” gay SE: £3 %r§fi;§*-§:’;A’;~:::$?§
hvlwnfl us mnnnnu-snn ruun uuunv xv-uuwvuunn I-nut! \..u-uni vr AHKNHIAIV-\ Hiurl LUUKI ur IKAKNAIAKA HIGH COURT OF KARNATAKA HIGH CCU’?
:2; 32$ mag mam’ as? Kafiségram 2%’? gafigagazégs
mma mg Tm gash §$€’:” 53;? $3
§§§*m5%m
EEQ §+:Q§€*E:,E 2s§2,;.§:§3?§§.:g
izzmumga ?a?rr:f2:;LL§:@fi%~%%}:; kQ@1é*’.j§::%s;;;aw:%kk
BEYW Era’: t. T’ :
F§}SHF S;~C}.VEE*§}€fi;£"E$H mm 25 YE'AR$.,~ A
mm: m.§2,,w=2:: ‘_’m£&’ R§§;§§§,’-.
‘ ‘V g5_’§g? .
J.§,§§§s§fi;R,_ .2 ._ % A
fiawaamgig -_,.l%:§§€3.€’}V%fie.”‘-ff.–. °.___. ?E?’?E’,?§$E°§E§
{BET 3123: §;*;;:§;a;::~;m§ ‘ ‘
fimgi _ % _ .
13$ gizazfg aé? ;§s3B~$;1~f:2é;a;l*2*;,;a;:a;«.:s;’
:6-3-5.
%${i~f;e. % %%%%% ..
RE?’aE$§i§*?r;;§ 2%
a*:A*£:s:’:.~:§§ g::::%:3*$:5:%%%{;.’:§%%:<*:aE§s §E§F$E€§Ei€'?
Pefiikn fig fiifi aznaizer itimfi -%a3§
§%f~.;_§:'–§C'1§ '§:;a:f:z; reieaaa thfi §¢3i',£'¥;éx§:<:z;*:z* fig: fiaii in €;irg§§s§¢3'§§§ EQQ8
" aéfié '$–§;w§§@fiQ§?§2%§ arisi gag? ziumhémfi. $13
' .f8f;:fL§f:n%{}§ 2&8 §%E"§§§..'£"§ an ihfi fix fif firm ééfiéfimzgi City
. V T fiéwéi %3a£m"m giaxfigg aégrgg far §";§"E figfifififi mfier
gsfiatiafi égfiifij, Efiéififig 3%? af E@ 33% fififiiémé 3? 4 :3f
fiéwgf ?mE:ibi§s}:3. fiat,
LUURI or KARNAIAISIS HIGH COuR_¥.-of KARNMAKA HIGH COURV OF KARNATAKA I-HG!-I COURT or KARNATAKA HIGH COUR? OF KARNATAKA HIGH COUR
"E"E'@ Ffititiszi naming an far fiffifiifi iE§§§§. mg
Cant': mafia the fgiéezswitzg:- V
'I'.'f1s gifififififififf $5 the §"::1$§é§§i1§£é;"§fv
zwrrifié ma dszammfi mg.
all? 2%’: $55, the fime sf
gm: §s.2§,m<::2g~ afi {mag
he was harasggixzg afmr wiérg
segparate fiazzeamgi. Gr;
‘2i3,’?.:’Zfifl*?’ at flZE.gfi§ ‘ ‘$3; fiutifim a
‘ 53$: zine §a:.::§5 gérmaté 22:? gm}: am
‘V ” V- _i;3m::s,gé;é_&ri@” ‘
wcgigfii ‘fig 2:115 fiiémgi finé it gig
“=..z;::’.2’§ E af $3.} ¢ E’-igswaimfi iikfi am’ 3 mgxfi jig
* ifi gxggilififiiis ‘(km $32 35 aarigg 8:3 mafia
fiififiéfizi 5% .:- L. ‘I.;;;-if ;.;E’-:
4
~–
Iudde