I 'fliiifl}flIHi(HD(fl?TCE'KlEfllflfl?flU\AJ7EUUIIALCEHB nxrnn mrsmn am my OPMARCH 2Q1f(--'I :A' h IBEFCHE warrmrrrr1ormo.722a % 1 % an-nut: aovxuna-mu-I V. sxo Lam -nmnmm . , . AGED amour 61 was _ R/A1' no.2, aonmamn v AND 1'!-ll Anna-~ nxeui-v .cc'h-txésxounn mu DfE3'%'l'Il:IC°TV__!l?uGiIi"P£!.!;1"£ uunsn mncrxm '0? urmrmoazssn DCCU?AflT§3_6!"£U£--LIC PRDIISIS ACT, 1974 much; B:,a=r31c:=,VV_..~ . . . RESPONDENT
an-:L4:z¢.’1s’.. vrsmr.-mm, mm
fmxs vnrr rs-rrrxoa Is um: unnsa ARTICLE
” ‘j22§._.mtu 227 or nu: norm-1:-m-non or man mum:
PENDING DIBPOBAL 0!’ THE APPEAL IN’ HIICJPPEAL
‘V§..”A”~m::.5/10 anon: ‘PHI 11 A1301… 13151′. 5 sssszons
JUDGE, I-Neon: 1’0 STAY FURTHER Pnocssnmss
9!!-I VNVLVNEVX :10 .l.3flOD HQII-I Inmwmuuuu .. …—
.;. .. W’ v-ewu1Ia”VOil’I1\fl’% -nwrll MWWKI ur AAKNAIAKA H§GH CflUR’f QF !(.ARNfi¢T.M(fi WGH COURT QF KARNATAKQ HIGH COUI7:
2
?URSUAH’P ‘PO AN}!–A Ifffl 5.2.10 INCLUDIRG BEVY GE’
PERM: REIT TO THE TIME OF R3.1,}.5,900/*- S: DIRECT
THE RE5P€3l’£flflf’!’ HG’? TO Thfi ANY FURTHER
DISPOSAL OF ?HE ABGVE APPEAL.
-rz-as rxwrrxcm 15 counts on FOR 2m:n:%sga~:%% %[
3-IEARIHG mm mm’, was coax? MADE was ‘
Learned counsel
pemmma of the “court to wt pisciuon
2. is dismissed as
/; %%%%% sd/1.
}7jDG
V *m§a;}§£3.%%
§ v$W”i% mmmw tmmmz mmwmmmgm swmzaw wmw ~ M