'
YEARS,
KJUIKI \Ji"' RIIKIVIQIIQNII .
E13371 VVUNI KIVHIRRR I"l!K7l"I LUUKI U!" I\J'\Kl'l'\Il'\l\.H\ I'H'\3l"I V-NJIJIVJ lll" BHKXWHIHRH FIIQI1 LUBE! yr |\f||||')\|'|[\.f' |1|"'1 "gun,
31 Tfifi PEGH COUR? C33?' flTfiK5 AT B51? _
m*r§:.a ms Ti-E mm my GE' savmxsmfififg.
Bazmng
Tim I-1m=BLE gm. Jfisnfifi E5}§Péf17€i.
a§?x?f§".§;%i"1°§'I'I'I'iG§€ Na.11%%é:§'§§
BENEEEIQI
:4 m.m:«.mR£.1::m,%
$E§{3§; E3313 '
gt'
ESQ mm mfimxgiaarzzxmfg ._
mam g§;m??j?a ¥%»AKs,-. =
E. SE: :z3::%1:e';a;;Rim1i€#:§ _
as a mm. §fi$§.fisam?,B A
% um?
35 £37: amgmfinw}
-V mm' msigurflmtsmyg
fi5§mag% L
z§mE:m&;
= -,m;i® E.&"§'E mstjmamgnaz
fifi-E3 $ 52 YE-KRS,
'X A wmavammwg
am maummmvg
Em' § &$%!a:':'}~I,
\ufI:Jl\I 'II l\l"Il\lI.l'IIl1I\l'1 I IVIII \d\J\lI\l VII I\l"|l\l'Il'\It'lI'\l"| IIIIWII VIVJURI 'nil l\l'\I\I'l"IIDII\I\ I'II\JrI N-I'-F5-I§\l \-ii" I'\l"lI'!I'%tP'\IE'Il\li f1!\'r'5 W:a¢\l'J'KI
_ USEIR§'%.s"A§;f'E}'R Tam,
II\u7I! EHIJIKC 'III. I\f'I\I'l'IIl"II\l'\ II
flfififl ' 35 YEARS,
33% §$é§§.-§§KC3"I°'E EXYEHTIQH,
G.. 3%: ?5§MAVA ,
mm mm maummfinv,
Wfifi magma?
mess: as mam,
92;' $ ?&¥ H VHLAGE,
Bafiamfian *mL:.I§_l":;::#.!ax,.fé
Aésf "E§1:a paaaxziomm m this writ
gmzg;-3; mm 23.a:mma mm by
cm: Jazdg {Sn my and mm at
M. HW3 and 13 am by the
"---V1E$i4eti?:?;%:a:'£2.':i*s:' Whfl Wm: {ha clefsnéam befare {'12 mm
1.
3% H:3.§ was filed by thg defandants unm-
&fia*§@R:§1efirfw8esc:tim3. 251 aftlmfiodenfflivil
wk
I\f’II\I”PIIP’II\l’I IIIYII ‘|fl’3HI\I 3| I\C’IIIl’IITiI1kIl’I Illitwli -Illwr
Fz.”s:~m§;;1:§*$ far iamm sf ammnrzs to ‘£111: Witr1css;%:a::’jf§§f–vv”
mfiazxa;-::t_’i.em sf d% and m’t%*
r:a,1::uma,s aw “madam” my 25 Rug 9 {ma * 3 ”
3f”E”a3u§r: Swagger m conduct
in aims zgiméhar ma fazm ” “jly
flag %mrsst;:.=?.fi ami alas agtux ‘in said
JUN! U? RHKNMIHAH ruun MUUKI \.IjF g\t\l6.I’e.Hu-\I\.r-5 rlnwn vvunu vi
deramm
that the
said ma*%§=.rm_.’ a .. ‘rs’? ” m pram that the
gmsamsézsrx am? med ha be mm” the
of €33: mm was passed
am in fimummge phixxtifia.
mm Ema» d both the
‘ 4.§a5§§.§§§€:¢€=;fIi£;iia§:.hQ1é.i% that tha (saw wag at the tag and as
113% ad in flak” evidersxtna and it was open
ms abtain uwzmmxy darguments mm
x :m2*1amr?:.2&é a=.1i%rit1’.-ea amfi ymciixca tlrm aama befinm
mg The muff; ‘micw has am ram’:-w as rm
it
rvwwr-u sunwan
» uwavnnA \guV ua-ans’:-\Ir|:\r\ nlun ‘HJJIJIII ur fiflfiififllflflfl l”ll\.’Il”l MUUKI U!” RAKNAFAKA HIGH COURT’ OF KARNATAKA HIGH COURT
sriifimémxaai if thfi simkgr agppllmfisasn am aarifiar by the
i: -I’===naq-: ,’_ :==
mar: “sip-an apg3rw1.a’ titan. af the 154″‘ ‘
rmzflri has fiutzné that fi?W ca?
mi aémmr az:ésr>bt.a1’m’rg a
ha% “$35 Cigar: in émide the
if: 52% @1113. As a :mu1t,%§¢n
the petitianem
zzwnézwaia $53 d am; 255
é%”Fa}§3G?§;?i”§’Effi&§*$’%g as E-@3111: for fit: the
vvtaefsgg a§;§p.%§.¢;§§fiv:r;fi far rim mum: at’
mm by me tiefendaI1t:s warding
E dfi not fimi any ifimality
;.a’r:’e,:%§:iz1 :2;ga§mf,s§an gram mm mm in dxsmiaaing
3%: mum belmw was right in
$33.’-2.1 31:3. éhe walm affim namre fiffllfi cant:-ovary
3’1”: ma. mi: me matcr was mama ta be dealt
an the mag my age: magma mm mg m: and
MK
TERI TI I:\-I”‘I-l\l’l”‘ll”‘II\l”I IIIYII EYYIII I’J’II5al”‘\Il”II\l’I IIIYII EYYEI WI I\l’Il\I’I’IIFII\l’I III\7II WITURI TI flul’Il\IIJ”\l.l”Il\!1 “N” ‘in-‘\I\ll\l WI” !’\.6″‘ll\!V£1ll’1P\l’Q
d 2a:vmmmtb3v*a aGoufi
fimmmiaaémnar 213$ wcrazfi materiala after mah7%’g
Ema}
fimaia rm ilmfig arr crrvaf-;aama14’§éi1§’?e=1;
3125 azzfi $3? :31' thw. H fimfim i A