..vuuu ur Mmwnlnnn rliufl KAKNATAKA HIGH COURT OF ICARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HSGH COURT
fig $332 L.§;”.,=SRmF:3*&$a 7§¥°? flfikfi $33 3.5%?
AEI!
1
£13
“.é;a$:§:*r§x.;:§*1″a%
” 1. 3:33 gxvmafir
‘ V ,
V ca
‘.::;:m::m:’»=fg’:* mm §§v13za:§sz
‘ ..;,%g:§gé;s*§::;:%’r m —
IN
.’M.°%’.§.&5s§§fifiE§ B3.
2;: flfififlfirfilfifififi my Pmxafi
fi%§€i;§,~fi.§iGEII; am ._
;:s;$5mr1*,&Y man :
“fiJ%fl$?§%.E.i13fiE§
{f%EFL.’*”,?;””‘f ma: EEEKER ;r3″2″~*?._§m.§r’:i:2;v_
;%a£::mE i”3Pa?}’SE{?1¥ –. .
asszegamgfi
T:?%’1P’£}”§;”‘f’ :::.:mm3m§:%m§§; §§?’LPif§”3}i’§i1’jOEFOA’~–«
:: nmémari « g
Egfififiéffiflfi
WES’? firvimrggz _
“§:;%§”£%¢2§;:::E§;V’~-V.’-~:-_ V V _
5ss$:$rr¢§:;t:”:%§§¢wa;+s;*::§’&’§&–.r3E_ 9:31.193
::a3;§s%;;fi£%§%3%§$a§3 $23151 EEEVEKGET
– –
§:$E’;iEs”I’;§E’T i’.I’fi§é§LE.§i¥S;§$_§YR§§’R 92* mum
W;-*&r$§*@as«;2z**:*v’§; §?«.?ES%3€€
‘V ‘
-Sagmgg Q?’ Pfiilfifl
EEQEER QR? P%LI{‘5E
aaggzgfigmax
fifififififi $F F’i3LI%’LfE
” .§f«:’§s;§’§a.”5\.”$s’5&”.’.=;E”£$::%.;§:; §% }}I°%.?’§SEiZ3§’
” “iii
13,
fififi ffinfiiiéflfi
§’§.&*}'”§£’f!fi” fififlfifl Q§”§’?Z§3E§.
,. 1t’- ..-.
fiflfiffifi KQIISE ¥:”3§’§’Z£L’fE§.
“”‘z”E’3§%¥fiH’EP’£.3″§.r% Ffiiiiiflg Ofififi
{% C3’ $3
F fiER$
.uuIu Ur IEAKNASAKA HIGH COURFOEH: KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA HIGH COUR1
‘$542; £3~$a’2″%: fim mmifiamé 8: %
Ww?J§%§:.35ai”}f§’? afifi §ii &i =3? ‘t%a
€Z1§.€§1..i»3£}i.I.’F? 2151 ‘Eng f:«§]mir§ng ‘mm:
rfigpandex-$3 we
sxréiééa aha ;a:2r:a.,a2:§agz:a1
an Ex; fix mmwm sf
53:; E3 fig wtia am at
Ebert? ‘GT3. Efilee awarding
m :1};g@au1gw in any
% O jg O
*3 ‘§’.;.'”V*1g’s_§é*.§i;zt:§?’*».2,*.§.4-:–,a:3’1.a:?m2″1 mui Fm” tilts rmmm
g.%:at$§ gééfiéiéaxi ma géanda cifimposfi 01′
.”i1’1’fi;:fi§a»3*i’§:5″i»S;z% . OOOOO
O” = chmgmg mmai Eéfiaa is peg-mizxm
I ¥3f aggmmm Withfm ffifif Waalm
Sd/–
fiéi-» Judge