1%: me man COURT 9;? KARNATAKA
cmcurr BENCH AT Dmawm & _ _
95139 *1′!-{I3 TE-IE 1-aw: DAY or AI}GU§fi”;’é€3€3.$-1
PRESEM _ ” V’ ‘
mm HOIPBLE MRa.Jz;sT:cE;”:aAfigItivLAJ
mm H02!¥’8LE 1s{;1zs..:I:3f§i’;:$_ a._y.NAG.§:§ §r§§NA
4 war: 1~1z'<3'.f5 1:3*:9J'_1¥Gf§§{i:t:§:c:s:gs1
gmwssx: ' " "
JAGADISH .1 °
AGED A§3{3{,E?if ’43 YEARS
R/’O c;::AN3:¥;a;TgL’;:K E~i;3;k?§VA._R.– APPELLAM
(By 3:»: QLA. Pfi{V§”HAVN 4 .. ~ ,
gm m:s;*rra-.a,c;:*o::e, zmvs. ABSENT}
“‘:?E;i”E’;” .s§I55*?§;>:r::R~:.s,_sEa afiéicag
;A,;~:m’2~ag;’§;>:::?;:§*§?¥ CGMMESSEQNER
‘%._.a§si_T.§;X*C:$§;, ‘:_r;:<:;._f:.~:;g1%wAR ms'm:::'§: mspannaxr
TI.%i§S'v"§a,PPEA:, IS FELEB UNDER S3C'"1'E%N 4 .2835§,?§5{EXCESE} 3*?’ 55/03
TEEES .&P?E?;L €3©?v’EEN’G {EN FQR ?§E§.§E%§§\fARY E-EEARING,
__*:%5;–::s am’, mmnmna CHELLUR J1, BEELZVEEQED ‘mg F°’Ci§,§,£}W§NG: