W…” W nnnwnlnnn mm-1 I…qu_§u Ur mmnmm mar: COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH court: or KARNATAKA man cc
3: fifi magi swam Q? zmanzrraxa £;:’§’
namrfz mg Tm 12% my Q? RfiVE!mER;_.Qg$$”V*’ A.
BEFGRE
-{ya E-I%3I€’BLE §:.m.J!.¥S1″I{.’£E mm m%’M’ :’.m.Q
am fimgfi 1~zs..3745s:% §)fi__,_,3£fl*: *
.3 :3g3*r4«s2, § 1
Asamsar °’x”‘E.£{aR$, H
‘§’if[‘G%II§&PEfi 33?, V
mmm:§aaa§.;E,=
KonmLam,1A§E,” % , .
${3LL§A?i£I£J.K, rm. PETHTQRER
‘Sm z~*:é?%?1%;:;:§§s=;: BEAT, Awamm
M133:
V ‘FEE aim? céénaawzexcfia,
_ _ K.
V Q2. Ti€iE;£a$«fi*. zzzawmwczzm,
Bxxa.
V V 3;I’fi**:1.E»;§A§smaaE,
:_”~$IJ”I;é”.»EA.,fi.:E{. mmmzrrm
imam 15% 423 m<1A.sI-mEE,@m§1=*I&anEm
a£,__.,
f_&
B – Efi:
amvmaawgrg csswm %
Maw 52% mm; ‘
3; O mvgwwm Gama,
Rgnwxsnxamvmmm, _
$313.3’. ‘I”fiaL§3E€., rm. _ ” ”
gm Sm Fzéfifififii .% ”
-flfl
3, mmmfmw €fl OEFER; *
r&A1rIc:AmRE;m.L;:;_. V .1
2% ms fi§%’3″.C9E%i5§:3.v fi’13’~; H ‘
. . ‘ . ‘I ”
3. THE’§.%fé§S11§B?£ _Rg %
swam, mi: . % Rmmrmmwrrs
[33 am’ 15% 2.”: ¢«’::zx}T., m
flkflflfi
I~%?i*éa:gI1.V.T’§:3s3′?4«5rQf2%¢ fa fi% undm” Articlm
anti E-32″?’ :3i”‘:§1_.fi’CG%mt§$§.IfiGfi emf mm, praying to quash
fiféffi 3»fi§1.,2!}G1 gasysai by the Dy.
_ _ _f$_q4mmi$:2.§azzfi*;,;. Eiiiangahre, D31. in &.I)IS.3C.ST.PLT[ 11’}-98»
é £1 arfl the mdmr dated 27.§.1999 msa»$
%%%b:,r% ‘mag; ‘=’f%f3@mx§:m§3r:a§r, mm, mg. in C£3IS.LN}Z3{2)
vifle Axmwzum B and etc’,
kJ Pa’d’§En Ra$3′?45if2B04- gs med ‘wider mm
% =22i;+an& $2? zfifma cemsimfien aaf Inciia, praying to quash
e’:er&&2: éat@ S-fi.1.2%E pamaé by the Dy.
:\.rI n s.-vs;-u vs nu-umsnunnn niun \–\l,_hlI}’.! vr I’\l”\!\l’F\!.I\|\I\ rllurl MUUK! ur IUIKNI-tifllfifl NIUH LUUKE U!’ KARNATRKA HIGH COURT OF KARNATAKA HIGH CC
‘ficmniaazifsrimtg m, 31% ii: fiL,BI8.S{1..ST.PL’I’;’ 9438-
9% 9%: figmaxm A am! the érém datcd 2?.1.19W grassed
Q
..-.. ……… …– ….n………–… ruurl ‘.Jg.i._u=…_.u ur uwmnmm men count or KARNATAKA men COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH cu
~ twzng
by $33′; ammgsaiow, mm, mi, in c,n1s.L2%:;a§%25L%V
CR3’ 2,? §?’=~;’538%€.,?2t-2% Vida € 3 am eta, ‘ »
“%r2a§ Eetiflmam caniim on $2” final ‘
the Court mafia tha faikwzing:-~
on E3 %
Ra’d%”§x2:::5m geek fir 3., ‘qzxaséh 1%
ex-der Wm %r um amiazané .Pu~m;u-, mm
dama 2152231999 gt.j:A;%_1me§EL飧&_::V:}’E3.: §f::dV m¢%en3m~ dated
aazgzma “7§3§§;11:t1§ssianm*, 13.11. at
Iahwara Ehfitg Eearzmfi
‘V fz;-fliiifia fifisfitianma.
tbs yxefitzian it gar: be awn. flmt the
ad an appeal bsfem the Deeputy
‘ by the ardaar cf’ ma Assiamnt
‘V Withmut, mamm tJ:1¢ swam’ ‘ gantaw er Fm
as fiéms thmin. ‘I’}1ae pe”titi::m* was
amécr law ta impleafi Elm grantee 0:’ Mb lagal
gljw
mpmmzaéafivm in am ayl. Tm faflm :9 91¢ 39
it5e§’ mafia-tr 3&5: emire ‘T
an fiwmfily, hmhg waved w%’:ifi¢_%a;fig
the fiepuégv fiammfissiancr the
am. &fm’e rm mpmy the
– cw -1-1111:’:-nun-‘sir: sslulll
uuq_y3\: vn nu-‘nan-unavs ruwn uvulu Ur n.HxI1H!HI\l-l HIE’)?! LUUKI Ur’ KAKNATAKA HIGH COURT OF KARNAVAKA HIGH CC
mt am Tmgaé re§r@e.:t1tat$m wag’ to _ the A H
prmzaiimga Whfifl the cfiaim af
pumfiami film Essnd fiaom If that
is sza. dfiéherage 1:0
amid -um as
partim. Thg the Efiaputy
Qammsaisrsng am: §q=§§fdI’&: ha appreczhmcl
umiw 11% Court, the
g”a§,%$;.(§$;Lbs;zr= were mt made a
par-€15′ .v }.$.m1§5r E? . ye’; of the amssrlfir mzfim paasaed by
‘ was compelled to make
the lama} mwantatives 0f the
53$ in this. pwafifi.
fir”
%Iuc’i’qé
é
pefiffiaémig ‘wing riiemié af nmizs mm
JJ E2: I..:1___I7u:1.¢ L3 nKnJ\JIfl F232» llJ-f\.fn_’n’fuJ_- H3 glad)’ r.n.:–… ¢3.2_.n..o._~V.£I..r. kx… -K3)’ r.n…=… ¢…K.l.o._::.lt..§ ha! CD3… a._J=…_=_.n7.l!__fi LN! nK–J\JoJ :2