y TEE EEGE :a§g§ my Kfififififfififi, B&§saLcgg;O,
§§r$$ T315 333 3″ gas $3 AEG§ST 2§éé”53.f>’*
BEEQRE
Tfifi fiQE’§LE £3. ggafixcfiy §;K§§§$:aO”‘}.'”*
wax? PETZ?£$§ $3.%%§§£2SG§H{$E%C§Céf»,mf
EE’.f”§%?Iz*”;$§’
35+! 3: 1’11’;
“M w W
3% £3
EA%$fiE&THR !’ ,_a;
gAaHAvA’Rg3§gmj._V
3% §§ag$w ”
1′
J…
5
t,
M”
32% £132
2&g§&fi§TR$n3$,”.
; §§1¥E§§3 ” _’Q-t’~ g
3$?§w%3E=R£§x.§$O2$3 ~»W~
E 3L;5K’E£$?*. ‘« «
Jfizaygsag’ 7«_ . ;
§A§§a;aREw:;’g-‘
R 35;!
33;» E»;
. . . PEEITEQIQERS
:%e:m;€§2,AT§§~$:;’;é§¢qGAbsa2 mas: .%S.;”f-ETS, £’al3’*’.?.;
‘i;.:;2?
1
VI
§’%.f€’§.”}:
3 agaififia 4_ _>*_g
3EfiSE*$E£E&EEfi xx? E? :?s
LE§;E§ %E$ E ¥R3fi§?Kfi
_”xfw;s.$%:.gnggafiK
‘”»g§£%;33=E£§E5*§;a ES E2
Eragagfiafiégzz
»rI LUUKI U!’ IILAKNAIAKA HIUQ1 (..'(.)l.Al£’.’P,A(;)l”” KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF XARNATAKA HIGH COURT OF KARNATAKA HIGH CCU
gasagasgggggax wgsaa
Efi%§fi§fiE.
. . . RESESEJEIENT
‘E”‘§’§f§$ $3,?» EEEEE3 i§Es3i’}f’}EEi. EETECEES 226 52 22′?
£€I.§1′>%’$”.§3l”‘§”§?’§.’I§3§*$ £3? I?’§§I3″3. E’RA’I’£’Z?%”E5r Ti} SEE’