G!-I COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURY OF KARNATAKA RIG!-I COURT OF KARNATAKA HIGH C!
N’;
c1–
3? TE-E EEIQI VSEEURT £33′ ?fi§{R 355$ EA§G .
§RTE$ $313 €33 32″ gay GE EESEEEER; 2a$8«j; a
BEKERE
$33 amfi*§LE:a3,sasT:cE_3m$,§A$i;xX °>V} .
R.E.§§gé18 my 2§fia£f»9
$33? EETITIGE w@.?129iQ8 ffififivfixfi v’~
BEE:
aauammga zasgga gangs _ V
EKG. mm,A@E3a.gL:_Q;§§~J; _ M .._
A333 EEQQE 1§”3ga3s I i'” “= -7«–
Rfé mm.a1,~3?r§V5}sa$gs. % .
BETH HfiIN,’:XgELGCK,4 i*
3A§a§a&a-_”a ‘*,_ . __ ‘”WW/
E&EGAL@RE ~’36$§é§, “, 5.. ?E?ETEQfiER
{By gr: c.R, aafifigégaégfiag
A
V*,’:f~v:$vE5H$§3AXA.Tggafiaaazsaa
=..;wN:§E32:mz4
‘q B?’ZTS}RESISTRAR
*EEL§RWfi;
‘*?£EfPgz§sIag; AEB 52:32
c $§E§RE§¥§§£EfiT SE Exfififlfi fizgg
»y,’n§m§$afi3A5§w&a cszzggs GE
“F§§@§§E5R:%3
-.V ‘@$x§R£aw§*;&ya§?
{j.Efi%§L3EE ~5§@s?a. §.. RESPQEEEETE
Lari .
LUUKI Ur ICARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNAYAKA HIGH COURT OF KARNATAKA I-HGH CC
“gm
é. Eegrfiaé cgnngai fig: tfie §atit§anar
auhmitg that ha hag fglaé ax ax§Ei$a%i§§tf§r
csndmnatiafi Q5 fiazfiy! in vie@’y@f;ifi35%’
Bubmiaaigag thy a§pli¢at:gm-§fiiO%fi§Og§%i¢;mgO
aza heazfi t$ge%h&:, Ea thg:%*ia m$_¢3i£: in
the gatitisn, thé a§§i§é§:ié&Vf3:1g§fi§$matien-O
ef delay is aisa @i5mi§gefi,’*
sa/-»
.OOj;,€?,%:T Iudqe
flu?’ “”