. .._...-. -. ... ..-.-.. ......n.--. -..u--- -..vu.au\u vs nr-Inlvur-III-Il\.M I'fI\.'!l'I LUUKF U!' KAKNATAKA Efi THE 8135 C0fiRT SF KhRHATAK% AT BANGALORE. anagram: *2':-:15" THE 13"" may or amonzx 2999. 3 EEFGRE : 'IKE? mzwans HR.J§}'S'I'ICE :«r.K.9A'.r1:I.;«} mm £3'E'£'I'I"IQN 1.312.351 93* :zoi't:-3:12-1»::. m!?3}T._ BETWEEN: N.$Pd*IEP~.£sEP-.RASA1AH, sic mmsmm, A553 3338? 56 ?EAR3, ?ii"£.'i cuss I szazsrrnncma... _ :=::a.::2a, £<5E'1'HRAVA.%'E-II 5.3.5
. Rem, : g
CHI flRHfi–LLI;1A}L’ . I
Baflsmmg ~. ::’§«5:.*:_’=–c;::i:’~.–.__ V
… FETITIONER
{~Ef§r”!f:R’. AHVOCATK. 2:
AND:
ix. ._ ‘r:»§$°’s’;:,*eg*:=Ev%– or r<A'R"'1\?P4TAKA .
. §EPRE$EHTEb BY ITS EECRETARY,
_ fns2i;=-1,3=:.*:*1=~1_.AE:~zr:*%' ..g32'«' cmmsncs as
" ::~s'§:;;.33'?m';'£_3,' . E". 3 . Eu: EJ315363,
B$§£§i§AL£"1fi'£- 559 6&1 ..
2, ma aasaébzaavxzaa mnscwoa,
.. §EPAR'}'*§§E§i'? :32' 3c.s.a.'r.::. ,
.f»SfiEHTfiIfiA£AR, BGUBLE Rflhfl,
',BafiGALfiR3.
._H ff-:~m 3-msmzms :31 maven,
‘nEz>3m.msm my 3.1~:.’r..::.,
$§Efi?EEfiAaAR, BQUBLE RQAB,
sazqmmraa.
nu. ” …-….- -.n.n-u u..n.a–nu us nu–nun:-ur-nu-u In-var’: uvun: IJI” RHKIVHIMNH ITIIJHI
at
I33-
II
4. E have heazd the learned. Couzaael ft:>x::___
the patiticnsx and lezarned
Gevemment Afivcmata fax: the first 1?e$1::§:_§riT;;:€lfi’I:’1″x'”.:V: :”‘ “”
and the learned Ilaunsal far .r$;j$.;::<;::ax:ie33.7ti£95""–;?§';,.
andfi.
5. After czmzafzzl paruséélfiicf
availabla an xezzcsrd, V iiiI;§t,’–§ir¢V§pt
aeeking a ciirestian, 114:1:
submttefi any to the
jL1I:i3¥z.:’i.i£:!’ti<}!i§3_:/ ta their
antics t§:g§"':} ta deduct
the rayélfgy cf the Judgment ef
this A2V:.'<;ax1ri': * matters: and placing
da~;.fufi*:'%1ii:E$"' in suppmrt of him sage.
¥§:i,_th;:.szii: : "::Vaér.ii&t43js";:in;g his grievarzce baficsre the
::az{pAas__f$ént. ."&'§1'E:hc:rity, he has came up baufcre
£:':;s.3;§.?;t with thia yetition. Hence, ha
rerdxesex hia grievance straightaway
this Cmzrt.
E. In View inf facts circumstances of
tha mafia as statefl abave, than imtant Writ