-n–u-\:I’- urn I\r1u\uurx-r-vs-cur-1. – –~—-m–
ER ?§3 $133 $$§%? @? Kfi§§&TéK& g? ggsfiggag gf”
%?E§ $313 ?§E 2?fi§E%E *§ $:?$$3§; 2§3§°”~C}V”
3&3″ FE
£3
?fi§ §a§?§3§ §§J§$5?:§E §§L$¥%§:a% §a§E$§Tf”‘
fiaigzfiaa Egfiffififi §$§§§§&32§§§
§E?%EE§
ax? Eafigygaaa A_ ,M f.’
$§E§ 3% Egagg _-_v, j ‘ .;._~_. «
gia fiR§TE¥§§£§Y% i §g.4.’; Ix’ .Vx *-,
Rffi€ J§EE§§R§ v:§§;$3f~* ‘-,,*«V*_Hj’g
fi&33E Tfifififig Kaggaxfiigi “,§;;.§§?E?18§ER
{fig fix: : E Eéfiéfififiéxéfifififii $3? ;
* WK?
?fi£,ST%T«”%?’E%§$?%§%
2% 33$ §A;§g,§$a:cg
;_x§;A§*§3$%’~J*a”f<,»
I/35? E§'5?E §$§;z£§ §§$$§§§?§§
'fiEQ§ fiagaf ggzzgggg
A'§§§§g;§§§ .'¢ ¥fi$ §$§§§§§§§§
'2vQ§$§~$:;:*£ ¥ Eéfifififififififiéfi §£§§}
_ =£g§,? $5333 wf$s&3% fig ?§z E EE
'*§3¥@£ $2 EQR $33 §§?Z?E$§ER %a§2:§$ ?fiEffi§3
E'3"§3*§§§§_.»=§ fifiififiil' E€§£ E? §§gE.%.§§§ 1% EEEEESE ?.T*§
J/W
.. ………~…–w«. mun uuuxn or KARNATAKA I-EIGBI COURT OF KARNATAKA HIGH COURT or KARNATAKA HIGH C
N
§§§:§:$§§§. $3" $51; zg $333 §$fi23:EE$@% 1&%""77j
fifiififi ?a;:$E; Efiafifi §E§f§§€§g ?§R fiag s§§2§¢§ -T
yfgfa 2% a 2: Q? €33 fifi?§ gafia
ffiifi EE?ZTE$§ fiafizgg SE ya: §fi3EE$,?fifi§=.
3% g $33 $@§&? Efififi $2 §§Lé§§:§§: 2 u"'
§.s%§:3;.'i'§1%€:5. iiiségzfazzéfg 5lj_i;::':;2:" Ea ifi'£i%:3Z:§£f has
fsllaeé a £'£':;%iE§"&£fi';: V__§_gé:é;§f f:§<.:fie 332:; ":':%1<:§zaw
the §EE$§§$R;
2,? §ia3::_’?%::’::/ t»,=;t%.:§§1.$~:%-_*:; 5:2 ,z’§:’::£2§r§.g
3% “.$::;§::::;;i*?.§;:¥i;’:::s §%:31t:%.s::;s:a 21$ fiifiéiiififififi 55
X . _§ ,y §
T3 w3:§§x%w&; ‘9
5&1/A
JUDGE