.. ...........,...... ....,n ..A.._..,._.u ur mmmnm nu.-:1 noun: or KARNATAKA HIGH COURT 0? KARNATAKA man COURT or KARNATAKA 1-new cc
E3 fifi HEQEE C913?!' SF fi?AE{A XI' BA}?
in?
mgmm: mg fim 24%: my SF JULY % ; f _
BEP'fiEE
'rm E-I§3}I*B§.-E-?a@gL.§§S'1"i*=»".'+fE B1-3A.F'*fifmf""' 7
3.3.5
§e.mm¢*; A’
?*A?fiL%H ‘
S§€3§.fi;TE»!v§£32E§ISWg;fif§séi’f:”é _
aégga mg
i¥;;’§:’E_” Qfifififififififi RA HGBLE
‘§Q§Eg;AI¥GA£.f@?j2?E’*–§3IS*’§
ga§%sg%apiva%%:3E:§xo%E%;«k.,%
a:;%mf:*E $3113?!-;§jS=”53£§fis.%.;I’&*–
R25 fig’? £R.IR$ HQ’BL§
‘§’Q Efif*¥{?r£§LQRE $139?
– ¢ Eafiflfilfififi
% §§§j,<§'v§€'iTEs. wjfixawamr
52 ms
* %:~*:g%£§~ sfimgmmmmm samamm HGBLI
;§§:3€E§%r,m,%3:<Q BARS-§sLQRE» ms'?
_.m:v%3*i.%sT;%A;a;§xm?'r 35 YES
% '*2:2;:?; B:-:€;§–m.:.: samsmg
% % % §;g%;*.:;* cammsmnga samamaa 21031.1
Efiiiififiififlfi E13?
nun LUUKI OF KARNATAKA HIGH COURT OF K/ARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HEGI-E COURT OF KARNATAKA HIGH Cl
{Egg 3:»; § E§EE8E§€§;%$.;,
fix}
E%*§§s§;LE $3 5! ‘$3 LKEE 5.
éfififi E4 YE£sR$,E Iisfiiffifi,
gm}
$55’? camam sgmaapum HGBi3 _ ] ‘
&’§§§%Z£.L EQ B£BIGfisL$RE EISTM
§.’§§s:$S§-i’ Sm Mrs ma g;.m§j> ‘
gwga :’£B$§§T 12 ‘ms W33
§’,§’;?, E51′ ma T ”
E3352-‘s:’;”§’ aaaamsmagg ‘HQ
fifigiéiifil ‘fa; E§;fIGu?:;;L§*RE= i$1s’I’; S % ._
k ‘iii;
pm
:3;%;€1;EE:Cé§€s;§;£¢L§f:,;}s:iIgJ§$I§3:WEr.b-£’x’
mas: %
zég §fi?f’SH%3vfi§;fi;%?€DR§;.f&§RJ&Pf.§Rfi HGELI
fi$TEE€4:%§L4.f§’QE=§’t.I§Ti;”3§xL§;%3?E aim’
m%mm,:
V * Vii? Esflllfil YELXAB5;
%gé;z:§E%:;?s;§€.’;%r? in ‘ms
% R;?.;fi.’E” ~:;Hm§f:&$azmR.a saagrapim HCIBLI
Bmeaamz ms?
Ngfigaaiaa am gays gamma (SR)
2:2-:21: §éIE.§EIIYAPP& 3.5:; mm YEL )
‘fi_é;’.§§§’f~F.3 T 28 YES
. 1’f3H=fl{}§%fi$A2¥IBK§s. S£’52%fisR.IRA HOBLI
2%:%*$E;,%sZAL 3% mac:-mma ms?
aga mm Is:{{..II§I’2’AWA ESE]
Sim:-‘:,, %e§’£_3’N£'{PsPP§§ S! Q LATE YELL?:%)
£5 £5? €;’:H2f}Q&A%RDE’;& SARJAPLRA HQBLI
m E££},’§€3~.é.LC¥-RE mm
Gfjfififfifigfi I*s§C¥’I”}E”ER* ‘ I %
WE
fia%’;§Efi 53 mg
E; 2%?” Eajfififi “v§&GE
EE;é:}”iEE fiaaax m.§§A.m3§ §b:3’r§;?:*¢*: 5I %
E;&’§§§=1′?£,A§…GEE 4”?
5% SEJEIBM A 2 % firf_"§~E% 32 " .
Egxéffigmxm vamifgfi-%, %
5E€a£E’E §–§m§.$I §3;«fi.§§€?;é2%.E;;:§Eé?:f;?§i””‘.?;~§:§U’I’§¥IvT(:§VV
amsgéamgg «lg-*? J
‘R:-.3
M ;
3; £3 §.:2a*??§«AN%3:+§.5.§<.a;f2*§m?A?PA k%kL
.?:€3Efs§»!j£E.%%E}§§Tv 45:3 '1'RS–.: %
§;s:::f*§~:%Jm3ma%vm;1§E.
i,?sE.:r3;::z2' §=§s:}sB;§x£ $33633 may TQ
Eg%§%a§%»iQF:E 4%'?
$
wga I;§§’E}5:s,S£§fi§._ ”
fizfirfiiffi 4;5¥m %
. Egg?’-§%.E V “Um &m.;i:t.;..#¥::’:E
, 2
§:g%&§%%:””;:«;;:_Q&Ex #3
% ‘=}Efi,§'{£>,%§,Qmi
% gaaa
Emu
,m§a§a;:s sgmmmsafi
RE-SEDEHTE
{Eh}? ;%%$&$EE;$H
V 47*
FOR R5-9,
ammau §'{‘.’R§,Afi.F;;,R38r.4SB,)
V-\I\Il\I \ll’ .u.m…..w. nlun \..q.u;(i ur mxwmmm HIGH coum or KARNATAKA HIGH COURT op KARNATAKA HIGH COURT or KARNATAKA mo:-1 cc
V ‘E’§§E$ 28%;’; FEEE E36 43 R 3. {xi CFC AQABEST
323$ %ZIjé§{§E»H B5333: 13$3..2§X% PA$SED Q1′? I..A.H€}..I
€33 4«’?E:Ei35fifi GE TEE PER 133?’ TI-E FHJIIVIL
HGH COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNKTAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CC
Jzgma §:s;%;m%g3, Bagmmas mm .”‘__’DIST!
Eaggaafiaa, iagszseassam mfim mm £Ii£>’GII3;9ILkR 1
& ‘2 cm E3-::%E ‘mm Rfihfiii’ G? mwmam C:RfEEI§’OI¥”
§Mfi%%$&mm%R ?*aum*
agsfil an 53% ‘ar€i_ei?$, I7
Cami :;%.a§2§mmfi the fa :
s§n@§gHfO=lIw
mmméfi f¥;_%:tu has filetd a
memrx fifiitsii §&~– }. E gééyizég at’ the
agkpfiaij am the s’L::?§%:’_.._;as;::€:–‘;§;2:f present appeal has
men Eat; 21%. the parfsm
am.11»:a42a5iL ‘ I
.3 $iE$fi§§1%§ -5 flag memo: is mm m
r&c;m:sr§;} v TE’:2′:§.$I £3 éimissaed as rm: pmaaafi.
-in
xudqé