luv! I \u\J\Jl\I \JI 1\ru\IIru1-nu-I III\.7I I \u\JhI'l\I \JI' I\.l'-'|l'\I'l.l-'ll:l"|l\.l"'\ l"llIJl"l \.a\JlJfll LII' l\.i-\I([VI-\I.F\!\}-\ |"fl§7|"'] L III\3l I \a\l'\J'l\I 'all l\-l'1l\l'l"lIl'\I\l'| I Il\7l I \u'§J.|ulI\I fill l\-l'1I\I'l"|l-l"|l\f'| IN THE HIEH COURT BF XRHRTAKR, BENGAEGRE _ uATEB THEE THE 14TH any G? ocwoasa 2Q0a;xf; z EEFGRE THE KDN'ELE MR. JUSTICE g1§.nAN;uK#%5 =:«
H.P.H¢.11T69 or 2o§a<Hfi¢&u*, "V
asrwssn '
any vmsamraa
$39 R nzvnnaa
REE 41 YEARS v_~, ; _~;
sawnsunynsw ExTEfi31omrL?g;
RBEER?SQfiFET -1′ 7″
X E F KuLAR«nIsT31cw;=
_ vi _ a }};_§fiTiTIOmER
fifiy 3:1. H5? $U§U§RfiKfi3fi;.3fiVDCAfE)
fi : ‘ ‘ ‘ ‘ ‘I ‘. ., -V , – I
v P00HAnAm*.}_’.v»_*
sxa’$ap1vEL_n.nAL?3R~”
ASE 49 YEARS_ ‘ “.*
4TH C3053 ‘VF
“gpsEpws0mPETA V
%K$F;KULAR nzswxicw
V .’a … RESPDNDEHT
A . ?EiS §¢§:§ILEB UNDER ARTICLES 226 AND 227 as
THE QQNSTETEEIGR BF INDI& TO QUASH THE IMPU5NED
_ __’a3nEa A? afiwmx DT.23.B.G8, 935339 3? THE LEARNED
:$nc$3R¢E I fiflflb. CIVIL JUUGE {JR.HN), K.G.F an
% ‘”g§A;as{E, :1 hfifl III EH EX.flO.38f0$ as ILLEGAL AND
f $&fi;W3THOUT suarsnxcwrau; Ann CGNSEQUENTLY Agnew
__ ~[:fi;:: ARE 1:: FILED BY THIS PETITIONERS Ann GRANT
AA”~THE FEAYER EGMGHT Baa THERELN AND BISMISS IA.I
Fl” LEE BY THE RESPGNEEETF WITH EKEMPEJKRY CQSTS A2931]
ETC.
CQURT Q!’ §(A.RNA”|’fiKA HIGH COURT 9!? KARNATAKA Elfin uuulu Ur unxnnnnaxn u-amen Mvunl war l\.ann|1u-1:-I-mu-n m….. ………m. VMVI MUM -…– M- _-w – _
Thazafcre,
tha ifitér%$t at justica and ta avaid the :fi§t
zhis smart is ai the cginiun that”
diamiaaad as having becama ifru§tuQuSe’1″
4″ Acfiaxdingly, thé ugrit*_qgatifiié§w,W
fiiamiasefi.
%’§fi§i
; ?ud%e
litiggtian, tha graaent getitimn ha5_ fig? ha
13