lII'Il'lII!"IIl"'II\l'I III\?II vr l\l'll\iIl"|Il"|l\ul"| I"'lIUI'I C-VJIJKI Ur' REKWRIRM "£6" BUUKI 0|' '
E1? THE }-HGH C-GERT C}? §<ZfieRHAT.15J{fi EYE' EPs§€Gfi.i.T£3R.'%'.f;
BATED THIS Tag 11%: DAY OF DEEEMEER
BEFGRB
THEHQHELEmmuuwnaeamaANsgA$fim&fiéfim£& ,}
WRIT PETITION Nata. 14415 :5? ';2D:§8='V::Lgi?]
=
EMT K aayenmmn
wfia E fiERAF?A -V V
AeEn%AaQUT 55 EYRRS ;”*«’
afar KULUvnwAHaLn:} _
TH$AMA@oxDLU_HuBL: ;~’
RELRMANQELA ?AL§K””. ,,’», =_~
BENGALGREHRUREL”fi€STRlfi?; *,}.,@£mxw$a§ga
$3? $3: 5:3 fiEG§E;aBfiV%QETE;;.&E5E§T 2
AFB:
1_ TfiE_3TATE BF KAEfiRTAKE
“~EE’zT5g5EcaETaaYW?a aavgmms 55??
. M;fi. B?ILfiIHG; VI”.fiN§ vzgsuzg
~
THE_1Amn.?giaUHAL
. HELAHfiEGALE.TAiUK,
, »fiELAfiRfi&Eh%
‘.s&fiGALQRE RURAL azsraxcr
-.V33_If§ EESRETARY
_ ‘sfi: HRfiUflEfiTHRIRH
4,”S:a GUMBAEAH,
j’MfiJGR ‘
afar KALALG&TT1 vxaaags
TflYRHRfiEfifiLU aaamx
— -w-u u-II:-‘curs
-uvu – vr I\l’|l\IVJ”\II”\I\l’\ l’!l\.1l’I BUUKF U!’ HRKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF C
I*IEI;§’-:.I’E.=*”-‘s.!’I”%».’:”r.:’-“£3.91 *3’P:LUf’-‘5
BANf3AI…¢~m-‘a”5-%”::1~1’1.:s3’.;=::flr Z-£%Z}-ELI ‘
mwam TALHK
aA2»:r3zaIs::R.E: ;s,:J§zAL 1:: , ._ _ V ‘
EISTRICT. ” . gmeehnmxfs
{By 23:1 : R. 2 . sAT£;ar€A1eA$.:;i§::,__ szrxfsfi’, ~ «Hg;-Q
ma P:.:.’4§£’
mm w.;9A;1VIs,€’:Lz~::’13 ‘LTEJIEER 1 .=;1h;:?:cL3 2252 mm
22? me ‘4:::«r:;s:#:s¢r1=’_f:s*£Ji;:*1*~r;:1:~:”«V 3:59.”-.1:{i::1A P?£4;3’:’IE¥G ‘§’-Cr
QTEAEIH FRESH}? E?r’::{j REsm.=:q::m*r rm. 2
mi. 5.’:.:$~o ”
::§’1.éi s”TAAw 1::A1=*;’*r:T:5:#: CGMEHE cm FDR.
PRELI13-iliéésfifv”VfiE;i’aRi{2~;}fii3i~– THIS BAY, THE c:s:-:m:t*-
MADE ‘Li’HE ‘i:’C=LuE..~’=:?’;§¥1″1*E;;§é’:..4V’~.
373 ‘:1 E 21
“rIz:~\:ii3 aj§¥j;;~e:$n:*g3 forvfhgé §cti1:i::»n5r,
2.’ ‘.€;bca;’d%§*;gE§m wait petitioan is dismisaed Em:
* ~ –«§:;;;3:q4pmaecizi;§fé:n.
Sd/..
Illdge
~%?m;’–2.1.ma