………….. ‘CI nmmlvntnnfl Haul! bUUA’lA(.l*§’3F KARNATAXA HIGH COURT OF ICARNATAKA HIGH COURT OF KAIINATAKA HIGH COURT OF KARNATAKA HIGH COUII
E3 33% I*fi§.}E’§ CQEIR’? GE?
WEI’? ?§’m*::3:§ mi :=w*2 £2? zmfiegaz
Bfi..§G§.«.§é,_Z_§RE
mmg mg 23% 3.5% mi? $5″ I, V
EE§’§§§
Téfi §–za§*BLE mg £{§$*§i{%::’é: 5 [3 3§€§§E~:§:g’«’
t’
._._a.-.«
fi E§
33$ $E3RAF?A§fi .
swig 3’2 mama?
CiCQ;.A§;RI$”{}LTE§Ri$T§._ V, ; ~ I
ma _ I ”
?’§$*i?:VR;€g_%;%i§2%1fi?;¥:&€¥f,3Z;§ ”
zmfrg §§g§5g”:§§§;fiERE,
‘I $;i:::sA:é¥i:&H;., “:ia:§.#;§1%§13
A:f.§§;’£§ 1. ‘ ‘
‘ -fi€:€:fi;£i1R§£{i”‘;;§I;’E¥.§
§’.Es.”F§-“E2
Eff }:£-: :
P$§»T LI
ire: -1′; msgafiga-Egg;
“”” ” §’§é’§”§’E§$§’¥ER3
Am;
3%
$3 SEC Efiigfifl ‘?$
‘E’fi:.§
§E?£R’3f’%§§ fii? §
E§§%fiB’£§fi.;$E§7Q~$§
V& ‘§§E§EiE
Ba&§ R§ E,
Tm Tfififififififi
: :’ ‘§’§§§;€§K.
mys;Am$£1%E §i8’£’RE§*Ei
3
C
U
I
9
I
§
3
Z
X
5
fa.
O
…….n mun uuulu U!’ KARNATAKA HSGH COURT OF KARNATAKA HIGH COURT
[ ;: fem’ $€.}§’fe3ii§§§~”‘7-3;’ ;
Ir: tgrmsaftize a§aw§, – . V
cii Ekz mfifias Ezg mam’
£232
with 3533:? mgfi it £3