mar um me:-1 coum” er KARNATAKA AT BaNs:§’ALoRE
mam fifi Tim 23″‘ mm” or i ”
nmfiozwamm J
W.NO.11§1’GF4″‘–€3_O”‘- O ‘O
EETfiEEN :
PAEHETAMME f’a_ ; _~.2_-,
ESE ERTE flflNIYA?E& E 333123395 REED?
asfim A336? 72 YEARS, §C£:fi$U3SHQLD
EE?REEEHTEB_BY;HERx£QE£_GE awraaxgy
HSLBER 3;fi;gvERKnTE$HVA’:=-m;
Sffi L&$E,mfi@asIfi3A,nz§u3 .
A533 3333? as YEE£S”~w ‘ ‘
22sz§:§$”‘w,mm»§3O'” ,w_~
§A£As:EH&_REp3$’$AL2A, KUSSR READ
EAaG&xaaE=$6Q%a$$*u”
‘- ~ – “{*.*.’~»= … PETITIORERS
_{sy $EIISflHRRWHE$§E, ABV.,}
§£?A£TfiEHT€§’RE¥ENE
EU¥ERNMENTfl%’KAEKflAKR
. m.3;BvrLmQ§
* – .O O vmwsmga-swsecmx
._ “‘–€;=;§g’js:9EcIm. mm camzssxomm
B§i%¥G:F.LORE mm Dmmcw
‘»__35aGALan£
$33 SPESIAL LRHEBAQITISITIQJ GFFICER
…u.. uvunl ur nnnwnlnnn nlbn EUQKI Ur KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH Cl
PGDIUEE Brisfii, III E
‘§.’s?.I’*Ci1’fi’EK
°@’°A
BANG}-“<z.LG?.E-55§3QG1
-nun LUUKE Ur IKAKNAIAKA HIGH COURT Of KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CI
SHEER.
Nana aygaara far the §etitioner_n§:Ed§yfi_
reyrefiantatian is made by them when tflé mgétérf
wax caiied nut. Petitisn is éiamiaaad fax h¢n 1
yrasaeutian.