AND:
EN THE HIGH com? 0; KARNATAKA AT
DATED ’ems THE 22*” DAY (2% .FE&BR§};z§”;P§%’
‘mg E-iQ£\5’BL.E MR, ;fi.,iS’5′:’T:,C§’E~.,4$$!-Vi”€:’1’§¢.f’.V:5E:.. i_*fl 5;\£I_é:’§55;I’x’3EwE{:¥
wag? PE”3’Z”§’I€;)§é N$=3§3_fii3A’»éf %2g>_101[§<L§§,RE:i3
sgnvagw: V é " A
gmm rxzsvszgwzsri-5:
‘%;’§i,iQ ?t3,R..fit3ES§-§.?;:1;.£;{§I j
mares ASGQT 3a*;f:’E;a%_
R,z’;xT H*;3i.£$E §»:i::.;’;:Q;i%k;Ar~:A§;:§§a*;:§2:w,
sue; Fags»: REEAE,’;{iB%fsi§?…£sf~iY;1?UR.fi;%E,
xamg r«1:~;z-%;a&;_;;;-3′; % . j
?”3′?’3GRE3}’:ITY_ ; wrzwxorsaa
‘ gwsézvséf; sggmi SHIVA i’§.AiK sea.
‘%4%%sgs,’s gang Assgza 91:32:, ABVCECATE)
Vrf;-:»;n’§f’3′,e»,;-;::;fz:;s:>zaé.’ ‘.
. i*vi’:’S;€;»f~”<;~§' g:s?a.::f§'
:«z*af;s;i.:::R,§ xffiigix'
RES9Q£~£;C3Ei'~3T
{£§Y SRE R,§(i.5MAR,, 5-KEG?)
_ . T835 arm? FE'I"i'f'ZGE'% :5 §'-ELED Lmsasa ARTICi,E$ 225 AND
25:73? THE CZt3$x£S'§"iTi;'§'IQi'~é as ¥§\£D§_A pmmss TO azagm THE
-5′-%%a .’Es;pz3mE:\zT m ¥v’iL¥TATE THE rwvzg 09 “rag PEm’m:asER EN
~..”s’1~§E”R,/’R Aiéfi Qmaa :£s:cmEss;TAL REVENLEE RECQRDS AS PER
.,[%:f§*2:«’: G»? THE LAMB Mzimomao ms Aim-A.
THIS WRIT ?E”§”I’¥”I£3?*~i CGi’v’¥}’N£~§ ON FOR PRL HG, “F833 BAY,
THE GBURT ;P’~éABE THE FGLLGWENG:
%-J’
E:32*E R.Kumar,, the Eearneé High Court.
Header is dérecteé to take notéce feriigzg’ res{2i3=’2:v’c’!.:é:§§:’;”::: ‘
LIL “fhe petitioner’s Qniy Qr§ev§’ain§§’g ..
exezrsxtimn 9f the registered sa§’é §§’e.gd, En;
fasxeur En ;’e$;;ect Q? {hey§ané$ .§–rsft;-ués¥;§9n,flirts! rzéme is 2191:
being mutated in respec£’:§’f’t!*ie_vVi;.é{t1§$:.i%?%.V::§»s.ngstior2. Aggriexrezti
by the inaiztien c:vf4%i;ha._res1_péE:Q7’§::t; ‘ibis ;37ei:it§’on £5 presented,
3: ms; §e:’;%%i:V§eV;_§%%v;s’~§§s;msed 9% with :3 dérectien m the
resgeademt’=.$::§-:§:!”z-s§§é~;z’.. Jreqizest 9? the petitiangr fer
mLs§:ai:§{§§”§éer :’%a’t:*e9_.; §.n the rea;e,=enz.:a reccxrtis in resgssgi: :12? the
3.§a2r:§T~.§_{i q;§e:é§t§;:é2*:._§n azzmrsfanca with §aw arzé withér: an sate?
¥%:éé§i: _?:§aé::»é”‘_§:g;=r;%;}:é Fran: iaéday’
43;, ?’*:3Q j$f’d%§” 35 E9 mats:
Euégé
ifisr