§£ *:m was cwmr’ $3 §{ARN£TAKA arr BA!{G&QRE
mms TEES THE 9% my 9? JUr§E44:E2V§§§§V:V”«
wssasxfinsmaaugmcgyfififiggfifimmfiagxqgg7
WRIT Pmzrimz HC1,E._274 S—Q F’ 2aa:sgE;::E:4}éE$}%%k%%
BET’%%:
M%fiJU§fiTH 53A? §V§ 4
age. 3 sHAxKa&a_3Rfi%g
RG33 $533? 2% ?E§§3VV __
Rfa? mEvIKa:9a.fi&3ssy
a&?aaU_§Ang$u §j5 ‘”
BA¥§RU;¥ILhA$E}§N§
a&3AaA§@a;TaLag;,__ , _
u H = ‘-‘&;.;”9$%:Tz¢w5a
‘?$STumm»
{fig Sri:& av: sfia§x5g73EA$?Q§{ 33%., 2
3&3 fiaxaaaa §?_EEGifi$$E§NQ
._§§a§3§§ SH%Q% ‘
3 s$&a3g’ c. ‘n
‘»§,§=§:s?§:a?’=_
2g9*g?u:%3 a§:§¢:§g;,
. . Q RES§’$}§§;§3€T
§a§ 3;i: g a §§?§§&3, R$¥., :
§§?E’E*§$f§ 3.8 Flisfifi i§1’§§E§i ?e.§’§*Z{‘fi3.;E3
“fi,_*§2§*gg§’22? GE wag €§§S?E?§TZ$§ 9? xxgza ?Rfi3I%$
“a. %§’E1R3%% ¥fiE §3§§a§§a§§ %% gifiggax ?EE %&E$EfiRL
lg$£%E§?8 $fi§%ITT§§ 3? ?EE ?ETE?I§§ER A? $33 ?Efi$
*°=?E”A”-§’;~i”.¥§€§ZESZ*§.}§§ T53 TEE §.E3§€?!’¥{§i¥.?€’E” §§?°f3″§’3:T¥”?§”;3!€ E5?
‘vcégszaaazfia THE R§?R£3£§TA?E$§5 QT. 2§¢§a2%Q8 AH§
humus \Jl” zxnnlunlnmn nuun MEJUNIA 5.1;.” nnruvnu-u\n ruun \.\JU’lSl Ur RHKIVHIMRB NIUI1 l…UUI(F U!’ KARNATAKA HiGH COURT OF KARNATAKA }.|f(;H coum
?”§”.3J3§§§ ‘E’?.’§.%’E ?’I.”Z*Z’.??3E§S fifiififi E3 ?Ri.T.?§§.§€E§ $5′?
Afifififififi A AEB C.
mm WRIT P’E’E’f£’I3E” same we
G Hi B’ GRGXEP’ Tfilfi QAY, TEE C633?
FGLL€3WII\?G:«- 3 ”
0 R
Th: pctfiinnar “§€?1§’_:8;. ts:
mapondaent in by
him at 1:323 ‘time: at” irmtituticxn
£0 53 that the:
& 21.3.03, mrpiae of
wiziam A grwa am 3 are met
csrzsiéggrezd with im.
A ;”}’k3.e; 1:’ias¢é:*t3 wvea} that the wfitiansr jaézlaci
ha respandant institufian in the mexrah ef’
§325;3fi”?, ‘The: patitimnar sizbmittefi. the fi
.. azlfi marks marés in the Imp-andant. ‘i’he
é’ ‘.. “‘;.seétizi<m»r§&§* Eefi the mum am 29.3.68 mfi wquwted
V the respandmt ta remm {ha mam ca_2*&§ which are
IQKFRT OF KARNATAKA H3634 COURKAGE KARNATAKA HKGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-BGH CUUKJ Ur KAKNAIAKR Hibri Luuau
suhmitfism by himm Bum: mpraaentaimxs as pm'
\r-~»–i"'»
auuvm r nus:-norm! II-I-u\:vrvIr1I\n-I Iuull I I-Inl\dl\.! 'I.-u ;\P'\l\!'.f'§Il'\I'\I'| riikirl
3
Armexums-fa anfi C wt:-re made the
pseizifienar. Uliiwciy, 3. legal notice ww..t1’2:e
patitimmer an 2′?’.3.D8 saezelcim
dacuments. Izmpite af
daczumerzts am my: £ea_ than
this writ pacizicn is fi:ca. %L
3. Thg pmyetzi writ mtitien
wanna: be: far tha pzvwem.
Siam the petfiismrgai/finet
km by the rmpnndent,
s,uEée; 5;t ice. rcspendsn: in cenaidar the
V:fe:presgn:;;§*1itwfieEs “i,t1 §a§ié:e::;§’§anc: with law. £1: tms atage,
Zaamzed cammi appearim far tha
_ éipmx para 3 (sf the judmeni. ix: the
z.:a;_;s& Auéi Acmzm <33' Emmsxmnz mm
Vs gram GI?' xsmmraaa mg mmxs
in 2Q§3{6} gm 5% whiah mag as raxxm-a;~
*8,Itnmfi&em mmw§i-mwgm
Entwczs pafitztefi mt Ea as firm' same "
4
:?w entirwa warm £13. fvr 323 the gem.
smbmified rm ihis was mm
fyasdfixte waa mi 51% whfiher $13
me the énstifrufie A L
flmtgfthe mczmrxefi tag
men fer’ the r
vaamr: and 6’23 ‘
an cfxwge
p _f’a7F_; ~ If an
;;m_.§flm:§@:’: _3%eZs
COURT CBF KARNATAKA HIGH (SOUR? OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HEGR (SOUR?
Eewaf ::’ .:$V’§’§2.»-3:?’ h’g;z_e.s:~, it mg;
Q9 hm
I§g*__m give a
,.uu………u….~..’-s_–.,
mamas mm thé mote
mum wmsfd ‘
Ze l ”
Erzsiizimfiari has gag; tha
fmaxmmmwxyw mm fie used by the
must be imp:
an a zzafiorziakm Jamie.
flea far 3 .s%i%ter!gem’
due fir rim wmwtwfyaw
A by time i n. me rem
ffi ramain ,.,;é fit! mach fine
zéizze, at age and 9f the cam me
$22 mm aepaggze mum’? fig ma :9
fimr: wham thefiw wax miiefi irt
aézsmvzwg ‘g
f’
i
W
{emphmis mzpplieé by mg)
Ea that 4% it may, since the
Cflflfiifififfid by rwprersfiantg
casmmcni anything cm; §;,3.c145it3:Vh”‘0f
2*e:s»pandeni §§ efiirecteé; féép::§a»a#%nta$iam
Vida Aar1emHta~§–. §g’jn§ 27’.3.€:3
raapectiualyffi; ‘Via: an early date;
sas’ith1’z2:_”E’s.+?t.,1_t;* af receipt of £113
\..\.4i.aI\s van I\ru\:1r’IIru\:-I a nu: P mwwn I’ lVl”1i\l’E:!””|l(“‘M\.f”‘I ruxrrt \.\JIJl\! VI’ |\.l’-u’uVlaP-\Il-&!\fi| HIUH LKJUNI UI” KARNATAKA
crrder. Resp..5:n.dj§31::,iI *–:;;§_5_ issue an
andamémcrfi it: ‘ 13:3 ” tliersaftar ix::matm’ ‘ g
aha resuit af ‘Ehxé ¢;a5r:$§f$i;aé_r5a…?,i?9:%}§’
/’:23 writ mtitiarz 3’13 dimmed 9?.
Sci]-
Judge
‘>V.:_%::”=;:’;4.{f§’*-2% a 6. $§