EOURT OF KARNATAKA H1614 CCU!!!’ KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COU!
‘§%*:§;- ;;@*?;:é%§§:?:%§” ig a%’£’&é§§’§é% 33 same 5;? t%§e.,a]a§:z$$é Em
Egigfiazw; %?a£::’:..i’~f.’%;’§fi£’::i? gefsdigag iréaii Ha :5
fi§;;ra%%§fi§:Efi:§ fig mgesgtf 32% §”‘:§SW;F’s-‘°éfi”a*&t’;§’*£2’i’%§:§:’f§’3§§’§*¥:ifi£f’§ :§;2i§’ar”‘~..
fiéaaiwz £3-3% Q? €,’:::?**£U. Szgia §*za%$ :*z:g;s’£:..?§§$§»._§’§j:$ct%§€ns ‘?£:;:_’§hEé *
2, ;$%’a:}-SWL§i§$:_f% fiaéé M. 3.;3&2:%m wimérg ma
in
-_ %?..7’fii.;€fii”~*”%§§&§%”f”‘§§E’§§’; ;%va¥%EE;c§§L’V*ia5t§a”:?:$:f§TV”§i_i;.$’._:3§ mm. 2535 gctisce
I???
§§’¥%:$:”§ Eééa §;$ss}%’:m’«..§§’vé:fi§:$§§’§¥as west near 3I’sa%k%
?a§%££ f:}3%a%%;i$%%””23%%?§3′–a’2%1’*::§E%e’§g::§§%§§tiaén they seasmhefi the area
322% saiésa aggmacma mm 2
e§::§;;,*3’é.*%:a*;WT:*§:~;*a g wera aggs-ahendw at the
s§$%:.=._ %’é*é&%§%e’s;–. %:*3;’–._§€’§::sl5ess%$;*s 3%’ wxigr %a§s and sassaméérgg
as §:2%$rm&§ ta $328 gaikra: effiaers.
” U’ “:”U’%g§r”:’;%’§%;:?§:E”i’;:'”&E$ was szgrszrmmaég ‘§’%’§a $%?’IZ.’.§1 ravaefiaé
% p–e:*’5$%1$ aggreésagéfiafi éwaé with them taxis:
%a§§;z::::=:~::%%;:a%:+2§:”z;;s_; zzarztraésamd éag gmja ¢§ vagémag Qaxaratétyk
.f’EV’§i§:; ssgmg: é.-mg mmrfiaé is? itééa E*«%§§mza:* mfi aacaawd were
‘_§%§Tfi§§-ulfiafi, ffiéasé: 3;’ §.::i’:%:’§°9 fire figtwaam this aga gwasg eff 12 is
32% “g%:”§ mg mgémad wage aha jégriéaéisticzgtai £$£,§§’E arsé
uuulu ur ISAKNAIAKA HEGH COURT KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF XARNATAKA I-HG!-I COUI
Eiézgrafare sazfiffiaé §’,?§a§’§ aim §e?§t::v§i1ze.:.§%i:’§r:}aE+.;». vvmaée
aw: figazj gfiétéw E3 aséémésaai ?e§?ti_::–§ia’i”4″”:*;s§L:’—-.§:%azL§’::’:aa&
&?”#§%£%;§«3§%:::r’*g’ $32 fifié gmgésé fif %gi.$ ggmga’sé.;:i”;§:éz§”%:’§”§ai§<;f;ié§E23§"~..
zmmiiiézggéa:
ii} gifiéfitiaaaaf £5;-‘_ ‘::§l.¥_ §$€t@fi ta’: a’g’2;§5v$f§;;’4–v…ba!fi”v:::r°$ ‘i:.!:’§$
:
r;$%?~s§§eji§2§s§§; §:.:.§s_:§__ aéariaaarzg’ Vérgxtesigatirsg
§&=’:;§,.:g;~4.%%;$,:;v%:;a’*%%:rv+§T;e§s;V ‘¥§’%¥;%:=,;§ “;’5_9;!,Ca5e r=m.z!a::i2am
,’;s:’.ié%’§§’§§’E’%:.””‘:’..'”sg5£’—2*’-.”}{” §’3$’&%f. $2′: his
H fifiice? may arrest
§1§:”?: érs §Ls§’§V;:f_ag_;%;§::$.;.f§;:;~;V?V%–§Zjfi;’i§’Vi:’:;’
Em fisgii -‘trig? Court,
zfwéa ss§”1§i§ fig ¥’*%l!.!li’&%’%a:”; fi§:€: ié’;’;££:$S afi bmzé far
7- Ls’5e?2§.V%.+%&za_V_VV{s3V§;§rajv§*ies ‘Fm éiice mm 5::
x 3%’ %%’:$ ;§:.ir§%§:”:%Ee:’aai
;?~eg%a§’%’a;:.%2*;§.:t_5wEvs=:{%:’:’%;é§’_§v Vi
r**”w
»””**?§
W ‘
°”§”‘?:$ §§s:;£:§%a&§3v’-.’:§5?§’:::’%5’§ may? fiifi aiisndarsca éafsara
‘ “3;%$%a.L,§::%’?%a§§a§§€;a:§: gaéészraa étatéan aesrary uwaic: srsré
S.’:;’~w?’::gé$ ‘:”‘%”a3:::-‘*; §.,a.§r’g§ ta 3? gm. r.§r:t§§ the “mat Es
V . _ VJ ::%:{?:%;:::§éet%.
aw”
. wvunl ur nu-uxnntnnn mu!-1 L;0Uf¢T I2!’ KARNATAKJX HIS?! COURT G KARNATAKA HIGH COURT OF KARNATAKA HIGH COURTOF KARNATAKA HIGH COUS
ééa fiat Eagva fiesgém 3§”xa’§$§$F’: fiésar”
$i§?*:;%*§s::%.: 3%-r:t§=§@s::;t §&§”:2*:é’§sé:3:’: :3?’ $a$1§ §a;;£*;..,_”‘3’::;£ges
Ha aéwéi mt §”.§§”i”‘§g&%” wétéa ;t§*’é7fi”‘-§’a**:r:§e}$f’é.:»$:_:,§’%?sfga:*§
maiaréaé 35$ Efiéiféfisfififi ag:m§»…s:§’:.;a§%*~.::§1:3t §;a:;;.;%je ~-_V
amt; Emgséimani $§:a%,g*%§§.’–_ ‘ ‘
fififi;