QH CGURY OF KARNATAKA HIGH COURT OF KARNATAKA H351′! COURT OF KARNATAKA HIGH COURT OF KARNATAKA H¥£:iH COURI or KAKNAIAKA HIUH UL
mm
§upl«
mu
3% TQE §f$§”$fi§E? fifi Ekfifiéflfifi §?’§§%Q;EfiF?
aa?§g yggg ygg £3″ §gx’$§TJ§§3 3$§§=f*
TE H$%’§EE §§.J§5?E;; EL§§Rfi?§E§E
£$§2gg§gd:3§§f2§§§%§§,’;
EE?%§E§ :
msmniwlaauaunuuwmtnm
gm 5%? ifififififi _$ ; ,.
wig Lafg &§§&;: §§3$%»9;
A523 &$G¥T_?§ ?E&§$v.’
EM)’
3 %§E§E$EEK3%K, _
gza Lfi?E §§%§£:g:§»T’
3* “‘=’!”‘é¢ r”‘s”=””= 5*”. ”
_ :§f’§Ai.:?:::{§%”3*§?*§wfi-3′
s’.e*”- -” ,;’=**;-., ..
‘fa}::§§?§ .; E»:
l=?E§§&§mE$fiE
*«%fa;@ §RT?&?&§§§
éfi §%¥§E£§§&
, A$§E £3 Efifiéfi
V’? Lfififififififififi
%ffi § €¥§%
%§E ?§ Yfifififi
i§”f§’;§i§:f§
E’Nf!lF wwwwlwa was :1:-II1l§I’IIt’LII:’v nanurau ‘IrR’|IIl”_§aQf’ll ‘urn uufiasain-uuawluw in-«cur umrwni ‘II I\.l’|i\l1.l’II.l’Il\l””| l”lI\3l’3 \.-V-JLJIK3 ‘Jr EIKKNAIAKA
W;
3rY}
;gf%§&?§xE%;’H
mu.
M
9588
R3 § R2 fififi E?
%4flL
§§§@A§A%hm§ ¥EwLé§$
§E§¥R.fiQE&i
§%§§§LGR$ Sfififfi T%§¥§
K§E¢Efi§§E§§E
gig §§§a%%a
Qfi» ii §§%R$
{we}
§ figfifiififififi
35$ §&§&Efi&
RQEE £8 ¥E%E§
33 g Ré ARE a;~& * _
fiaflzgamfi gaggg a$§g:
wwfimggfifig ‘
W’?
§:§§Afi§§: , V. « ;
wsa £§§fifl¥£§E§B§ay,*
35$ %fiVER$?£% ‘ ‘T
&§§$w§a_§g%§§–
Ef£:i$§&§E§¥&x§§R%fi%§&
EEQ§R”EQ$1E.*, ,f=
Efifififizfififi £$§?§_”
é §E;%fifi§fi,”‘
_?:$wm%%&H» …..
. .VA$§$’£3~§2$2§
35$ a*’£8a§§§§*” °