nu II’1Il’l!\l””I
. mam wfvgfnl vr nnnwnlann mun LUURI” OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H16!’-1 C
-1-
9: ram 1.’-EGI-I scum’ or xamawmm, BMGALQRE
-4-am.-4-0:”.
SATED THIS THE 31″ DAY or ,3 _
0t4h4hdInv.–v-
rags was E33AHI.E&._[E2€fD§5A] _
.5: mF%:<':+r'a*.*:?.14;*1e.iE§=L.:,I:a:.m&R"»'
x
mama i*1_',$g«.'.RE(g%1S-':7;ER–ED§ ozq-'I23
AT: P.3."£!I{) 'z~'?.4,"*li['t£TJ.:"§3,«
§;Am;=xm§;E;s%§¢.O
REP' B'Y"I1'$VG0'i@2'%H1'§ECRETARY
'gm <3ms1*Rm.LER
we; M.3."R§:nHf;~– O K
may "
; ‘ ‘V syn us-353:
133355;’ RE.’ -W4, mm; 3,
‘4-g——«a–
_ ».§.P&1§4’£”.g;fi.L_GRE~52
PE’I’ITIOHER
mi? age: Ami am:’:m1§.em,ADv.)
THE !’IAL JOEITEEEGTOR
GENER’.&L{)F FGREIGI TRADE
Kfififlfifi SARAH
Id$ LAYOUT
Efi§ ~3#
RESFQKDEHT
..,… ’12/
r –warn
. .,. …………..\.. naun uuuiu Ur mmmnm I-fitifl COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH c
-2,
THEE W$T ?E”I”I’I’I{)N IS FILEB UHDER 5326
mm 22′? $3 Tfl C«{)HS’§.’I’I’U’1’I()!T {D}? INBIA
flIRE1<'l"l" THE R;E3POHI'.¥ER'I' 'T9
fP'ER%fi%3I6fi[ LISENEE To THE Pmrmang-Is:
THE am EEIDER THE EFCG mnmm {Ff gg&:;1:cg%1*.oF THE
wmzmwzwa yer. 1219.290'? _HEwi'KE¥–.T1§o;'VV32.§aL§.3; . _ "
EH'; 2133.293? VIBE ANX-52'}. " ' '
'raw mmex Gama <::»%rz<L'1$c:%1Ai:
'fin stating that
citifim thfi tlzw licence
an mmrd. Than writ petibhn
igs' became u$.
S’-‘1/’-.
Iudgé