» "wwwnwsln
W ........m.»-....... nmml hgxagg ur mmn.-mm HSGH COURT 0% KAMAIAKA HIGH cow!' 0? mmA'mxA mew Comm' 0? KARNATAKA HIGH 6
E.
E3 E-flfiii £'fi}R'I' SF §{.aRI'*EET.@%.E% $1? Efifififiiflfifi
33333 mg m 1 ran mm' W §Ea$E;IsmER;n
BE FEILDIRE
fim 1m§*BLE MI', JE.IS'i'ECE _
war: FE'§'fi"iQH 1m:515#§___g§%L' :3 . ..'4":..§§.--%'E¥I.'3*..%t=f§,~.%__'1_V A 3
BEWEEN:
1.
S. = ”
Chanxi Paaim,
Agaci aberut 52 ymrs,
SIQ fibflui -_
fifa flag? H.-m189ffis; ‘ .
2% Mam Ba§u§iI1aaarL;k%
Mysmm RQ§3.§.f2L’—_ j
_” .
Eifiramessiiu, a§&é’L:*€:–35 f;«:5a3’a§
Sic? Ei0a~ai;’=.aW$:;L A
Emir E¥e;:£?’a””:§e3§._
I’H.3&}%’Ei}’ .2″,
s- % ggrerfirffifi .E.§E»’§E’fi:Qé!*¥E»R$
Emmi? $5 ?mmE’::.ayat}’1z*a3?
Ea{.$.}§fifl{iiI$, Dztfimsfmtikaf Ef§.’I&§,
E=a..*=’3gah1*:&-Q}. E1
‘zgmgazk Wm}: H.
Syd. LACS”.
Eangakree fiewfiiapmeni Aufiwriqr,
ii’:
Zn?
Eamafim 1 y .,= .2.¥£E S?§3§EE-f€”7$
{Sfi Iififihafiffix Eafidyg £352 §r::»f 31; Sri ”
Gflwéag fifiv. far E2 afié R3}
“rm ‘at? £3 mfi mafia: mam 2% ma 2:2j? “$§§’i’€t1é”»
Qemtimiiou fif Enéia pmyitg ‘Ea’? $333413. _ §:i%rm:i3n _?¢2:.
apgmpriate ardaem ta: aha rmpxaficiarzta gttrs aizaéfgmfiqfi f V
sitas ‘cm ‘She gfitfimrm am hai§=,A_%§a3.f?Jri:§ivarm§f§;%-
mam by thia Eia9r1’fisl&£I’;as2srt. ‘ ‘ * « V ” ”
‘T.’r1ia “Q32?
fiajg, tim Caurt nméa flw Z ,. 3
mmmhzm £3 giagmm Ea
mime rmtirie
gamma, fa mica: mtfwa far
rwwndefifiéfi a:sfi£x»3′-… ._ ‘
amttm £3 Eéamfi far ‘
Wifii :;;.:::sma:m; :1: 13 @3521 zap 55% gm:
*£T§e«;_1$ams& mzmasal ap Em’ rim gzfitimmfir
flzzai filfi geblftlmmm kw airmy €Z$§fi”£.’;2’¥_lfih3d
in iiém siim pzzmhafiad by mam, in éha
nmmsary n my be Emaasfifi :9 fitia
u §%§-a31:’I£3.%3§§$ it} fi’*«zf3f1$i§1é:’:3′ fimir case far fawafisfiifizmi. emf
……. -..-uusu vr nnammuvmn ruum 1.3.338″! UP KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COl}R’l’ OF KARNATAKA HIGH C
/’
_£izI;’3. 3= I
…-…..n.n.u-. nu-an us :_u.-gun ur nnnmfllnnn NIUH UUURY OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH Cl
aitaa in timir fawar in term af 3115: sszézer gamenfi; ‘:3?’ $513
Q§ur’t in ‘§1P*,Z*€cx,1’?{}4-*9; 23% é_is@@w wf
gmmbar 230%. A
4. it is nrzziz in fififiutvzfi
&@1.I§z*w far tffzza E3!.}_Ff§i6’€$.§. :3?
aemghvashwarammh z,ayo1;::.£%c::;;1r§ aggzgapaaing gr
the wrfit perzzim ._g@Lz?3;ait?mra 3333
ahaensefi _§.%1§ swam’ Ems ta
fie .%z;iE*mr’§.tj;.
hy éérgfiamzzjafla
ficawéag E&$;:fiile.~:i;§_V §:::r rcxsgmflfierzm 2
thia am: yeitifiam amnfia éjapmga
r:§_;’rmti:z1g:Vv”f¢a§§«9r1:i$r1%§ 3 anfi 3 £3 aamidm %:.%°3é: claim af
its fim Eight flf fiw &%m*m5Em mafia
nan I…uuI(I Ur KAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COIIRT OF KARNATAKA HIGH C
file mam ef gwithfiv fa:-22.1: 3
file power ifi the: zwffigry C’ A
‘ fiI”wu2fi.a.?