.. ._ ……n……. ….m Wu… vr mmnu-MA HIGH COURT or KARNATAKA HIGH COURT or xAnNA}XR:W|:i:;W
I
H???Eff3§1(fi3lH?ICEFI§%Ffl%fiI?&G%1CFHUHCfiU3DRE}
mamn mzs THE W my QFJUHE :2w3 *« _ * _
£fl§FCHE
rm agamzg am, Name: & kk
W.P.N€C).473D OF 20€’3(3%<LR~R%ES}%%%
may gamma '
£e"';"$ {ME I&I3E%!%Ik~._RE1_'33?_
AGED 339$}? 53 fmns ' _ 2
am 38, flGE AKARI 1
£22322 3h?'.¥'{fisGZR}I""'§*P¢¥;}{IE3_"=.._
s_3w&J=s.I.a;1=:1=z«.A_«4';.»:: ' 'V 'V
.. V. an-wrung
{By sri: 1::
1 awxrs, ax’
W 2%: SE€RE’.£*£RY
.§ae’2?E:»3i3;=;V 3fiE?AR’f*E!ifEb3’Y
3: .1: Bzzxnaicg-:c;, V
. . . . .
‘ .-Vé
‘B?I#é%?;_afl.KE” EAST mung
xx: 2 ‘P.:;¥=:::i.:4,
A sxggaazwaag
… flSFO!fl§IT9
{vEf§?r.5£’i:B.V. numxmm, map. 5»
.ns…a-uuum.
?HES $31? PETITIQR IS FZLEH fififlfik fiRTICLES
E26 Pcléfi 227 3? THE €2§C3NS’?ITU’I’Z{}H BF IHQIA PRAYING
‘PS SEEKS’? ‘£’§i’E 2&3 FiESPI1’3NBEfisI’3″ TQ §3{}!|IS£D$R T!-3’3
E.E?RE3EH’}”.?’s.TIQ§*5 ET. 2§.2′.2U$7 FQR CPQHQIHG THE
!)inn’\ ucuu u.m.«._…..- …- W.
E mun uvunl ur nmuunu-ma mun Lyuxl ur IKAKNAIAKA HIGH COURT OF KARNATAKA H£GH COURT OF KARNATAKA HiC-EH COURT OF KARNATAKA l~|iGl’-I
2
35.3-$1-\’£”¥-551: R2133 EZ!’3’*’£’IER REV’K!*iUE RECUKES PERTAINIBIE TC
‘§”%§E $?°..’f§’}’§B§3LE {:.P’:£’3I§ IST3 HER HARE.
‘3’?-31$ rm? PE’I’I’!’3€3§«i mauszrcss as FOR Pxsairzfiqgky
E’§°%.”§§§%T.’§ ‘§*’§’§I$ 3431?, ‘I’E’§E £’L’EJ{}F..’}” Hhfifi THE F0h§26£=”Ig§3!3_i 5 _._
gggggmm
‘firm grievance af
awhca’ tisn in shame the not V
wmifiaerw and awiajsa N93,. though
aach aayplicatixaqt; is February
$*..z-:,2h.. by raspendent
H92 .me-:1-im. Aocmzdzng’ to the
question was gantefi tn her
29055 Baneafl ontlme said records, 311::
her name in the mumnze ramrda.
..Such “rf§é;uMt cf the wfifionm has to be miaafifl at
‘”.§wfi@@&m.
x/’