COUR? OF KARNATAKA HIGH COURHTO-‘OF KARNATAKA HEGH COUR1 OF KARNAYAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR
*3…
E’? 31% fiififl €€§U§.’};’ 3? K.$;R3’¥z’.§.”§T’.§.§&Efi £3″? fififii
mrrm 13m “$32 :2?” as? $§’ 33% _
‘rim E~IE¥§’€’BLE é’¥$.,J{,%’§’i”§CE zéga
.% _
33$ i-*;§:%=’3L;E am. gigymx
2g*:'<§zEE:~s:
kijfg. Eeizégfisi ” 4;
E’~»E:3n3%f?;%91§§’C:a:’;3£,..” ; .
Saéafihivaagm; ««««
B®§&1%re«-§§§«.@§§. _ _’
R.§§r§s$ni$é by ‘€§1;_i£€ ?§;:::e¢::i:13¥%;_.§£. ;Z$i§s:@€{§::..
$a?T*%{uEan3:a;;£.}@z;,=., – . ‘
figeé gkimi 52’; yfims, ‘ ‘ ”
3% gm; gm’ :%§§%E3;&i.
A _ §;j;_j..§j..fié.%.§§ $sm§:§i$$’.%_$::&§ af fifiiizmazsciai Tgagé
‘ _”Z3s%2:$¥§..; .
, K * ‘_E’%:ra%§f5§a Eiagaigggg;
§éfl;§§’§§.fi%§§
O W $53 K
: Eafiiiéfi, §§ §i§fifi :35’ fismmssmiaé
»– V’f?fa:s::s 55-%§§§$;§3§-= E}
?§§fi.§§3a ‘€h$i”2ig£ §§$”f§%§L§§?3g,
§;%:§§~ 2% @429
‘ M