…_ _ .. wwml vnwmn wl Iuuun
sanwnu u-A._:.-gym. wt” amnwnlnnn HIGH CQURT OF KARNATAKA H16!-! COURT OF KAXNAEAKA MGR COURT OFKARNA’flKA HIGH C!
i—‘
If?! 31%’ Hffii’ C053′ 53? .K.\!.flIAI’£.KA A1′ fifififififlflfifl’
aazsn rats :33 z:?*.aAr flF’AUGu$f 2aasJW = W,
fifflfl
was HUfi’E£E.ER.JU3TTE H x’2ar:5 }_*7″
H.P.Na.8?2§f29U3 fiéfl ¢§c;V a.'”
BETWEER
–.q-uu-sun-an ..o.–
1 Eiififirfiih KIJ!4DPsR
mfo xmaaan xumnaaux .
A539 A306? 61 YEE3$_A7
2 xnzsaua snazzy A»u]f<V
33$ suxnA_xuHnAR; :_, .V-;»u
Assn Aaofiw $1 r5n3sg 'fiA. '""
sewn Rfisxfiifié £@'fi7T;'
'%.??x.R?e}1Bl§;fl'i2I V3£:;£:.E;PcS£'v_E
KIfiIEARAfiETTfl;4BQPEHAKSTEH
azAgnAvfi3A;52QP1»",""' ' … rswzwzomxns
'$33-sri«K3SHnfi;'sH3W?Y. ADV.,}
-un—-.–u–a-r
‘,_ai’ § éfifiaéfirsz K131
‘, E333 Esau? 53 YEARS
,$x§ax3gaaI_vILuA§3
*.g?P:sn£gTE, KINZYERKBETTU
fififififihfififih, UB3?! TRLUK
T”»a »z vzfiagk KINI
‘»x’*E£EB A333? as vzaas
“=_V_v§aAmaALL1 vznnasx
“. Qyrxwaxnwx, KIfiIYfiRAEETTU
5 3333333233, UD§?I ?ALUK
V”~._ }.3 .na1a n*szuvn
MERE R883? 52 ‘t’E}\R.S
‘&?”AI¥§£”:?¢3EP§f:E:I Viixfifi
i}PPIi”§?’s}€0’I’E, KINZ’x.”?iR&BET’Z'{J
Efifiéfiiflvfififl, EEBLEEI TALUK
.v». —._–r-gun 1:7!
…….W..m….. mums’: ..f.A..V_..»§. Ur nmmmumn mtm count 0? xAmAmcA mm-I count or xAmAmKA mew mam” os mmuxmm HIGH cc
5.!
3. Bath tha flounael fairly submitted that
tha matter ix at tha stage cf racarding” t§§p
cresswaxaminatian af raspandents Na.1 and 2. “5”–“‘
4. ?ha laarnaa. saunas; *§§§&axing{ férjithé A
raayarsfianta b1a.1 and 2 at izh-.5.’
that’ the instant writ fiafiitiafi” £il§6 \§?,~tfia
getitienera may be d§$gc5e§W§f_r3$er?ing_liberty
ta fila auch a§p1iciti§n bafi¢:€ fifié trial Ceurt
after camplatian-af avifiafifia at éii fké parties.
5. Thé’ 3£méi#aig§*_¢3de:,hy the learned
£aunsal,apya§r£h§ far thé resgdndants No.1 and 2
33 statéfi ‘-.»alb.*:r’v2=?{ie1~’:’:i..a#’ »_i_’3’v.’L3 1.’§a’;»’£Ii’.”3 “cm record. The writ
patitian fiiafi bf €h§=§§titianars stands disgoaad
_qf regfirving libgfity $6 the petitianars to file a
m$w®fiE§mumfim awn cmmflwn d
wvidetcé~»&f1 #;A” the’ parties, if so advise: and
‘ ‘nae& arisa$,F
n’6, Nfiith thase ahservaticns, the writ
.§e£iiifin gtanés dispasad cf.
Sd/-
Judge
Qp*