, % $3»
HIGH COURT OF KARNATAKA HiG|-I OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH 1
-wummm W
5%? A ~37?
wvW””‘
EX WE 2%%3H $%R”Z’Q§’ 3?fiK& A’? BAI*§Gfi.I..2GRE
Zfiéiififi Tffifififie léfflfi §§§§” fifi’ 33% 2%8
EE1F*fi%
“I”I~§; fiflf-aT’BEE¥v£t: gamas gJITO%.;@§§§xLHOO1H%%H 7: f
EE»’§”@E~EE*I :
fixfiamasliaimm,
figa Sffiuzafiu Rae,
figafl afiauéz. 5″? yam;
immw in Enigma, . V
3§¢”§~%»%? E?-_I?fl;’E’i1f.1″‘-L%’~””1§¥’:i’lfV_V_ ‘V ‘
_”‘!=
“%
~ . :~
A agm
affimmm
” ” “‘§’i:£a;m:a;%i.er:g %3.a£:e Raafi,
-._4}}f;:i’%:;.-‘:.:&%’§§er1 §
1
1′? Ea;§;a.;§maW’,
B&’§&Z@z°’&- ii}
f 34″
q 1,
g ..,»
{<3
32,, 'éiw ;?r:§mi§§§
Cszrilgfig
E? Eaéafiifiagser,
Eamgabm :9,
{J3
, C%::a?i.mm$z1§
€";7§~:;::a*@r2~z':;*%§,.-*e§':*:g ifmmzcélg
l%§§I E-zsarzim ?u§§:€m§13ic§
Eaigaiarawfiafifi mm. R:';:3z:*§1%::r:2E'1§%!%*:':s3;'[V'%%%%%.¢
{§%;&$g:zs:s=:%'3::§$z§?%:= fiafi ia bwught fig;
?m~.11.;:::::3?;§ A V
{fir}: ‘E’;3ai:3a.*mcmra}*an, 551* R3 Sri —
$.z.gFm:mm:g, am fcrzf E1 a_i&1d_R2§_ ,
*:.:m is raga m;@£,a.ek%aL~ n?;eT®L*<242€5k%aa:;a mi czfiha
§::Qf";§'§f;f;?iL?:§"3£I1 sf ~§:::*r 'aim imarég
%5:s*: tégig i.;m.§V3'%.-z;g'::'mé.*1"£s:.**fiiiti'-;.'zf_ §§.§..2§% vfiaz
fi…m£14;z"$~–%f§;-*§:2é::.$éfi:-7I33? '-$3-~;§ yamsa arici quwh tim
'§f'§?_{?'%;%:s31i;_,i:2g s:%:§"f§§§.'. ;3z2&.~1%mi1:ax}r heafing in 'E'
{}s:w§.2:;;:: th;:'.a~ aigagg gm fn :
§,.;3fa';~¢:'..i£v%*.;Z'-mgfiz is qufitierfizag azmmzure-Q3
'him:-4 mwema yanaky fif
'z"é§'.3a'ammé: Q hanéaéz m {Em
~V ; §a%.it:'mm*:i§.az"im film maizw af % s%@
3 afi 4 ww aaddled with tam
nun ………u ur l\nxwM£A!\A mu:-1 punk! or KARNATAKA HIGH COURT or KARNATAKA man COURT or KARNATAKA HtGH COURT or KARNATAKA HIGH <
I
X
gmmitazi 5%; the m§d.Em$§ar1 (sf the fl
"Iuar: uuunl ur mmmnm I-lib'!-I <.juuxr as KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH <
wag' %u._€:. "
:*:%i::§.~%2.-e*:*§2.%.%:i 2*;-:3 amfi :m% 3?’ Efiiifil” arid nméfi ané fiat
he Eflasse aeftaifi
& ¢ ¢ mama: wag §msu&j%%;,_ nf&§:i§?..T’ ifiéfi
3$%.:g%*1″i.;, gm-26:2, $.33 ezguérfif 9§”a§_;$§§u£:’_:’.%’ »
:2? gm *~;§&:sa imam; Tim a{‘:ztE1r§:*if;;%{‘}:.;ae:%iitjg
mgmd s*;:afi.1.:.a”4: a§§;..}’i£s_. pe’§tir::Vn:.3:_’§ T’ L’
wfimh ‘wag aft bsferee
212:2 T3:*é%::,§%L E’: :3 ‘figs ‘ta: gas mm tim
1′”&a€§’§:’:;:§ Em zfirctiezr,
ifzaazzr: acacaptzacl by tk
éz:§:§i?7;:*;?,;?;:;-r.:~;’,”‘j5 ‘ a§$a1’%*:%.3° a%wed by am
:r’ i,=-
$-
fiismfiafi fimm smfuw with
$3: aaidss mad fix gstitismr
wifi rm: ?% mtisbfi far 3.11;;
:*é%i2é’;~ ifi mcfi 332*:
?§§%3,
§;=7ga§a_ §:~§« 51.;::a%~ E wnéitmmfi – far the wtciafi
an $3 fiuiyz I-L: Was: am
‘ fif fihfififi
gig $ta% Em SE».-Iifmfi :3 § in tha
i.E’2a%O 232?: rm: Emm am; $§a%m Whaétsafimr an tkw
%isesf1s§”§%§ at aawésm £fi§§§§€:%1’i5 €33′ the
iZfs§,{§;%\.1 522.513 gémfém €13 fiiity. E913;
.§:’:::= fififi ” ‘
21:1 fi$”§’°%:’§aw*;?£3z ragimtar péimamzi ::ra*:ie.é;:-._;3aé;a¢%1:”O*§§;’:’T1*:i:a
‘ . L4
“§’§f§§1:.:.*w§E¢ Fazafiiezr I If H 2
1?
Em aim
312:': gim mllawful
g€.'3'%r:?'%:éa=:a _gc:a§fius::t md t&
as}; acfian in
viaalaiitmm :3? tin
O A Wafi O by W
§:?@fi§;az.met:”* :§%;._2f%*= mick an
:,:.3fi:*:2:’:*:~ = O V: 3 m::i3fir.’ :9
. T fiém A’~.§}§:27;ii:i:2z1ar has awe again
which saw nut
:25 izmgmugh 493, mm was faiawd;
afianm gszszfmkble mfiarr Sacttinn
–. :~;rs;§” tifaa it is mt arm ‘fiat as mariy aa M amaw
azaafiéfi by
:§:.;rE% ffxaafi mimm, mm: sffime 1’3
ejpaet Feilm betwmn
«~.§%1;:.gm”% Eggs ‘cm :% fisa3§u.st 1993. fima, he hm
O ‘:%m.11::5é $.§:%m.r§§. ::i23r’:m film’; wfié. f ward ta fl
FIIGH COURT OF KARNATAKA H56!-i OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-KG!-I COURT OF KARNATAKA HIGH :a 2:133 af aim Eiaammm Prmte Eeizmatiari
EBia:m§§§§;11e mfi fianfiai}? Rufim 19′?8 {Fer
$®§§§ ‘%?.§:::3 Exam»). Encidgflmlg, it is aka ta he mviiaseé
azfiar at firm¢xmQ wzsufi aha
mfg} cazzgidarahiem tim yam a;_f::_3;l§V_O
ammrice ymwéa esf ‘aha ggiéitéaam: $3 .
imgii; §f’:%&’t wag a Eha egg gs§f»5:up&f.:é;x51r;iif&’fi£j?nv’§n
?7’3.,.eisa%*§'”,:.*:?::;-522*’ Eififjfé 33$ salsa} 53?: fix $3-$:’g¢,:j_£’O V 7-]
Em”é%:::;?s.ti£2:§’.%.
=::m:.t§::u..%§riI3-* his
Fmrflmg an him salary’
fi_’§§ a}fzr::”i”%=*&3:”1%ui’§*:%§:* July is
gawk” wag
E3%&.id sis; bcfrsrzs tilfm Court
O
mzfinsaé a flax tha
£53? tha
Wfifi
-KGB COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH (
‘3a”a_:’i}:1§if3 that %he gmzsvmkian whisk was mwkw
t§? af Immpukarjgr
:€a”§§rl’:’rt%;,im§ éima, Rm 1% Expfirzaéuian Qévéj sf this gem
§,a§§.}i§ma%1e ‘E9 the rmpagzdarzg irmgmugh mg t&
Heme ffipefidfiit did mt
Eriarae am}? $f.%W’$E’ ta mmpakariiy mfim the He
g::.%m§_’m fiahaat under 3:-emifin $2 sf tim Eéuwatésan
‘/
z<§y::*-*5; {far awya, 'firm am {fig mazn.-mum parinfi ef
a?s.:;a§Ee;maarZ§i§% fa mglg; 53$ mnntw azfl
$"$.'§§§%'3?'E$§9i:%*§Ea raguifim a.%;§tE1§1*%miuicsn.
22%: éimzaai. flflfi suapamésn wag @1332" _ " ~ :75 .
§%eiz;Satgrax1wa3ran,f
aha §'fi$f%:'.li1%§'§;'§23 3 5 tn
the zz;:';5a:rs@ua'£: '£131 'ewe dfietmxt
mx:m::»:is%:::2$ 3 maxmagfimant
éfi him
mm is takan E3; the
finch mgrwszilaery re'E3m&1' tg
21:3 % Egg hm: giwn Eh: «mtira
afimanrsm withmut any dfimfism
i'£.:a§?V§eL_'_;_;a.;§r%';1$2:§ :fs%::.:;f:;L~{.:¥fi;;§;$n"€@ ia&., mm tha éais, the East sf
enéfi in an amfaittaiz til? flzzmber
~ ..T'.;:;;fvf:%:{:31é:$
E§§¢% as am apggmafigzy af gm 1:}, 2»
that mgmhs
35% fiasaettg Kafifmafiaag
Em ism? g as mzitampéatsd ikwaitz, are :"
–u\3r1 yuan: Ur nnxwnlaun mar: Ljuuxr or KARNATAKA HIGH coum or KARNATAKA HIGH COURT or KARNATAKA men COURT or KARNATAKA HiG-H 1
cz3’zaz1s€2§.a’?§V for?’
._ _ ._ i,
O. arzflgg at
___§§::2;.§m%.é:a.m. 32% 3; fiwsirig
HIGH COURT OF KARNATAKA HIGH CIOHRT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA PHGH I
iz’za§::r1:;€:h am 1§’?8 Rum $t.:’l§ mfitinum tar hnfifi tm fiaki
Mfi afwmiifi ‘E33 {E13 may ruleeis are fixaactfiz.
s§z,h§::’::%;3¥5 am: umiar swwn 1% fig 23% a¢::#O
fiwi téze
$.13:-§ §$fIz!;’%’%§1’1d&’ €33 $1233: if
$94 E @3195: my ts; tim
auhméaaémzw mafia: fi§ hr
the ;::»2§i.:i§,a§:3::a:.r..j” H O V 2 O
maém m23t¢n$n cs? thc
“fur fisim mm’ ‘ 11$
¢:~§m:mz gum Rule 13 :g rzssqizirfisi
éiapmad $5. Efiefi 3 $15431 af
-Q weuld ciaarly
‘aim pacswma mam fink §.§ Expkrnaifmn
Exam izmaskfi far awmdig aha mafir mrmlty
j%;,:s”:t:2§3.§3′:;:§$a2y it éa rm ésufivt mm thafiz
ffifigtz fiaigd 25% Qeirebea’
gflfiéig fifi 1§?S Eflgfi am: –ff’
and .
§£”jf:f ‘fiwaaff »:::«§’ €¥fi§fi1§ZJ’i3};%fi§ mfikament pamixazzt $5 an
a:miu%:;.’2§j§g pm*aia§m%z:¥ tha rcz3m2:ar§ retiirgfifi
am: :2: 12a :2: puhlk gamma <,*»:;"s§.1ci__.«3'%§é"§s;:.¢;1.i§~;}i:
figfig figmn mafia? the lcif »
mfiammé ami when mick;
fiamfiéeyszazigrziaa, 3′.he mam ‘:”aaté:’*§efl¥z’1’#L’
agate ihag 2′: f§”s;:’:::s£;ic eases mt
mfigzz fiffi gram? ‘it; éa mt Mate
tizaé: 33% z*=&%:§a’i&§;;~:=mt public: irzfizsrmi.
E2: is ‘ mfiw 9%’ mmpulani-3:
‘ ta that chwaciw ax
1,.z.£*&: fijsj the gvvisinns cf
?~.;:’fi::%§e;: ;3r::é;:2}%%:+;:”gm; gfigmgamzm But urilsss :1: 313
Emm. imaif that a (may 23:”
i£’:g;%é§té_§:i:3z§’«v:§§” fifigfifihavimuf G1′ §acit§r fit’ mat sf thfi
%&§&fim already’ rim crder
ixfiimat %g ‘£5 R arm sf swam} «err in the namrc ef
§ 3E is mt cyan for the Court tar get
. flag firdm” and hsfi Elhat iii. attaehfis 9. mg an
hsaasia 21%” 3% pxwgzavcxsai gr rmmmfinéafien wrist:-3 by
…… \.u\JIJi\l HIT’ l\.uIuVu-\IH!\.M .-mm puuxl or KARNATAKA Hist: COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or= KARNATAKA HIGH!
afiazfir 3u%@2*s:1?2Im%¢ fig the an
1%
gm m*£:&::* mi? mwukafir §fi fi§ fa rm: :3 punighmexxi.
Eé: m azjgm mar any 3%’
zgiéfihaéizmérfiir. Er: fast ptézieiplam -:32′
“mam rm ylaame 2’31 -::’:a”….-“iV’.’£;’3iIf’:{3..fiI’–v{3:’£
aamgzaémgja gafirmnt. f;hi3* £32?
1%’?
a§%fl§@?.E1:s:::*. gym zifgim &ara;;;1a%% am
mafia? as am hawarsmr it may
izszaxéim 5: is pwsed with
%1:’§e:’z.::e 1331′ that it is
viimssazmblez gram); Waufi
an 1&3 ma mmaaz in
§T%g>:”%:.: 312; a gamma aradar, in tha cam
gs znamg it *3 aa fie mama mt
fag: aim; the wiziawr ma
— ymmafiiws, reapczaéerzts 3
.1 ~=”%;:maa mag may m mm
Erzéwfi, mgmtgzm 3 ta 5 have: tam: a
“f:..’%%:ir 2°:’:§:’az:%i;§:fie
nun LUUKI ur nAuNmAKA u-sum count or KARNATAKA HIGH COURT or KARNATAKA HEGH COURT or KARNATAKA HfGH COURT or KARNATAKA men c
zgziaaw mini have mid the $ ‘ and allewaram fiar
thg manta fmm July ta Ga::tobaa:rfl
‘§§
Eéfilfiézy have 94%,: zifiéamiw. that *z$y haw net
aziy aiatuwyy é§L1z’b§.am:, 3:.8.§ a.
Egfizfi fafiiif – whisk is m§l&i:es:{ mg. rm mfimmfiéif .
Iszfiaazi, aw fzzrflr H O” 2
imp§.§§2t’:2.§€i iiftiéf’ wcufi ha 991}? &¢é;.d&;_}1:3ie’; if:.’=:.a-%1*3::fi;::§i””aa;’T1vO.j
1!»
tin gaiéiifiner .53 %.Q’ V:’VI§;””-.;fi.t?£K§.&”iI].E~ “iaf
$”i$i.fRf’§.-‘%.E”=«’.$”§{%;i$;%:’1§4:§fi in ‘E:.’3.!E gm}? 32?: art?’ tirzia gm?
2%&
£16?! COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HEGH <
;%1j1::;a1'?O…H,.\4i_,~;=*5A::V. barfi coumel
&§~rgfia*§'§*3;';.%i".E;' %§"§,*~z*_it;?:1}& i..§"'3:1<1a'ii the m:1t%1t1::xaaE@z3 ef
Rule E3 sfthefiulaw
.
mag: 31.1%-Rzxlc iih} af Rm 1::
_ 3:1 ampéaym is aazspendafi at is éeamaé
. fiem S»§§$§@:t’1dfi§; iwéwtfimr in mnfiwfien
déwiylkg §m E!’ -? .s«.- an&
O. sfiaaw fiéwcipfimxy’ §1’m«mé:Izg’ £15 mmmncfi
agaimi him éurzém 2&3 wfifinumm af that
asazg-gemiaaig ifia §,u§haz’k§ mmpemm 3:: phw him
:fl;;2§:.§23¥ amfisfin. may far xsmaazns m be reaisrdfi
E-zg him in fifiwi ma: ‘E3515 amplmyec siml
£4
ncm COURT o:= KARNATAKA HIGH cougar or KARNATAKA HIGH COURT or XARNATAKA HIGH COURT 0*’ KARNATAKA HIGH COURT 01′ KARNAVAKA “*9″ ‘
°:§:am:?@m, rzfinrzm: Ema — mégh $13 Eiahifity ta
%.i$ gain}-* mid a§%*wa far
w§§} baa againsi the pzfimipée sf
g?;3::..;%::a gwéwdg tha ._3–:_iEn§iat,e1¢;s:%4s:
fim yriwttf in is? V
uimwaéigbk.” ‘ 3
Eg imam? :3: .1i$:e:i£:3,jz’-gf ‘-Eléuri in the cam
af
j%A4é.%§$Rg;a4%nnma1-3? BEAT
Ema 3&9 rulfl thm;
:15 aim: Wham iim cmgLam* 2;
jé”§:2:?. at af 2% marmgementfi the
ma$aa;;£3n:aé:1t Em Iflifi 3:3 piay $3; ‘(Em crimfimal
;_;:j§*:;;%§;w::;,’®2’;~–:EaTi;m}1@ t mm}: emplayaaa.”
ta 3:213 wialiisgg af $1;-2 aficummmw,
I 97% that the qagmfiaa of inmerferi with
A 5 ” : §:s-amsiigg {sf éamgzfiilmrfg §$ %.§ in tbs gage an
‘ – %fi am: at all wasrantefi.
ggiajfi gmfi @a?fi,iw§y §.z@*§.zita?ek ta ‘_
€33: azfljrk mg mm mm%* }3$;f§L,. §'<i'§;¥s's;
fi."§¢$%' by %;r3*me:_.a;§ "
am-I noun!’ or KARNATAKA men cquxr or KARNATAKA HIGH COURT or KARNATAKA 1-new COURT or KARNATAKA men COURT on KARNATAKA HEGH c
ifi
fiyfiiafiiézg saihmita aihast afi; imsfi; a dfmmtian
Cmzigé. iaaaxaafix ta tém rmpgrsnci ta 333% the. a§
tiam §>::a::%?:.:§:: mat and gay $& mmaqfiafiéml
an: sf ‘$122 5En.
amsléi gyaxgmti 511:1
3.Z§,%§§§ ,§T §fiTf” herieifiém
fiizfifiisfifififii ”§}*’ 23% Essaflfig can
mar’cafm;%§ éazzige a m}&% !;:;a’r:; 31:3. tfig aaifi ciaim
mg Ea 3 is E: mevirzg
$53″ fi”.;@ mfifimsmfl and tkw
%’J.!E%fif3″%’+=7’ié?’§’§;».;;*f}Vfi;”7’§l~ Cilafirfi tlze mama 3!’
1″.E’z’1a$1x’%io:§;a$;.–*’f’:.’_-= A
Efg ¥:’.:–*::ii3a.’xm 5:1:a.§§a mémtedw
“‘ Sd/-
Iudqe §§;~ 3 .