E
§
m
5
Q
E
at
% §
.. IL'! ll'? .., .: .. ........m..w. nsurl wmu mi mxmmnm mm; court or KARNMAKA mm-i mam W
:33»
iflfl' '5
Efi ?EE 3353 CQQR? Q5 Kfifififififififi, EHNGEEORE
QQTEB THE5 THE 3§TH'fiRY Q? SEPTEMBER Efiflfifr"
BEFGRE
THE HUN'ELE MR. JUSTECS m.x.RATrL: N~V
as? me 2732 3? 2w":,i5§§+'R.;g_;;_ _.
§E?%'EE§=£ ' J J
I-:31 $:~a:';s}:;m*:*z--rr,
33:: 33;: . ésM1§m«zzaA,
ASEB ;fi._Ei:%UT 26 VERRS,
ya'? :i%&'."§2Zr"».P-.!=2,2*'~'*«.Z€-§5;l'.:Es.,'{,
aauax: TQRfl?EKERE, A; 'Hfx A
§;r:.~¥'m;m? Tmamn. ' i..P;ET3.\'r-'jffliiflfl
{By .. e~a:. 2». ,;'3H2§,:;-magi; #233-{C-f;?,§££§s;.V '4:s;:3f».ra;:e§:aa{fz'= E}
A55 V t
1.
“E5 ;=a.§:;::As?§s3zT ‘:i:’.*.».*;;.rv:reaz”3]a’I.:’:z-:ER’,vVVv»«’Z
TEPTUR smE#n;v:S:0m,<,H *
T'£P'?£3'R_,. ' '
2, :$sm.r~zs:a;zs2:a3P;a.,V V _ . .
fife ggE.XARI¥AEE%,*
.=ac;§;;;_ A2233? 3?-
“y3{“$?;;Knfia;AiAH;
3:’:’,:’ “s=s;&:;:a:,§:*§§.:;:–Afi,
‘figgaéagayf fi2=?ERR$
-az ., s$%*.2*-‘-.4A..s.~:m;§R.”f’~_:§*:2=«i:¥:’.’==;,
wfa BYRRPEA,
‘ 333:2? :33 ‘mm,
. $Rl,$;B$%EfifiMA¢
35:3 ,w:;:r§*;°Es.7=;:«:s.®s§;<.z'==L,
%£Efi AESUT éé vxnaa
4 $R1.$fifi$AHfiR,
35$ fiflfififififiklfifi;
Afififi asafi? §§ YEARS
W
C
V. xuanmmannua. i°’ilE..7I’I Lmwxr OF KAKNATAKA HIGH COURT OF KARNATAKA H§G§~i COURT 9?’ %(fiRNA’E’i\Kfl» HEGH
E
?H 3%§m&fiK3fifiRfiR,
35$ ¥¥f%E$fiWEA,
RQES REDUT 4? YEARE,
8 g SE12 .1 I3 . S K SE-EIY.RA§3RE€JEGG§’3fi5,
55$ fl%fiJEGfi¥D£,
XRQES Afifliifi’? $39 “€”ERF.$,
§. fiREk$l&fl&AfifiAE?fi+ .W”~
SE5 Lfififififififl, I
%§EE fiEQfiT 53 ?EfiR§,
1Q.$RE.§.K.$Hfifi§RRXfiMRR,
35% §.KEHPEGQWfl£,
AQEE RBQUT 39 YEARS,
ALL RE RES Bwfififixfifliéfii VfLL%QE¢ , <
"§"}£{4£3?Z: TE3R1;I*;?"F;;§$RE, _
EiE3'F}"éi.€£T '3'§.?P:5§€£§R.V ._.RESPC'3.!€iB'EH'f'S
5: 32* $3.: . 5._§;7r3A_ écri' £351';
5&1,3.g;££?ALA$$n&¥_&.gggwgzawxs
Fm 3'~'i–~2 ._f3*£;%__ §;5–1e";'
$335 w.P"§:LE§;uHaER A£§ICLES 236 Afifi 22? as
cz:z:::$.?:3*§a3*2*;::::;»'j"-:::§* .J,1'r;333;2=s ymvzrzs T0 Qimfifi THE
SHEER, aATma;25;9,2fie£;=3inE h¥NEXUfiE~A 135533 3?
THE ?§3E3TRfi? CQHxIfiSIQEER, TIPTER suB–BIVI3IaN,
TI?Tfi£.AfiE Ewe, ..s = '
vC*z3, ?£T:?i$fi **** "fisnzaa an EQR PRBQIMIHARY
uzfizfiagwa zg fi"£RflUP THIS nay, ?HE 2933? %AEE THE
1~'–€';%L ;::&=*z:a:;~.:»+%
Q E 5 I R
AA TZ='~'–3's:é.;v?;r;:'L,:2r:e.t* 31.3 aasailing the mrrectness czf
' t§§«.'I§"iIE'%fi,i'Ei§f!»i&§' arfiar bearing f§s3.HV&–';:::R,f'§'U3€f2réf2i3r36~
aiat-$53 E.5.§..?§{36 vifia .?a1'max1.zre—R iaauafi by
Kwgigtafit Cammissisnar, '§'3'.§£:ur Submnivifiicn,
'E"i§':::.;:z=.. 3% Ema samght further airactimn airerstizzg
– -.i_A.<.:.. ….. ………-"nun ruurl t..uum tar RAKNAYAKA HIGH CGURT OF KARNATAKA H36!-'E COURT 9!' KARNATAKAmglimmw
GHC
§§.2£'5i§§fi?Z?*E? {if 513% 3&E'f'£E, 3393 fififififi 1301: 133176 lfifliifi
atgmfii tg maintaim tfiia writ getitian. In tha
cirammatancaa, the gatitiaa i3 liabia_Wta "fia"fl
fiiamissefi.
E313