COURT OF KARNATAKA HIGR COl.f:R”§”‘ KARMATAKA I-HGH COURT OF KARNATAKA I-HGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HSGH COUI
XE $32 3352 $332? a? %éR§A?§%£ aw gagggzaag
fififfifi ?§E§ ?§§ 1%” 3%? Q? 5$;? 2$§§_
§%§$E:°¥’E” ‘V
wag E§E’ELE fiR§§§§?E£§ §¢K}§&T§E u
ffifi §@§*§2E §a5g§$:§$£.£§3fi::a§;§_v;7
g:§cxc§;{:2aé§§2a§§»+.
,:§% “_V_u;
§§% $$.3223f2§$%§§§s’
EE’.{‘%§EEE€:
2\ mg EGEEEE ggfigig’
fig? figfifiggg. 1 W
.,. ,_,~. _~_ _.;. V ,,.A§§§a;&?2
{By $zi.A;§;KRE5E§&’§%g§§;~a§v,§
2&;§¥§§§E;}§;§g;_,
%5§~g§$E”$§g?§§%$fi§§%$ K.;
‘_ gag $f§ER§y ”
Va “« §,§£m§@@m£5
*. g3y*§r£;§§§§éé§: Efififig gggfg §§§£§$g K.l $3
V
%§£§5 £:$§*$¥:.§:;g$ :3 fiffiwifii ag sgg
§?§§§fE§;353°«-“” Tfi §E§E£*E’ ‘ESE Sifiififi Effit :’i?;T§E§§?;§E fig
§fifi§§? Efi §£§$$:@ §a$§3g2é;§§$f~ £3
‘ _ ;§E’;§.;22?-3%, §§%f**§ 33%;? l%’§%3?$?.§§, Q? fig ?,E§§fZ;¥§€§E%=e””§.’ $33″:
V ‘3f*Z3j § 133% Efififiif fii-flfgfiéi Z}? ‘i’%E§. E”&’%?§§3§¢.
$333 §€E§§§£’€TE.H §§Z%E%§i§ Q??? 3&3 f;%i§§§.I%€fi fifi
EEs3″§§EiE§$’E§§?%§§fi’ §;§’§§.gZ§;%T’§;§§~éE T£’E§’Z § §,3%’;§ ,
2% :2 K3. §§1TE;Ez & aZ.?°§ ,§§§;.eZ§I¥3EP,§.3§ ?7’§§E E”‘§’..’§E.;L$§f.§§%«?’@:
tmmct 0? mmmmm men cougr-gr KARNATAKA HIGH count or KARNATAKA HIGH count or KARNATAKA HIGH COURT or KARNATAKA was com:
95.22
S R 3 § 3
Tha imgtafit a§pEic&tiQn is fggéfi by 5&5″
zssgaaéamtfi far a éérafitigfiyig*:fii£>§§§i¢a
is fiisbuzge thfi &§§fififi Jifi §%§§§§t:.£;%k
Rs.3g2é,§§$f~ &x§ R§:fi§F§%$§a:@fiu§§@5 ifirgg
iakfia §w$mty”f§§; tgagéagfi mime fififidred anfi
ningtywaigfit & E$p§§%::%§fi£3¥§i¥a ihamsafifi
aalyé i§:$§§§3$ §€”%%$§$%fi§$t §$$,: :3 5*
,%§w%%%g%%§u£%$&§%é fa: the r%5§amfismi£
aubfii§%eé %§§§]§§§7&£ tha awaxfi am$§nt igfi.
§;§§’;ZE_5,§§§§#”a§:'<7§ R$.3;§§§§§§;"" aaggmgitm by
"3
*.Vg§§§;:gn: Egag in fi?§ §m.3223§E§$v i§ gag};
=iyifi§ i§F§$§@si§ Eéfiggg ihis Sauxtm Simfia
fifigjafigaai is alzgfiig éisyagsé Si; it ia
.;§fi$% a§£T fiéfifififififiy' ta giva fiizgatiam tfi
$fiia fiffiifi ta fiiskfizga aha aafiant ix
figgaait §§ iafiaimg Qheqaa in fgvafiz af
E§§§Gfifi§fit fiaagi 3% fig
JMWM