W… _…..».V_.~..L,5. m………..m mm. wan: ur mammnm mm-1 mum’ or KARNATAKA men COURT 0; mmmam mm; mun
1:2: mm mm ::c:ms1==:r GE xmwaimtaxa AI
M3252: @515 mm 2:” my GE’ EQTGBER__3;§§¢3″”V- “- “‘
EEFQRE
‘:*2=:.”s=.: Harswgm 35;. mamas
FIRST APEEE-XL 2<:'é;'–;§§3a2"':*r.i«9 2Cit??£6 {AVIHJ}H
EETWEEN:
my amzsmsz wt: H mag V
35523 P:.Bi3{3’If’ 45 “::’E;fi.R3,
REA? aA$AxE$Hm%Eg’aA¥$UT,_; Ru f
§.=«§r=2r:-;.n.§;rm.E–.§«5;fs_ . ‘– I APPELLANT
my Eric 3 M KEGEE
Mm : . . _ .
RES fi3?E§ RAJKRM&&, EfiTERFElSE$¢ *.’
5? P&fiTflE%5HIF FERH, $U,SK1,’_ A’
ya :12 RSEEEE, {E-REE am:-‘a::2:;:’–
§4:m~s.a=».;:,5i, Ea}-=:.2¢g: E;as’:g,._;B’* £s.*3RE-§”i~ V
RE§?$. %YJE?3_FflRTfiERAV. ” **** ”
.n….zaa2A;:..€e.*ms=s;.Is.;, 1la._g’R.$T¥. . . .. aasmmnazcw
s:a~; ;Z?..:*.*i.: 5 ::?.:§$i_§E-$7m% _, 3:
as3§,._A§::;s§ 1:233 .. $5 CIRBER. 41 RULE 1 as am
‘i§ é.a::s,_z:«;{‘3=2*44’_}:?:%££~L”sA:I;3rj;m2zSéa=:* M23 mama £1’3′.29.D8.2€305
“”:’z»er é::$1;’:~§§§..1S.§.i£r3f1§9§ am: 2933 2*: as :3? THE xzmr
2;; .3:m:;5, smssauzzas czw §C:C§§.§§€3.fi3
n:3 §$3:g$v?$E”5u:w Ffifi EERMRRKET zxsuacrxxom.
R..I’?.P.. CCJMIEQG C32′; FQR. }~*£}.}iF’!?.3SIB!9E ‘If”£’fI$
[fifig TEE €333? B§§§VEEEE THE FGb&fl¥ING:~
>16’
«-aw-…-.~ _-‘.4: m-mununnn ruurl LUUKI ur ESAKNRIEPAKA HEGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA HEGH COURT
M
s.3’iEZ3GI’EEI’\?’£’
fiaumsal for the respandant is p;g$Qfit}= %
filtlemgh the matter was pafifiefl.€hriéa fi§;VL
afimiaaisafi fi$§Q a§§aaKed,7fiar Atha._§§pg;lanf.
Even as tfie gnsviaug $$aas;é
rfimgrfied the ab3efi¢é- §fif;é%&
fififififiél.
En.that vi{w sf &§a’mat:e:g
fii3mias§fi f&$f;§n%§:QSgeat:$n.
‘. mph?-*
33:3; * ..
thi$*cQu:% hafi
]*appe1lant’a
the appeal ia
Sd/-3
Iuflqe