjme:
On aw W fat-M °f W
amsed baen mgumea in
Crime sf Chamrajanwr Town
Police Secztimx 4934; and
in tlm mmplaim mm: Hm
% mm’ same by factlrm a’ the mama are
l!\-7| . ‘.i_….,’…. IJF M…-…m.u. Hrurv puma of mrmnmxp Has:-I COURT as I<ARNA'rAKA HIGH count or KARNATAKA mm» c
'Il""1I\"" I
"\
.. ..-.. _V_,.,,… .. ..n………….. l'll\Il" ..u….- ur mmmnn» mun LOUIE? or KARNATAKA mm-e COURT or KARNATAKA HIGH c
4
cm’1:a’m. mam ‘betwem the Izmaband and wi5g «:;1:ch
shows that the reaaom for auicigde is tha
f’urt1m* submitted that the Civil Judge
Kolkagal, chamax-a5%, in Z
rightly damned the
submm that tlfis potifixan be
6. Ihave heard I have germ
through the the mm
ammurw Pram the complaint, it
is «mus mxwied 14
yosars ma Edda and they wears
awigich 7» forthcoming fmm the
mt an mnclusive. But {ha fast
baa get twa kida and 121.1%! are
ta ta’ rm (mm by me pemimm. in ma ma mi:
% futum cf the chimn would In . in
r it is tha me ta grant has}. asmdm 1y,
1