.- nalwll
: ,..:….. .. .\………….w. ruun Luultl ur mmnmum HIGH COURT or KARNATAKA HEGH COURT or KARNATAKA HEGI-E
§’fi§i?§§i{§§§$??Cfi?BG&fi$fi¥?AE3§}¥?E%&§{§§L§§€E
§}£.’§%}3 *:’§§$ “§?E 15:22 my :3? f 1
§§z;3gmg gxgzigzzcs §}<§%i§§s;fi'§3§€iA5}£%§*;£§RéV;{i?;Z?i§B%:'%;?§
V v… 'V _
égzman wmieg m;%:_§4g§
mmm%fi§ ad_:
gig ;§%§ gags, ;’
%a£§ Afififi? SQ ¥a&&8- _
§:,1;a;«@§Mma?He§?E,”.=,
T;v%agx3aEr.’.i;V ‘-_”‘”w”
§Ag§gL&kxe3’«..’ ‘*’–‘ g
‘ z;z§:§i:’%;;;§ 3:4: ma_z§,”” Vzi-aw. , 3
‘ ” . . .
_ ;s.’»v2*-.7n’.3;;’3″
“Lay %E$Q_hAY%QT ya
3 §3§ggagREH.y …..
‘§5?”3?’THE State Fublis Frcsecutar
‘”u .3:$§ smug? s§ ARMATAXA
” ~..:»}5,§;3*:»;’.T’;*a:~:.”:1::’r am mmgg
Ek§$B$$RE
.g. ES5P0lflRl?
” *w.:i_;E*y’ }£::*i;;’u**. axmapgssém, ms? 2:
«nuunu-mi-raun-
TEI3 32%.? 33 FE&EE 333.433 CR.P.C PRA¥IN§
‘T?§ Efiafifififi THE ?ERS. Qfi EAIE 3% THE EVEfiT 3? E13
3%? Efl $R.M$,i§§f§? §F MESS LRY8fl? FS., $0? 1%
.§$.33Efi§f%? 33 BE FILE SF ?HE ¥Z HCMH.,
63%, fifilflfi ES ESESTERED FQR ?HE 0FFEfiCE
£fi
{*2
:4,
—- V.——.~. qp.
…–……-um.»-. – n\7rTAy,..\V.’.:IUflE ur a\AKNAtAI£A HIGH COURT OF KARNATAKA MGM COURT OF KARNA’i’Ai(A HKGH COURT OF KARNATAKA HIGH
;’§;.E§’.%, 143, 3&3, BEEE, 114 Rik’. SE53. _.-3-=33 5F
E–i “£5
Ivfij ‘M
*:*§~:€::~*: f:’RE}1Z{§é.EaL PE*§’I’E*Eé3E§ CGMZRG :3r9;~«~~:?§.f§:__’__:*:;’3:.f:issz;62;S
3%-erzs mm ms cmaém’ gags :91-$5 F§LL%I}¥I§i§§i;-
re 3 rs e…a,__
mm is ma by 1m§.1;’$%Vv<£§;.*aA1;,::;'3.:1a.e1 £§r%?r.he
fin :31' ta ' '
?¢fmza%s%a:~»:2%EVg;ax1tafiV._v"
gefifian. ia cfismfmsed as " sd/... Judge
‘ !s_m;–:;*’ –~:;..5 ; .’ Tea