_ __ ….V_ ..:.. …,.. …-…..n..-nu-u ru-an uvulu Ur Iv-umlfllflikfl !’|Ha’i’I COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C0
_3,.
If? ‘”?3*’fE ?{E€3§”§ %1′.°3€f§£§’§?Z” $3?’ K.%R?£”3’3£?’é’%§{,»% L32′? §~§9’s?=é’:.”§fi3′..eé1%§§’5
%
E§§%RE
:?gm $313 vxg §fl §&%s:§ m%:fi@aaawg€$%’Ifi”
wwa xQ§*a;g Ma,:§s?::a gag? fiRLE§§?%V “5
$33′? ;?:’f7;:°’§’§””§’3″.€:’;*§a” ?~E€}..f;é§E ;5f_£’.;£?5
U}
fl
gal
%%$Efi:§E&$§§$%
53: héK%&§$A
£2 ?Ekfi§ “% «
§£& g$?E§r$:g§a;g:
géaga HQELE ,~”- ‘
§é%3£$E»?&fi¥K ‘ r – 4. …
aa§§aagag=§3a&; g:3?%:£?’g,§E?§?:$§aa
5%? sa:=§§%ma¢%§1;~a§¥a§§@a
$a3g*;§fim£§%%§,§mm§
2 3%? 3$?i%%%
€53 fiflfigfiififi .
aga &a$2fi«§2=?E&a$vHA .
§i;”$’ “‘€LE’;’E;’!ii?s.’*.a”%:”~-;*»%-_§:.fZ”‘:a&E,§<«;§ """ "
££fifi%B$¥fi£_§E%%L§
?$3E§&§?H2§§€'.$$;$
am¥&§p33a~Sagu2$g}"
a&§$%%x?fia%§¥m
E13 ii?
“‘j>m-»
. r 4
E;
:3}
,-‘3
%
E
“*;§£§”$a$g? 34 ?§sa§
°£,$w§EL$Kéb$§
, 353 §§T?E%$¥§§
Vggga fifififif ?3 YEKS
mafiflifiim new cow
. …..,…… \aI”nP1.i\3’5″lEI’\!\a’% nzun COURT or KARNATAKA wgw aisrwgm’ 0
—-Iv:
-3…
In my view, it in a more hyper %u¢h¢iéa§§fTj fi%rit. Rule
discharged .