1 KARNATAKA HIGH COURT OF |(AR¥\§ATAKA HIGH COURT OF RZARNATAKA HIGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA HIGH COURT
fifififik
§T.%’E*:fi mm vmf me psmgmutfionix tI:i§:a;T1.C.’
@@m1«.L;§ma:§. mm __
Elm-:2 17%;: Emuzgmmafi $33′ mtg’. fiiaiéfg’ Raygaahri,
mm rmi. bat is amw; O am: Tim
gmtitémxtmim” lémézi ~E”§ *f§a:n;5V Vfgyafiemamn surf
Eafiwwgzm far’ Eaffizaesci ms hanflmwr
maysatfi-a%.?a:€:fxi’ é§:i:§’T gmtitimrzer hsrein, a.
ggammmafi finger Em pimkmi up an
imn zsmarffij :s.am§;T Efl: ymmifizm in glfimua
” ———-
Wim ham? auataiiifi ixgjuxfim 33$ mat {if
~.E%s._ Erma; ‘:;::s-mm d%m?=11m°gw fmm 1:113 hmyital. Tha
sa:z.z§ thra §3:aeti”%:%£’amm> Eufmrsgimg mmmftiztafi an afimlw
§?.:*;£”a;%.»rV3¥;is3»}’§_aO§*;~v}.e$ mifiw mmtimm 33% iami Eéfi Iéiif IPVI1 afi flfim
QM»
mafia .<:::m::§;m&T§ 33:3 mlafi nut. Wm Emiri afimawi are mat
m:::,~i1:¢s+é%*aa€:$ ;::'s.f3;x'13*;-a}w.§::§},@ mm i.§,!®afi'1 at ixnprisanmzzt fax"
iifau Wt"i'§imt:3;.aa* 33% & pa-3:m,z1em'a: rmidant csf tlrw
afifiram giekamwm in fihwz mum fiflfi ramlclfig tlisfiffi since:
R .£iH~xx\_C't;'*"""""
__ .- … .. ,………. . ….. . ………….m.m. m Iunnn umu wuwlumsxuu .:n nann-s umu \-n|\-n\-nu):\n| .:n nmrn Lmm H’\l\’Il\’IN}l\f\& .:n nmrn umu