,.v~.g:r IKAKNAIAKA HEGH COURT OF KARNATAKA H56}! COURT OF KARNATAKA H563 COURT OF KASNATAKA HIGH COURT
5E«§”fi§EE % _ _
‘”f’;?~Z§”j E-§€I.”;I*i”§,§.,-E» gm. §.§§;s?i>«;i}§:v.%;m%3: V
‘s;:@’§§”,%.”‘ mmmg 1%; 2334-3 {§{§” 29:23 :s::–$1%
ggrgwasg
4%.} imwgawggégg “” ”
&z§§:::s$::?-5 4- ” ”
gm;
3
a@»£::;:;§3*x*1:¢;;F;»§V’ –. . ‘
3% szI;z¥;§i3§;§§;a;* g»; {z V:-‘
mg; % *
5″ %%%%% H
% ..8j{3=3£’E.E-?fi1″~*?fi
§.= L’ ” };:¥;;:€i:’§:;::;E1*$§-s§~%.. .g_,%§:3;’ %E::£.,.:fipm
7,_§;Lwg§E’:%m 353533
* . K&.¥$§§ gzmwx, mag
” . % “&§§:;%maam }3I$*”i’RI{‘E’F ?E”I”I’§’E{:II¥EiESz
Rfi-3g§E4%}QE, Amgaramm
Hill I VVJUKI
w~”W
…. It-NW I
“rag mar: ::.+c::_:m~ SE’ K?:&3§&’§’fi£~*;&, ‘ H
mg fig 24%?» 33$? €..;2::»’::m§Q:3£2:%%
bk –…T.V_.,V . …-….u-m-mu mun Luuxl OF ICARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
E»?
§a§@ 3
§i.vm§
‘*’I”}£E ;?’*;s*:”%f’I”E aye ‘?fiKfi
E25 3% 3§;fi 2% ._
33??” say wmmg :
fixgtaamimzfimfi aarqagaeggt
, [TEE mgsmw a$g3Ea§;2′:r§E’
E5I$*1″RI$*£’ ” ‘
ssigfiiawgaggfifi
15;}
3 mg: g”-amz§*;;*;a;§r V *a%’s:a§§»;g;;g ”
4,. mx..§m=;a.a§m*€H
3;°::::*v V . _
fi;%3:$& 3%;-éfi aagaégfi §;#,:;a@;sd ‘
*.%’§a_g;m?§; ” ‘ ‘_ V
fi:§:€i§?§”§%;§£;3?{§§§Z:%e% £31:E§’?E.L.gf–._
M .
“%?;:;:a§aa*€@&M, O
§:;;ig}”Be¢Aa:3:m s?,@i:«::g
I “;§i’fi£;3.ZOE’K A – ‘
.;g:%::=%:;:gm zgragéa?
$.53
RESE?$E¥DE’§%”I’S
Insult
V. E; 5:: gzggéggsag mag? saw. 2’§QVGC.fi.TEj
gmzstmn éa fiiai mm 3;-mas’ 3 225 am
‘.3? §.:..a;§:2ai%;E::%i§o::*; mi’ Eiztadia, praying 2:9 iasue a Writ
~ _:*_:2-.. :3:-*:::§%::;.:”a 23f tgasfiiarari qagashing rm aréez asides”
fiamé 2§.Eé$l§§3″? gmaseé %3r” tilts R2 32%
;_ an fag gmiimixaary haarm
%»~
§Ifi”‘i;§§’E§:€:§E’1
V flafirt wfia tim §fi§§3w*£@”
fluawlflnfimv ‘II
(J
U
I
52
X
E
*2
E
ii-
0
E’
D
O
U
I
9
ES:
E
‘5
M
§
Ila
O
E’
2
O
U
:5
9
I
.5
§
fl
§
il-
0
’62
D
O
U
3
2
I
5
E
It
2
K
5 .
II-_—.
3
J
I’:
2
E
E
5
I
I
5
E
flfifififi
Fflféfiéfliififfi gawk” :3? a writ :3?” qizasix
‘E1115 §i1″?fi’§9§1″ i§fi&é .’3¥§:1’é~§%”7?
%2:§:»;~% 152%; am rm§§>a*:%1″¢§n€,
§s$fi§i?.;2%_E’§§i. £s:s:§1:%ssi:;::¢g_§::$§a§g:%A psfifimlw
. Eammfisgisnarg
ii3f {Em émygwd
m’::,’a&21, 321$ mfier szxf t%
fiéfiay £13€::’§’;3mé3§’I’:m§.*§;.;%f.»- é
Ema fig: filw afzm a gay mi’
}w¢@%fm~ ;- f’*E?}ié».A’.T’;:%:s:é§i$r1€:r$ méaim amfimta igngrw ef
file §::§§;§”§.§.§¢:’1aéas::§A«:’;::r:”§e::* wsgi fix §$ET§§§§’ Ewan fez’ ‘fig {flaky is
” zmfig awara fig’ Em ésgfiaf anly afiw tha
fiwamaxwfi-§ ‘”§& zmvszzzn Ede cm: 13 mit%mr
, ammgwkkg 5 am wmfik tr; aampi the
zgzzaég mg? by ‘aim mfitémmm in madame 1%
t-£r~
Tiéaa aialag 9%? El ymw
…-……-“nun mun I..UUl(! OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURY OF KARNATAKA HSGH C
OUR’!
:%3;«:$ ;::2§2;*-rm; gmamzg era $}’w$§’§2;_=s;’_:””§”h;’i:i;’s.=,_:__j’ :_. ‘
sgsgzafiz: “§;”£s4».’3: éfisiay.
;::fi:*;tir:2§§ is 5%? 3%
yeaaarm in %}w §:m1:a.z*:§:;w~c§=.sz:3es.=%’=,m_