I a.I\J’I
– uuunu w- nnnnnunnru r-nun t.._.\.:yIu \Jl” nnnwfltnnfl HID” EUUKF U!’ KAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNAYAKP HIGH C
–1sIu
II’ ‘1″fiE $63 €3{)’I!H’!’ 0!’ fifiikfifi, fl’
mrm THIS Tm ram SAY QF E’EBR'{JPa.R”:I,
BEECIRE
arm 1:~am*B;r.,E z*m;,mSTI§§::”*&?».hBBiJL V
§»::§s.:a2 1:5e:?2r3*§§”‘T
warn’ pmzwrazx rm . 1&’–3’§i’§~3} 05″ mazfz T ‘*{.s-%5;;*a”e;’}’
BE%’
3
u
as N BAIafi.§CPIS§:E=TA M
31:3 913:: $3: _
Am 57 mans,
A Gcxrsmmrzr $§”‘:iTma-‘:-mmgyaxafiHf
mm, .
Mar rm . 4 2 a.,«*;’;«4, _ . .’-T,
6?}! hrs’ <:R:;:_s5, 1.rsI~m,.rz;:,:e":.';rf:*1»::':«$;!§s€+;z*-.1§;
E FE~56G.VVG’%AQ PETITIQNER
1:33,: 5:1 §:.1v3.,Asri<3wr:A,"A"3v;'- 353 His wxsnzvaz fi.?'S.§
V3. DEEi?f§'Lj'–G mmsm:
rams}; Lgmzisn
ya Gavafi. “=33 Izxmm 1′:1~z*rm9Rz:a1:
gram
_ 3mmr;§§:R €PEF.S$}«II’»?”fl23
~~:-m«’;:a2~z Lmzmn
cs} 2-…~ A
Vrsm ammzm: cm rmraaarnm mmaznaa
zemaxcszq LBHTEB
.. …..,-pu- -um …-..uv:-1::-uu–1 –nuns \a\I\.rl\I \Il I\l’\nlIl”‘IlJ”|l\l”I. E”II\7I”I BKIUKI ‘Jr
$223
A EC???” {BF IEe”II?L?-3: EIKERPRISE
H..Ee.§Jff..”IK,~ ‘E §T:3§5fE
4 THE GENERAL MfiEGE&
mxaow 1131123
H%.8§, S@fiTK gun Eflfifi
fl%5$fiEfiflE§JBIg , 14. ; ,4_~_ -.s 3
E§’;2€}’G?:L«”£}§€E*56& 953$ Z,.’tT,.L:”:?;i’s*”;”?’:’.?~*§E*’§”§’%I«?EE”.:$3A
gay 5:: E a §fifiEfiE£fiE;-&DV{73fiE 3:°7; _’ 3
SR1 SflERAKAN¥figEfS;3HQG?ALfiE LEE ajfiq,
E€%.RE~4} ‘a *- ‘ *
$315 m:s$.m :$}EI§E$.$§§fi§ sEcTI9a 151 as
$313 g:$c,w gé;g;§§=§§_’93£’ QREERE $313
‘ “§,*$E§ ?H$.E$an$w:®s;
Ifi” ‘£:’§’.”s.’;’L3 =§«:]’;_’~:~}’§;,/”;:: 3g.g§’::§.:V*E:’i_’:::if;, the petitianar has
3c:a.zg1′;t f:’.:s::_V a::::;§:1a__i€:3;-3 :«T»:.4.~té. an 5-E hi 5 apgli sati an
4 2 ‘$3 e»T,=ai£1n»g “2a*<;s7112.¥'2i:"a.;:~;;2_…E'=£ ti 3:2-3£'z1Q2"1t fax; 39 r*=;:§x:*a ..
– –u
Eélifiéffifiéfifi, patitianer has
5«::»:1§rhtApaym$nt vii §£2<".'s*.Fi<i%3I'1t Eumfia mrmunt
'if: 1113.3 aaaauratz. If tha patitianeex'
, s1.;Vt;_V<'.:'~::.*e=éfi5 in tha writ patitircsrzg he is entitled
'= fak the amxzunt alaimed in the; aaici
" V applicsat iam .
K
– -v- -v—u v- mar-H-nu» rm-m ‘-,’.’-‘V”‘ vr mnmvnvnnu raw” uuu-U Ur MKNAIAM mun Luuxl or KAKNAFAKA HIGH COURT OF KARNATAKA HIGH C
-3-
is mznaafi; rzcmnsa 1 to: the xsafig Qtafiant
summits that petitirsnez has alze§:;E1§r;”‘-:’4§.2;e:’a=>n
taminatafi fr-mt: ‘K1223 aerginza. Be ;.€1*:§eL”£:~AT aLz=.é”A
may, aa zmtige-1?: abzzsve ‘_i§f’* t1Iaa_..psé’vt;ti-£53553:
mzczeaeaaias in the writ §eti€§.=3:–:._ hiss it:-2
fax: the amsoum: 31:3; 2’:-_i.s”, V’*§%.ii<::.$unt.'
Therefmre, I*€:*i..5r:;'.%}'.V—?{…18¢§{»%.'V2':'.»"'i.'.?'V§_,ii~ i"zs._ unziétaasjary.
with trim ahéézsg " .'§iéz}.*.:3»*gj: 1:i'«,rV;–z:j:'"'i–=::«1':s, Eiisamw
ziswzmm
my Judge