…,….. VII nnnawtnu-\I\H ntur-I LUUKI or KARNATAKA men COURT or KARNATAKA mew com:
1% THE HEGK COURT 3? XA§§§TRKR, BA£§AbQRE
§R?Efi THIS ?HE 13? EA? Q? ¥EBR§ARY QGEQ ,
EEFQRE
?xg HQN’BLE fifi. 5US?ICE RAVI mALzg£?#”5f* *’
s.p.§¢.s11? SF 2ee8§5x~c§a3″~CIy°
5ET§EEfi ‘ « u h ‘
§ SEVEEBRA KERER , ,
556. &&TE v % 3¥A%Y
Aaaa 45 vaaas
Rffi. E R6. éaéz, ,u_f. r,
ajx caaxaa, 8TH’MA£x;’2%aa$T$$$
?E&AYA§&G&R, MYSQEE.’ ” “=”.’»
~”-:=V-_gf;;]B$?:§:$wE&
fay sri. Mgw§m}s$a3;.Afi?§c§?E§ “”
Egg : . 2 . 3
HLamT%?é:.%:<a%3r% %
s£¢.=c aAwAsa;.a&fififi
Rfififi A§Q§? €2 V&R3v"
R?fi.’3RH§HER&*¥§;§%&E
sg?HAmw§_a@BL:”; ”
‘_xA§AAxA93ag ?Ah$K
._x§gxfi§ARAM’§r§?&z¢?,
‘ .g. RES?GfiEE£?
{3y”$zi g g.s§a$s§, AE¥§A?§§
§a;g,g;§, yzgga uxaag ggvzcaa 22% fififi 22?
. “=§y.,?xs* ¢$§s?:?§T:a§ $5 Efifiik Ta Qfifififi THE
“égfiggggfi fififififi 3?; :§.4.2§e§ yasagg av ?fiE
%H £a§&m$n czvza aaasa §§R.%N}Q AT T.¥fiEASIF§RA, zw
jffi;&.§a.4z2§aa vxga Afixmx ARE $35 $3353 3?.
fZ§.3.2$§3 ?RSSE§ EY THE &E§RRE§ QIVIL fififigfi
{3R.§§} 333 JM?§., T.&&ASZPfiRA ZN
0/fir”
…….,_. ‘MI! .\…………W. ruurl wum Ur KAKNATAKA me» count or :<ArzNmAu<n anew COUR1 or KARNATAKA u-new cou
Q. S .?ét'.'}. ?2§f2§C!'? VIEE Ps.NX-J ANS C€3*§¥3EQL¥E!*I'E' LY
5:315:33 was :.A.:;s.: amass 93539. mix guns 1 Arm
2 {:33 mm 2%.
?his yatitiea aaming an fgr §raiimigéfy .
haaxing in ‘B’ araug tfiis flay; tha $¢ur: mad3″fh&
f$llawin§:~
GRQEE
None aypeara fer the °part;ea{‘~egen Ethough
the mattar was taliad an fiwagééagaiass.
2. Eetitign sféfiafi ‘di$mi$35§ f$r nan»
§re§acutiafiL ,”~”
,&§d/~
JUDGE?