OF KARNATAKA HG?! COURT OF KARNATAKA HIGH COURT OF KARNKFAKA HIGH C1
‘ » ‘ 4. _ ‘
am-v uuum ur nA:<Nmmux HIGH CC}1U.E? OF KARNATAKA HIGH COUR1
._i..
3: Eifififi warm’ Q?’ Ei&.§§§fi??flK£g §ANC’:AI.€}RE
msiaa “ms “:35 2??” my 5;? <3masE;2%_%2§§a};s%%«%%%%%%
EEFQRE
}r£*3E"E§;E- s J:;s'r:c£%'
E. 13 KE;I8HHfi§.P?.15:. V
35$ .
awn mag? mg Y”fi:-fififfi
§a£%EI$”§3Lr”1″§,IEBT ‘V
§§£3fi.R’i§I{§}§%3mi§%.E _
”
1:3?
ma :
3 »§1″§*1:~§.a§:i5*a%*§#g* ‘§i$E%ih§;i’§%EB§%”%§’%
,5 ‘ yxgyaagagfiaé
‘A . _ zimgggzrégafiam
A A . zgggggg
\ $%§E»~ ‘ ”
Hflgyfiiri ‘§.§%§£3§
§§fi I
§%&’%5fi_Hfi.{§rE5§E EESTEEC?
-*3: “YE-%ZE ? $Ez
Bfi { “§g%L'{.§E
Eiillifilgi
Efigiféféfififififi §.’}§$7§’fi§’§’
§%?$§’DEfi$
u-us vr-vur-1-u~v
‘-‘-W1,” “” “”””””””W” “”0″” ‘-W’–“” W’ MNNAIAM HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA Ir-136% Ci
ifiyiérr-i : E §fi7§ § E*Z§G?§
“‘%”‘H.1fi mm §E:’TE’§'”£fiH is FREE fififififi amfI;: 1;ES’ _
mm =2:;.-W E’-fig: E$;%§$s’?E’?’1fi.3’*’E*IS§? Q?’ 5&3′; §§€&YI’K{3— ‘ _
am::;%;=’ Tmanmggi Emma: ‘ye FI,.;§fi”i¥”‘§§§€i§§$E’$ 6;3?”..1tC:5″{.?I§’.é*’g*1″I{3§¥”‘.
m €$§¥$§BER ‘THE: =..wPLT:{:&’?:Q§
€sF,A§%'”?IE’ mm 3»: mwmigagy mg Eégymaggfi, =
‘.:*}::§ ?mmz:2§§ a;:e.:”,%m~:§é:”;%jMM”::>g§ $5{}=R A B %’
%§R®%i._;f’i?~’-‘= #32123 ma: ‘ma fistsfim ‘§?’fi_§.£.GEE%fi~:~
ggxmmm {if ma Cmzfi :3
thai. 39.53 {ex-
A;_; cf an area
mf fianaxiagzzura vifiwe,
Hasmmaézé flfmflimt 33% near. bean
by fiwgiisa af his app5kazisn
‘:f%:;;§?V:V’:*z%a,ga:%§*§.sa%§%:i:3:: ‘mizg 3&1 wfmfa the fih rfigflmiant
fig ggrmamt writ wtiéen 3m
‘é:s::; ififiégg 3. wfiiw 43$ ma..z1§iamL1$ fliremirg am
‘mt giam fix apgifitémm befam ‘Elna 33%
,s;%.§:”z’% fiamfléfiww mifi Eakaa amézicix in aamrdanm
mzfi ii}? tfixéfi 21:3′: in ééggfigams tbs petifimmr
ffmm ¥.,Z§§.$ Eamfi in iguwiizznz fig/,
E? 23% azihmififi hf; 2&2
F%a.§§a:~ iémi fin hag nag. hem
trim fiwwwmefii am thc fiéaza >
?;.E”m aamw Wiéhin a
if z”¢$,%,;,’?,jg;§ mg geatigzémiezg has _fiiae:.{ —-§§::< apgiggfifiafig
mw *wx;:r°:.;§:;§; he mngiéafiaé nf the
iiiiammifiiimm
2:2 , -iha mgr: ;:.;+;::i2:gg:,s:§;:m,5 ms writ. petifiicn
ia» fifigpxgfi recsfjfmfidenm '£9 aazamtitute
{Em iiizfiazxzfizéiiéeg _§§§:t.r –. é3afi@n sf mmuflmfised
mam uuuru ur wumu-Mann ruui-i K,.Q.U.Ki OF KARNATAKA HIGH COURT OF KARNATAKA I-HGH COURT OF KARNATAKA H%GH COURF OF KARNATAKA HiGH C'
fimuwfififi 2%' tbs K§fi
}3r§$*'még:'£, '53 éf 31233 fifi by
tbs mmaflis mam figs éiaie at' am
Qt:-;.e mi :52; firmn, the Wm
a::$5z.!:?:';:3:- :§2{:z with rfiarfi :9 ma fifitllffi 9:"
Sci]
Iudqé