WWW" W mmmmm mam cmmw W mwwmm Mifiw mwm" W mmwmm 11? IN THE HIGH COURT OF KARNATAKA AT mites 'n-as THE 1o"'* my on': aecsmsea 2933 % BE%.E THE H0N*aLE Ma.JusTx:E % 'V'! J T cmnoaasaema 4 5:0 fEElAKm!TAPPA"'~..": RIA "B-15.6 stszm % .
?EE:~4vA:s’rAc;E, & %
PETITDNER
{av sRI;;L ADv.,)
%kAr-H3
%% £ % sAmm§. t–1AasPpA
; Sf€€3E¢sP£3APPA,MAJOR
Rm wgnvnmrumaa
RESPGVDBFT
%%§av $9.: 3 wamaam, AD’si.,)
THIS CRL.R.P. IS F’Ii.% U15 39? CR.P.C.
mnvmc; ‘m SET ASIDE THE Jucemaur or
(gnu
vxvxvmw go mam mm wvmmw m mam mm mlvmmxm gm mam mm wwmmw .g5;».nm um” m,mMm…._..W M ..
33 iéflifi
wmnmcwm awmwas wwwmww WW mmmmgwelmsmmm %f'”‘1EE”a£?!@'”,$ ‘$m:$«»%W..e’W§a¥ R3!” §qix.z?WsN?’L’§e3’*’5’5;§:;$’*3;.fi_o¥<?k ?'§§€.§9?'3 §
32%
mwzmzau mm saxrzmce mssm av xvm
8%. xx A533,, aamcmcas IN C.C.NO.190?9{2ޣ14=.._*=_
m'.1'.2.1a.2caa AND IN cm..Ap9EA:_ ~o.279s;%2bO6%
BATES 2539.290? mu THE FILE OF ~
Aaomorw. cm CIVIL & s%s1oN5_3wr.3E%
(ecu-37), musmcas %
':1-us pr-srmcm mmmzs an '
EH15 £21m', me CGLJRT Mme 'Y3-E.vFO£LQVJING;"'
aoth skim p%f..;fha for the
getitiaraer sasbmsmfzha intend
ts: prwecufie Igh-£5 33; '
fa. :':.,_Szsb%At,ii'ss's::@{;"§s'r;:!é£';.ed an record. Peuuon is
émmismd a§""zs:a§§th'd?ay§i§.}_
%i:'r«%ae;mt mare this court and the trlaf
be retumaa to the respondent –
¢iJmpia.i't:§r§£- .'
Sd/–9'
Iudgé"
um
H554 WYWEVNHWW uflfi iflflflfi mm”: hc£Ft}£%..fi’EKx¥mm;a.2:4\;_.w\m “ff, -H; ‘.
33 1-éifli-%