COUR1
E1′? }”§1:?€;§~§ri £3333′? 5.13%’ E§fi.:§?§%”fi.’§’$.Ea§ 2%’? $fi§*¥GfiL£%R;E
m%;.§”:*3a ma Tfl $13? mfg :3? ;.%§.’%”§°§..¥S’§’ O V
3E;§’?§;”é§§
E-IGI§’E§;.E. gifik §z§$”?I?;:§ :.«34,$;%§:?az%;1§’O%:L%’ _
§a£F.2j%..§§fi5 mg? as? 2a§§;§ {«:?$: % * O O
sags. ?’éi:E£’i:Ei?’§’ ?”§i'”.§’E*i§§E s;v:,i2g?;ra:s3′:2
” -£é:;w%}’:?E? “‘2*”§i?fiE$,
?~i§;§fi%f;;§:§ 2%? _ _ O_ V T
?A:.3:+§’%,:*%.za:§$§-:1
333 Egg: g f£€;”}%Ei:iR §AE.;»L« %i’f§3$?’§,;_ ‘
REF§:”:§$.?.?fi’I’°E§-£3 3;? 5:43. _ ‘
‘%?I$E
figgyggfigafl §;§;;5fi;§:§aT%’L%3§;~vVO_’ ._
$m{..%£géyaf:-{gag 4*;a}§.:,§.:§ gawk;
gym; %
3 33%;. §:.%*:”§*1:é§A.:?;aa;%§:m§2.§;”.(
?§r::.%§.%;@.%*§§§x§ ” .
V 1 ..
f§€3.;§§’ $*_£’§;EE*§:
g:ga;3zm§.%§;’;%!;&:£:§ét%§
a;a;;§s@a;:3g;:: ;- 55% am.
O. 3., z§;;%:.fia*%E~:am EEWEF; 2; $4 .
” 39.3.2′ 1*
“§{}%ERE;
‘i%£%”%?’E»fit§R,
Eafi Eéiifi Ci”?
%»v:;{:@¥§~:§ ?A§;$E§.,.,
IOURT OF KARNATAKA HIGH COURIOE KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-HG?! COURT OF KARNATAKA HIGH
E§%7i.3%g%§- %§$ $ 33.
E?” 33% Efifififififfi
fifiiiffiffifis
SOURT OF KARNATAKA HIGH COURTAOE KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAXA HIGH COUR1
‘ fi£r&$%&$
“E”HZ§ kigfi Ffifiéfi EEEG fi:3{E§iz*-3 ii’S?§ fifiéififif V’f§’-¥IE
533.3,??? C-%2%’TE;.’I3 §.,.€§,:2§{§5 Pflgfififi $5? E.fis.§€?,§.._E’§
2::-533%.: zsaggagfizi mg mg gag: a? 333 gm .zm§%2i.m%_:–‘§:*’
$3233; Efifififiiflfiiig gflfifimfififi @1@r«;:;i*2;:=ss:;;~ %
332% Tggwgaw i§$§§.§§%’€3′?§f3Z€ E2: §”A”¥Qi?jI€ £:Ef:*zi’EO. : ‘
FE3§%’Z?E§Z§§€f;%§°? ?*3°€Z%. E
“E”§”‘:ii;E€% ma fii3’1§§§€E$~ $3.: ma 3,:{;:’§’?ifHis1′ –;§2a§*:i,
“E”ziE’s%:;T’:-éZ§.1*’€.,..?R”~:’.’ ::EL3.’%*ERE§ ‘§§§§; Fiééifififfiiéfii ‘O
g§§$ME§§
?f’3*;”§.g7§’i3f’;Z.f35.3&:§e’g;EfE.’£”§ $m;,% V :z:=.;}§:v&,a£3?@ far’-
fi.ET:§§é§*:1i}z$«%§””‘__£§T,. aatfikzigzlm $15521′ Ema wmm
fitgfiazéwsmm mafia by &w Em;-11$
:’;m._§2*:5s-‘:%2e1 Z”:§._§;i’x§’$7.T”a.}§’§:§§,’ ‘3[E°3.;iE3£~ ,.§é}~:=,§e%aE fig éisfifisgaé as havirzg
Sd/
Iudgfi