IN THE HIGH COURT OF KARNATAKA AT BANGAi..GRE
DATED was THE 18″‘ ms’ OF DECEMBER me:-9 = j 1
aemaa %
me HOWBLE :v:R.3us*m:E JA’é!»s.evLAHIi9i ”
§§1$§E||5flfiQg$ gmmg M 5m E 29
IN
EN1
1, Mrs, INFODESK MANIPAL C¥”1 i;- &
NO.1/1, MILLERS RGAD ”
saucaamas – sagopm
2. SRI.PRA’¥’HAP j”i’EE.3.I_’.}E….’;’. * .j V
MANAGING nxaecrma &
me. In messxke-am29AL am.
NQ1/1, h§Ii.LER§T§?.OA{J %
BANGALORE %~55ak€i$2k% PETHTONERS
(av SRI.S’G,BH¥5s’s3f’s’!A§i,__;5.f§V€§{C’;ATE)
&m; I V
THE EA3\iVE’€3:RC;E:!§:.£5:si?f£”~~§3FFICER
EMPLOVEES PrR£:x:xaEbiT FUND
(}RGA¥fiISATI01fég’_”!§(),v13, mama
A”%ivf3HAN RQY BANGALORE REEPGNQIENT
-as
.: ‘ ;~..Tit’i§._.Misc. Cri.5505!G9 is fiiwfi tmdar Secfiors 397 r/vs:
‘=.4¥Sa1W:;i.sC_£f;?.C praying ta pays an ardar suspending the
7-9;¥»t§f’t’ati’3fl and axacutéon :13’ the sontencss pamd by judgment
Varaduqrgier tiamd 12.4.20% by the Speciai Caurt Far Ecanomi:
” Ofiences at aangatare in C.C.Na.1%IOS and era.
In xwwrmiurnuwwmww aanwel ‘%1T3If_Q”VIoa%’¥\W mice mmum.n%MnmmM nwaww mwmgxn mgr’ r\}q,m:’q§-IM;I.\:\,g-an rgmfi-gggv-1 mwwwg gm”-= mfiflgwfigmmm {fawn %wwKE W? mam”-WMRMKM “gum km
W/
ggmgmég 35335195, Em” QM 2%