HIGH COURT OF KARNATAKA HlGi-I OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HiG¥’i C
P’
E?’ SEQ? £”%I3′{.:*’§a”3§’ LE’ ;§i§..§?’5}’§;?’fi.K.% £3′ Bféfifififlfifig
agrgm $333 TEE :9″T5§£ &?.a$a§ $388
ggrmxx
TEE Kara-.33 gsm,.:=’z;” -:53 3%Mz{3Eaa*;.;;””‘~*~ :’~ ‘ .
§.§,§a,§§§§i$§§? §$&g¢?; 3u
E£’3″%’EE{‘sE
1 $§EfiTfiA R333? A.
5§a ?E§KR?ARE§§?’_*
Afififi 4: ?EAE$ ”
?AEE%%R% V 1″”
Effi £fiRfi?fi§§E§§? 2
RSEE $3 T’:r.'”£-3.;13s1’3:.g.’~;’§-{S ~ ‘
fa.)
3 gs’-EE§<»2asw?A–._ ' «-
S; ~WE§”&Tfi§E§$Y *.=
gags %2.?£Aa3_<.
_&&L A3g”2;§V,’»”« ,
gm; &Ids.E£RZ’mFa?i 3:3. z.¢;?.rs:§._
333% ?&§fiK =~* ‘
:13; 3’2″-3==:i’-<:f:j_ _ . . . ?E"3'Z'E'Ii3§§EI~?iS
A'-u_ §3g;§§s $aag§R%T§HExA§ Assnczawfisé
fi&%%%3flR3§%fi¥
'nT3§@'§s&:¥%§Pa
Efiifi 43 ?E%R$
" ~:a::..:::r §E§%.§,,aL§xER%§ER.fi.
} Kfihfii vazux a E3$?RE$T .., nxsyemnsmw
"}""f'§?{$ 34?"? FIEEE §..2"?a'§Eir"~£ RE'§"I€€.:;¥I$' Z25 EEPJE 23? GE'
C%fé§*§S'3"'1?*§'¥§'3"'Ef.§%§§ Q5' Z§é$EPs. EEAYEEQ "'§'%'.3 QIJRSH "SHE
E'%i?i3{§§*§"§§§ fififififi Pa'? gfiffl-E', F'?-.3333 5'? '§"'§fi'E Lf3?é.R1"€E§ E
3=.§3?E§z. fifiiffiii a3'i}§%§E, iSR.§§*E§ ?€:{3i'.:P«.R 3%} I'¢iR,E'§{}.§1fiJ§,
§'?..?..§§i.2i§¥:E7, fififi REES '§'"£"§E l'{§=§§"§5$§§E§ GREEK RT XEQNHE
I-III.-rt: uuuxl or KARNATAKA HIGH OF KARNATAKA 3-IEGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H16?! COURT OF KARNATAKA I-fiGH (
net
0'!
an
gzayfir amaghti $3 E.&.¥§s.§ é IE3 is Emuafi anfi
grapar anfi 1 as n&t fixfi gag' exrer in t§é F_
ifigagfiafi fiffififfi or any gaafi gramaé 35 auah fi5§&Afu
gut by the $€titi%fi%$$ is t§§_ in3%$atf.Qri%
getitiam. 53:9, 3&5 writ geti§i$fi is §ia$a$E§§fT"
53)
3 dwvmifi qf m&r§t$. Grfi%r3§gacc$f§ingiy;”
W’?!
wr