H C’ it
HIGH COURT OF KARNATAKA 3-HGH” OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH
?1:A;a25: = A
3%” §~i§é{‘§I-E EEQUR”? Q? £?fiIG§ KI” E§.HGfisL{:¥Fr5E>
Bfiéfifi TIfiS am 1% my G1?’ atmus? 20a_s.-iitzajgn I
R:»gé::2z§a.i :E%%l.=::~§¥ ‘ ‘ fijrzt F§;1$,%*£1a%’§,}*; A ‘ V.
fififialmr
{am .fiu.§$§;§.::V’ ‘
£33}: V V’ C’ C
‘§’hsa fimts ezyf
Regratsagmmfi £553 V
__ Swgxétetary in
fie 1 :5: -” ‘ ‘
‘
Bwégaism Maimgolitaxa R@?fi1’J£§
” V I..’§ef9e%:g3mn’c Aufimrityg
§a.éw§g_a3ar&’§2§
& Birwm: af’§a*m«’z’3. F%nn?m,
‘”Es€:;”§”&mfi §2,§.i1s&1%’ g
t -1.5 Vflflfihl,
.*
if.’i::*.fis§3:
4, Sr}. “i.:”.§I}»§w§33*aj§
§:$$§%’:.3§.:1″‘%.§§ ‘?'”:.3*:*.:*”$’mr, Eawfi
HIGH COURT OF KARNATAKA HEGHAACGMRT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-IEGH *
3,; B§,””£azz@r;3ml;.
figéiii gain: 55 yeam,
” ‘ re:
Bfiéeizasglémn fieghnai
fifi2m§§@;pma*nt Autimrityg
fizfikar Raatig
Ba.;.,*v9’2-§&ir:3.mw:”i:.*%i~.’-‘. . ., 4.
Efiri g.maam~&_g, fiév, $1’ 3?; am:
wzzmméa, ESQ? ffir R: amzes; $z*i.I{;H?Ei§Iaf*;;3$;, 3.ds§.O OO
fa? Efé: 33%. DR.§s:jasha%a£a;;rm_,”‘;z%._dv. f:sr;_jE4,+.}V V-
$1.}? ia filed’. “.%z*figc§e: 2:25. “flf tlw
Qszmfiiuimn éf §:r1§ia p3:a§*ir1g;’_ my .:;{:.::a$h”«?,he namtifismatian
;.;: 1 Hr3.§%…”?4~.EEt§E,;’§3.._7 -. l5AC}L19%
£fi i3..?fl*§”€% af _ aim $ta;§a:, ‘?m 31″‘ in Urban
diractiuxx
{:3 ‘z§’g:é :23 {miacequantial
Ewnaféiéa E3 °éZ%3:;:’; ”
§;’g ;VO§a: this day, the mar:
mafia: %.OE1§;é__£”$11::ivs%i:~;g:«V.__» _ – .
7w£§fiR
*g3ea3i’ix$:*1§1:*V éa iqumfianixg R éatad
O. pziraizafii 339 gm}: arm date at
2:3 Efim m*é&°~%p&c’m’ve§3r $9 the pas’: af
Wfilg £3 ciirwted 19 he
. the dam fifgmamsfiwn i,&.§ with afiéct finm
__ 1%.
Tim faatta 1’3.&£°f$$$a§”:§E far digpsssai tzef mg writ
§%’t.3C’:iw*:’1 2:333. Em ; «s«:w:+-«as* 52$ fa%tws: /
. J
‘V 7::§._”A aif Tawn ‘ v
“?;’*’-:’.s%?:’: ?§;m’1z1i3’%
HIGH COURT OF KARNRTAKA HIGI-¥R_C(}fJRI OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA 1′-HGH COURT OF KARNATAKA HIGH
hi
:3 {saw at’ ‘am §@tia¥61:2,::::° that try: 3c t
:32’? ‘§:”a§’s;::*”r*;. Wfifi a mfiéf
$3′ Siam surf Kamaizaka ~
£:5,%m9?4, % éaia gr 2*@¥;23t&r;J.a§}t§:n?naIi.:fi:t_=é§££;’:vs:’z:V}f”ti4§fi4$
§3:fiti’£3¥:*;s:z&? 1:’: $2113 5:3
‘thus. u::;a:::%.m g:§ firrafmman V
mg; iémit am geiimmr ‘figs £1:ti$§§a:?§.*{:;}..
gm mzs;m~;z§:> in ma :.f&dra;.ai.12.1 M 958.
fix E»-E:%=ar’§;*1 :m;::::;?:fe}e§=::&:”:’£.:A;:’ ia the
fixbiim ‘»;gm»;:z:;” aifxate am he was
” in the safi
Thus gm fmxrth
E”%§Kéi?Efi§«§:E§§I§”{§,i’i§é.€31’ fig pafifimmr in tha cadrc
. ‘ §@L};.§’§£§} ffiififiéfilldfiiii ware abserbed in
§%£1’*e:;%’I;m*§_§aa=:- 5%’ Tawn Piamfi in
$3′ Erafiamaa with afiwt ftam %f)§gD4..§Q’?*’i>a
‘ ifi: ‘am say 113%.: gurauwt 13:”; fi§ m Qrdar
O fixes £3-mt}: rwpemima, alczng with
<.i,?.%§§"}.:,3"%§ wazfi xwfifmw is fix newly ifignsfitazhaé
E-..a,. g §&:1ga%a:'¢ Mcgraagalitan
fix ihe Puhfiz':
1: {sf ‘1’a’wnJ?§ai:axiL~g
§€,’1?’«§§w’.3}§fl%$§1i –
{mama}. Tm
mtéfiiagxar was pkg as 3%£*Ie:,3 8.1733
mag $3. S§§¥a,1§ $$ it in gay O-
megazzi is éfi faamg % fiéiifi §’§an_:§§e..=,2i’_§g
£;fi.’%%3;ir;fs£1£Eé¥:I: ii; the patééiazisg’ $2: Vf
rm-pfifiaifirgt mvfi aiémm in 5%”
wfi§::;:,:~x}%5g1@3$ éiagmgd; Q?–§V§§_:-25%-.OAJa..§’1’€.J9€.?: m
W,;*:*%% Eraafiishns af
mg jgmafitéfizggr “was dfiectaé
£21: fsmtta 1}’-:39” §_QL%, fiwzmnt ta
pmigiiicsmr win was
firbg»;~%’m»:;:7′:,12*«;*;+”§é;4’5*’O’::$€:O,é’.;<§_
fzhafi wm9'§@7:1g Vfilfirafmznarafi BMRQE was
:::e:~9"'§;E";_é .§ai::3%:–._¢.3€§"' fiireciox wzsf 'fawn
«sage 3:' m23'.=*5»-s-:45s;~ with em:
.-RGH COURT OF KARNATAKA H|GH"C.'.O'i_;3R? OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA i-'HG!-I COURT OF KARNATAKA HIGH I
{mm am 9:25 +:;a,;j§:~: ma; gamma smw
was as Aéiraaczzzxr afi '§'ms°I1 Flamitig
{;§;';«aA,§ _ 1:. ii": fififipuizfit gm: me fsmrtli
« by way of a writ
*§:¢:§:;a:§:¥;pgz-gV*%mO:2:§.7~§,3§; 1§%8». $221: hawasamr. , 11151:: saéfi
wm iaéiafi dfiwfiaed as Wifiawawrz Imving find
ts; éamiéxaw $§fiI1n&XL3.%E§
mmwel V
§%§,S.¥.§5ra$
£232: ;;v»:':%:;§%:2?;sna§ sazbnéiis rm: aha iznpugnecg ~
m*$»fi Ex passfi witimuz r2£::<£j:i::£2__tn F4
i:&am;"z%..:a~:E: .525, {fig gxfiééiigzier mg: a 77:
'rs $m%I*2:-5—P Efiiffi
fissifimgaz Siwmiar af ?§3:§f§ __'§'E'1.:e"
maki zmi. izmze hymn méfififawfi.
W;%'§'..§;=%.i'%. gwfiae to
'$2. 2&3 rakszant papers.
F’ efiatfi ‘Ski? wrch
E%E5 ‘%,.%z;fa% $§:’?:.;i:g:%§V-.§.E~§~fV§:’f. %i3″%§§’%:iti£:§m:* was fzzrad with efihct
‘§.rmzFmmver§ it 31% rwtlxwd that the
pzzmuaxii ts R
_ x1s1:%3w ta him. Izfiaaé, if any Oit
an an ayaisg’ cf tha Cmvwxmcnt is
A Em gsithéxawfl? this “F —
‘:’_ zfzmififzi axfi m eughi as mm mean Emré. Endwd,
gang in W’.?.§€@,,§@4§{5$ em m2r1ner:;§.e& mmem
-IIGH COURT OF XARNATAKA H161′! OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA ‘H§GH COURT OF KARNATAKA H§GH 1
am 32.13%; ¥§.Pa.%e}.E5§§;”§O anti mrytfi ma%,tasmF ‘Z
X
“:3 fie mama 3% _.
-IIGH COURT OF KARNATAKA HIGH OF KARNATAKA I-RGH COURT OF KARNATAKA H16!-I COURT OF KARNATAKA HIGH COBB?’ OF KARNATAKA HiG!-f I
Qfimifiagai am agpmt: €23? fly: mafia’. Sirme: ma
gw’a’fi$r:fi:r is a:zt’:’€;17’k.3@ in gasmafi aakfy an ihe _
gmuzfifif &f aaiifilaaian as}? garincsigwles fif namrai juaAi;i%::t.§§_ ~
:32″ *».z§.gw’ that {ha sigma?
ztxmfi :3:-$3 baa gems mm a: ttxim afagsfg ‘
the
Fafifiraais O .
322% & _R ::1.a;.A’tx?z§,:._ as the
12:3 131% fiat
i O
.&1:a§::m1 in a::x::’::rdanr::e.~.
%”?i?;i*i:_’;1i’%’f:”. $33; that me peiitiomr 7m
notified bafam 3.233? czzfiar Ea
= afi mafia abaulute.
Sfimamafii, lswaflfi ECG? 31$
¥:av;t’¥1’1§nfauz’Wmh.
Sd/A
Judge
$3?»