EIGH COURT OF KARNATAKA HIGH CAGUIRT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
us
j–I1.
an
E§’f§E EEK fifififi? §F.§fi§§fi§EKfi §?’§&§§£§0RE
fififfifi 23:3 ffifi gmmy a?.335$9r Efiéfi “O”‘”‘
.%°F’°flRE
fix; Kfifgfiig fi%.$E£f§$EfiflH§fi fixxyrgxgsgfiséfi °.O
£mL§fim&mw?w£fi”‘
mm-any-o—–….».—»..–
g gsxxga
fit: §*§.?=:I°-s§J.F%.Efis§§7 ,
Efiéfi §E$%T 2% $3323 :
gga aa§gx??E_ ,m,_x
§§fi&RX§TE 9mg?» 1 g _ -.. »
§;g§a§a.§§3g¢: Ig.~ ?: 3 ” “A.’**–m.
aaaazz EELSK F»{ °-j,”x *”*C ‘Q
§&%%fiR$%REfij$£S?R§:?x5t”** ‘;’,.. PETITIO§ER
{Oé§§*%§3 %§%&§%§ g agééfizaygfi:
….’~….._…………a
$§;%§ 3? E3ggA?A§a
~_ 4;? gaa3§: ?$a§$z’$?A?z3§
u_fifl£R£§_?E$§K .., RES?Q§EEfiT
.§y $3: HG§§k§?A, £t$P§
“% §:a$§ a;$.§3% $a,?.s E? TEE fi£WECRTE
J ?%uaj?E?E?E§§EK ?R&E§§$ ?fiR? ?3E$ §G§*B§E
Tx%.g§Y 33 ssasaa ?a EELRREE ?§E ?s?a. 9% 333$
‘? $;§@g3%éf§8 PEE§E%§ $3 ?EE 5333 3? ?HE C.J.
‘)2 a Jm§§., Efiflfifii, 2% £%.§§,§6fQ§ $3
Eagx gm: $33 ayygaafi Ff$§$$»é§$wA, 386 Afifl
~j:§2 Ef¥’3é zgmfi
“:”””§~3EE~? E§*’§§”E”EZ*L”*?%’ 531% ‘£§§1§€3 €353 Z-“LEE §IERE”‘»E1’€$ ‘I’?-{IS EEAV,
>.,2Z?§;£§’§§3′;’§” EFEEEE ¥”§’:?E E*’€IEz?;$%”E§*§§§=:
xwfi
9″ é