O
‘ URI OF KARNATAKA HIGH COUEI KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA Hi6!-“i COERY OF KARNATAKA HIGH COURT
2% THE E-ma :*:Q:_rm* Q?’ KAR§fi’§”AKfi A’? BfiI4G&I;QI?<i'E_
mmm ms WE 35%: my $3 smvrmmm O
BEFORE
fim H:I3l¥"BLE
§2fi$:.*:1:;Lm.§Ews zmsw a.pfiPkI%,;5.§,m.O:2;_e»_;;§
EE«'§W"E« EH:
}%§f@.§§X;E . ” V ‘
5; K’%§fit&E’$€§; Pmfimlziy ‘
3§m.3.%5j§?; E ‘
Rap: $3″ V
Sari A
?:r”:I. T,§naa€3«?.lfi;::fi;’V.;Ra§?~: O’
325$ *
O 7 … ta
-~f3i«- .% 43$;
gag; Mgg$gm$hmg§.;aa.* gmggm, adv; ;
‘ma:
1? ~ ;
Qsr;%§§afia_fi., Eiczilar Bram}:
‘ ‘~3§a:«;.~B§.$[Ramaiak Sc
fiégzsafllfi’ fiemm’ émm:
E33333 ..€Rm<mc:nt:s
ma ia 52$ u:;'G.4~3 Rule am; of an:
O' ag.a1z*':a":~:. am zizrdar :3? gm tgiali mart dafieuci 129.2369'?
§$$.:£t§aa:a aa waéi 5:3 mm
aux: or KAKNAIAKA HIGH coufljor KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
E-J1
19.9%} mmim an far arém thia day,
é'I3:;*:ur*§ fifififififflfi tha fsalbwirg;
a.§Ufifi*§véIE2§"I"
mm is Liam fa}: as-amrs, it £3 ffa1;é:.”1V’*fxfir f–..__ 7
gm: aiéfimaai witéx the mmam a§’iZs3;3_3.1:’3}a’é§.;E;f
partiaes .
Th: mtiai cmzrt mat
gas heifi
mam impzm me amen
Etaig ¥
fiarmrafimns %V
€}’17ii£f___§m%E:d by the: ma: mutt,
afi 1 under Qrfier 43
3333 g
‘ appw Ediismiseafi as not
Sd/-
Judge