COURT OF KARNATAKA HIGH COUNRTOF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-HG!-I COURT OF KARNATAKA HIGH COUR
m
¥¢ sagzag $3 393″ GRBERS ?HISWO3g?;3.%HE
3:-5:§5.§R7§ 3.;=..;-Efiffifififi ?§”HE Fifiibfifiyifigi .: V’ .’
:.3″E..§BG}’£E{€T
En View af fiemise $5 :Mr;$§$fiivaramgau$hé
l%3ffi§§ 1Rfl¥fi€&€§ ra;ra§%fitin§_ the a§§aii§nE;”éafi’,
alas in viaw af M:.Ram’§:%ka$h,Ofi$§&&af§,Véuniar
af Esta %r.3.3hiv3§a§F_§§@§§§fi§x$ubm$£ti$g hafaré
Qamzt an 31.?.2¥@€VOfifii§§7 §§li§§O$§i$ mama af
§%:izam$n:3.%§§t jfiet flag? fig Wgfiétruatimng, ma
3i.?,3fifié”Oit%éi§O’fi$éE,O§§§;:T garmittefl him ta
3%ti3g”a§%fi%fi§i$@”#é3O%§fiaxé§ is be issued tn the
§§§%§;afi$PO:R§€§r§iL§§§%’nQ:ic% was sarvefi an the
§§§%;laé:ubu£’§%L§:§”é9t savage ta appear eithar
i3é§ar&afi Q? tfircug% hi3 Caunsei.
“Li$iOT§fi§§ alga, tfie agyeliant £3 amt prfiaant.
‘¥$”O$e§:a$?§iati5n. Tharefare tha pzesent agyeal
:3 fiiémiaeefi far §fifi~?EG5EC§$iGn. Thig eras: sf
Vfiiaaififiai mi tha appeal ahali ha cammunicateé ta
‘ika $§§§il3§t.
Efid/L3
Iudcjé