……..n..r-mu ulnar! ur RHKNRIAKA HIGH (SOUR? OF KARNATAKA HIGH COURT OF KARNATAKA HEGH COURT’ 0? KARNATAKA HIGH I
3: maii 2’$%E}§;’}T SF’ T&i% Er BfisI*¥GALGRE
mgrfizn Tam ‘§3§*IE 39% BA?'{‘:F’ JEJI<IEf., was
: PRE3}3}§'f :
fimmag ER. &§1S’£’EC.E K9 % T’ 1
#333
mg gwgmm hm «.§’iI$’?E§£:E’ ”
cRL.c¢¢.§«mf?£gam* V ammmx: «- max @3322? (375? Tfé:K& .
REP’ ma’ ammmafi GE}¥13fi,&l§;
E£fi€_'”m%L$RE~£:l§ ‘
£3? 31% Cifi i € u
3&3 §3.»’7§§:?5.’}{3
% . . ” . 13′-7e:’.c;u$’ED
{fig gr; ..: at % “‘i;’5£3fEi”¥£Kw§I”H£.FPA§ mv.)
‘- f3€}¥FE$’3’ DF CQURT
ya; sLm_a§a:£<}*m
:::g.:aE; :;S'«.%;a"<.:»;21–*1.I;t,.;':*§:_':m§ {SHEER cm 215 0? 72113
q:.a;»géfs»*§f1??%'5i€é%é «.a{;:s'* Erma. gm' Sfififififi 15423 09 ms
$£:%§fii%":–'.'.¥:S§é»*"'§."."_v»–._ 2;»? mum Am, 19*? 1, pm Tmma
&?FRCE?§§&TE- 'fififlfifi mama? 'Em Acwsm IIKDER
.V 'E"§-EB: ::.§::%r;f§*a:§?r mi? @333? pm; 19?;
" *":":£«:s €i¥RL.s::»m::. 13 ammea ms: 393. $33335 "rim
;§§;§<.V ma J} awsfim L' :
6 RB EEK
in $52 mééat asf rwmfim af avifim, ‘Elm amused
‘ fiii {E-‘rwédim Gfiwi mgmataéiy
C?
nun uuulu ur nnnwniunn nmun \..uu_I§£ ur nnxwamam rntm uuulu or nnxnnlmut HIGH COURT OF KARNATAKA HIGH COURT OF KARNNIAICA HIGH C
fin?
§S$§iE’&$*r’s3:z§Z§£§. in iha mm? smd ta F¥§ 313 an ayalsfific tune far
221% fimzziflezsfi {hat haw mkm @1326 £321 23.f2.’.20Q”fv.x
gmgragaré agin ma §1.’f.2%?§ wméa
fi’$&§”.$s§ §:e:§m:e thfi cauri that he aaugt far
¥”n’wia’%::aitEj,; the haakgmmfi sf ‘him
gifirse am 23352 .:3Q€R’?.
E. éwcsidaut arm 2S?_2.2%i? tea.
fieawas.-agz. flaw awusefi gifificer arm 3 at' that the
agirrazsaé, in 5. tzaurteuus
ma yséita 33.323436. vaim wig
mama _’ Hfiénfiuat éisplayed by the
aagauseaé fix: vim’ fif the repmwm
aflizzgig. ,a:cc::;t§fi§ are few! that it is that
‘$223332 mattm my fax-$&’ the acezxsafi is
awry waram ma ta inciulw in static:
wm§.:1 ‘iiaazsgigt
Sd/-§§
Iudgé
Sd/~
3* Tudgfi