_ 5-Av; I ‘
IN THE HIGH COURT OF KARNA’.£’AKA9
CIRCUIT BENCH AT GULEBARGA
EDATEED THIS THE 1&1-‘H 13m’ GE’ F£1BRUAR..Y__’42»é’j 1 ~
PRESENT
THE HONBLE MR.JUS*:FJ’1fCV’E £K£3E{ZL?MAf§;* _
A’ N _ :3
THE HONBLE MRs.JUs’_fI§fTE _B«V.V.N;4x{}-;%RA;;IfHNA
WA. 1\s$.§§>'{3~%:4/.f,20:’fQ” RN?)
BETWEEN: H
L NAJ1»zUs-a’N:’j;i:LA BEGU1%IW;’jQ”AE3E}~UL- SATFAR
Age:3;8″‘f’?+AR$-_V ” .j . ~
ace:1+1Q:1s;EHm..1;5*~.3 Q_
‘E’iALUK 3:;-:>%: 3?; Mi’ « .,-:3 31%
A_ _ _ H.A?PEM4AN’i’
{By 531″}; AMREESH AIEVJ
AN”g;1> *
‘ §. -*§’§1’:é;: §£{_.._SUB4§EG§STRAR
– ‘ ~ VS”§A’§”‘E’®N RQAD,
%f:*;g£;;;K ~e%~§}ES’E’,R¢K§€E§UR
‘?%~iE §}:E’S’E’.§{§{‘§§S’E’E?;AR
&:f{;£;T:0N Ram,
w
” TALUK £1 D1S’§.’°.RA}ICZTHE)’§~?;
& V’ ” E{AJEE°’*§ [ERA E{{£’E’vE3%E% 93 TEL Eff} 15§Tif§;’\.L RAQ
Agéé: 1%? YEARS
{EQFC : Si} Si REESE 5%} Riéf U §§’i’U RE;
R ,5 E} : E§.§a.§..§_J-E} R C {}E.,{} §”‘~§Y§
..w?v”~”””‘
. ‘<,1.i;$n:ié$ e=::§ , A' ' ~ .,
4
i1’1i.eFfe1″i:1g Wii.h ssucfh {}i.”(f§£;”.I” and W11<:iT.E1<;"-:2' may orcicr
pass-sed in fewzmr ::s'fi1"1<: p<3t..i1:.i<)ner wcmici 11.121 cc:31.;1§t;:%':'._Vi.c7
ihe: <3:*d€r.{)f 11171.15}; €?(}'LE}°.'t in the ai'1:3re%s21i1f<:'E&::"
pa1s~::se"E £11 t.1*":C Séiifi E33..E*'.£3',.. Caz: »?;§y-E_'?1i_§§' §":01:':::fE:_;
Thif z::rc:i£:r (sf iI1jLi1'l€'.i'i0I'1 grL:–1;'fia:;ci i'ri'v-R.F.AT;¥§E3C}';'€}.£3 in-. L
0p<~31*aiim1 and t'here'f0_:'e, dxxrirfigihé:..;QeI:dé%ne:t?;£' Sf the said
first a,ppea,.I, the quest4io'I1*:"3f ;rV§ff€<.ri"éri{I'1gM avjiih "£116 orfier of
the Iearzled s.irL§fie Jud fe whic'h«.::1s in ééafiformit. 3* with the
order sf thé' S;_L1 bfi"'E€(::§§vES-t:£fE_ifV§.'W.éu'£Vd inset arise.
4. Ths-:>. {§€:§€ji£’.i.V;>Vf:::rf.;ij;:pa€?12121?. is e§1t§t.}<:(§ €10 Siiiih rtélief
as she: 1:3 €'E§fif§'€€i"'Af{}._ §§r:_ i¢£vv in pizrsuance of éhé order
's'–fiV:V|V"n. ,'\;
pas:g$é:iLA.in R’.:#_.A.bt3 gfiifi. 1:
,:.a»s>: <&$? 33&%!