– uvwnl ur cu-uuvnunnn nusn I..uu§<IV Ur IKRICNAIAKA HIGH COURT 0? KARNATAXA HIGH COURT OF KARNATAKA HIGH cougr of |(AkNA'yAgA }
–1:3
IN TI-Q HIGH C0333? GE’ A§@s AT
mam THIS T352: 13″ gay my mskmay
BE E’OPQ£
Em H€}I~¥’BLE REE.Ji}STI€3E
FE.E*.NGS.320911.f2QQ4 & T.32992;’..2:::s«4{s¢,:”.;:;*i:3′ ‘ V
EETWWH
rmnaarmm nanny
AGED A363? 53 yams
A£§RICE3’L’I”3RIST ” _ V %
UTT I % ._
Bariazmmz f}{_1’aD”.§’I-§_. “mLz.v:{‘—‘.’j;. ‘
. . . EETITI$Nm
f CC31’§JE-153??
{BY 39.: V
AN!)
……-nu.-an ”
se–‘ p.sa:$Z’.32e91%.€2oo4V ” ‘
warm? mamas mam
A BAbI’G%’;I}i3F;E’DIS1’RIcT, Sm~?GALQRE
2 \°im””‘as$ismmcamas5ImNEn
awn»: samwmzvrsxms
sM?m
mma, gm mmxm
A.K.CQ3;QN3£’, méammm
6 m ma:
39.23%:-“:13 mm iv;-2.z:,::K
amw Mmgm wwwgwmimwm gm gmmmq gmmggm Mmwgwfigmwm _fig”4% ammmw fi]gflt%yg§ wnnuwaamxmwmma um mwmmm mm”: mnawaumnmmmn an xmnmw mm”: mxvwawazvwu ..1n
1 \…UUI(I ur nA:e:NAIA!£A HIGH COFIBIZ: OF KARNATAKA I-IIGFI COURT OF ICARPMTAKA i'{IGH COURT OF KARNATAKA HIGH COIRT OF KARNATAKA i
umzum
«*3 STATE GE’ TAKA
BY ITS SECRETARY
REVENUE I3E?AR’I’Z°$I’E’I’
VI]3.PIPsNA SOUDER
EANGRLGREH 1
{BY Mr M C Nflfifififlfififl, H63? 393 R;1;;E §’4}fW’I
SKI A SHI PQR B:-‘3}
w.p.m0.32e91;2aea Isasxnsn fiflnfinfiaamicnss
226 ANB 227 53 THE $GHSfI$UTIGfi_ GE grmnza
FRA¥IfiG Ta Qmasa sign ,Qan£R”anT. ’22»5.2Q04
PASSED BY R1 IN K.$,¢,s?.g§?E5L’MQ.5 as 2094-
95 VIBE ANHExuaz~A AH? ETs;,’ == *.
w.B.xc.32cs2Ié§¢é~F_”«L»’~
1 fiamwsgficiafiunayfisk’tcxmxésromsn
BAgsALsag.pr5Ta:c:,_EAN$ALaE
2 THE=§ss:s?§N%«éagxzgszsxma
EANGAEQKE s3§?3v$B–nxvI5:0x
E&N$ALEE ~* =
°=3″§E$EKfiLAHHa, EAJQR
‘_ *fifQ Efi$EFPA
.,A;K;:oLcy$, KfiSGfiLI?fiRA
‘ ‘§TTERfiH§LL£ Hfiflfll
.5AaGALxE SGUTH $ALUK
~7ir;f~§ srétfi SF Kfififlfiffixh
“* 3: :rs SECRETARY
‘szmammmymrar REVEHUE
u”=l _§fizHAmn sanga
RE *1
. RE S§fiI*¥}3E1*1TS
£33.’ XE C.’ BE§; E, E-ESE»? EGR. R-3., 2 E 4]
télr’
JW_,..;R3S§fiHfi$$TS,i” k
3aH@u@w%mmmm&m$finmmMma
in-[£553-i ‘!!\I’Q!!§r9l’%flMH’\i’..E.(\ I\i0’\I\I’$. I amunea Vt….u1wAmAInm..:m m….. …n. W .. Mmfi