own or KARNATAXA mew COURT_0F._:KARNATAKA HIGH COURT or KARNATAKA HIGH COURT OF KARNATAKA men ccmnr os KARNATAKA HIGH COURT
-«’+
?hi3 grit Pgtitian taming an fer gseiiminary
h%§:ing thifi gay; t%a Camrt mafia the fa31awing:j”
Qfifififi
Efia getitiénara aaaaiiing the cox£$¢tfia$e”
$5 2&9 flrdar imgugnea éatéfi §?,Q§;3GQ3Tifi*$,§{ V7
:~z:s.m2:a;*§:3::3 93:: the fiiig as %th§%._1ea;:-fig”c£t;g*
fiivii gafigég flay%-jfialip’ €%€fif§$§; ‘$an§§i5re
313?? Vi§$ Efifiaxufigefikflnfi §@%§£fig a fliréfitian
2% th% ?:ia1 592:2 tqW§%§é;§ath% §§%itimner to
m:$5a~examin$f f§§ $e$pé£flé§%§§l§i§fiiff*P.W.1,
in. tfie iui%z%§§h %f:fl§§§§£@é?%”fiave filed. the
:m3tant §riE~§etitia$;
:3. E hava %$a$fi the leaxneé Smunssl far
ii:
{if
2.
§§tiii®ne:s._§gfi; the §§axned.%$@unael ffit
ia”z$a§$fifi$nt,
3. Zhaflfiéaxnfld Caunaai fax tbs raapandant
‘”5f%E£,£&a§-gfiabaatian; at the cutaet fairiy
5»
“gtnfiigtgd tfiat, tha patitimmara thraagh their
*Q@ufiaai may be gezmfitteé €¢ ¢rosa*examiaa
‘*~§»§.i; tfia xasgsndant hsreia, fixing a
sgesifiz fiate, having zagaré $0 the faat that;
i%$ ;§:$$@gfiinga £5 annaaasaariiy’ fielayad. an
OUR’? OF KARNATAKA HIGH COURTAQF’-_:KARNATAKA I-HGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
‘M-M
I!
W»
I?
Fgiitianara thtaugfi. thair $933391. are
pfiifiififififi’ ts czosamexaming xesgandéfitf”
§1aim:ifffF.§.1 an at bafcra l5,§§.2§fi$;f*
&f:%: wbtaining neceaaa:y+wfiat$$ Hfi£%fi§ tfi§
Eriai fiaurt ffifi :zaa3~exa%inifig E;fl{i; :
Emrthax? tha Trial $s§rt is, fii;§§é§&~ Ea
§is§@a& sf the gag: in é;s;_x¢.15§1s}2¢o3
;an§ing’ afijudica£i$$¢ ,%§;’%g§¢§itiou3ly’ as
gmafiiklég afi axg §§%% $$fih§fi kg yeziod flf
twfi mantfifig in &飢:§a§éé with law.
3.
§m:tfi¢£, Héh§¢<iaa:ned"»£§an$e1 fax the
patitifin@z% W%mé=_I$$rnéd Caunsel fer the
zaafimgéfimt are Qiififififid ta ca~e§e:ate with
tfiéafxigz fiéuxt ta anahie fiim ta diS§0S§ at
';$Ea_"Q££g§fi&i fiuit within the yzaaczibed
.tifi& as gtatafi sugra.
fizfifizafi aeaarfiingzy.
sd/-
Judge