mzm KW Kfia¥?£§%%”m.KA Hmfifi flfiflmfffiarz:..§¥§§ia§%M.fiWfi%K& Wififi C@?..5W’ W? Wfi%WATAKA HEGH COURT OF KARNATAKA HEGN £;mm”%-” Q? KAKNAYAW Wiflm 25;’;-§;If%§;..¥R’?’
5
I
5
EH Tfi max fiéfifif $3?’
mama arms rm gm fifif :3? ” A
rm aaa**m;»$ &E.$fi’&’i*£§.E§ gm “J
T’
E,E?FWEEI’€
1
.651 V
= 225:}. §.£’§’E j
5&1′. vaamai – ;
AGE$?8 2
mg :3. LATE $32: KR?5.§”3::£?77sZ;§’i§’i§'{§{:fi;’ .’«”ga”,_ *
ma’): ma…
363% ::–;»t » V.
3; Q, mm: ‘*~:_~%§a§
_ % %
Amtgfi
E; 43. mm 3%; §§.E:§§.RE§E§§
:;3§:,§.a.:A’££m§§:§é:
v – ..f ;é;x:;g§ §$ ….
‘ é’.??a’£’:’:’ $3.: 2:”:-
‘ . r:;fim–ss.;.$
-wage; Law 33: 3;,
53%’? ?{.?$E§F&LEEE$
fifififi 3 % ‘ .
ma. mm 5% § 1% figfiifi 1 _:i
g
3&5
Mum my wwzsmmmefifi WWH €.2wi§i%:.;<:
2. ‘firm iwmafi iiiféufififii fa? 2*-e$1wm§?em€:j $:_2.;%2:§’.§Tf;*z$_;’
mmiha Ema may fie: :£
3., Haweamg izmtamg.’ rgara 31$ :}ée:E’.§%»;:a
mm, E tztmaéfiar 21?; gfyayxfir :$r §’:s:,,:3;.’§ :3
Vvaaaitaa thfi §3″fi£§,i§e$§x
é. Aasfiréémfiy, 3&3 gantgzn’ g figea
an 1*:.a’2;2aa§_, gmaigie =*§1»:g 2 sfiafl
immte anfi §f%3s§§£§§,3fi. 13$ Ehg giwziafi ‘£23
the % Em
fiisa em fism tséajg
Vamte ” 33:’ hafimg E’?g§?:§:§@¢ ‘§”§9
rma§,;z§=§ésir;:§: I23 ail ta mramzg $23 &m§% §fi $3 it
§a’:§:?%f}f’:__}§f§fit% is wmtfixxafi.
‘A.. %s*;;§§.’;%i3:i§.§¥&2$§’?§§§§% am mi $ fifsf
W..$ami§,?E»3;’§3:ic::3 ané ag§$ “g it fig £E £
sdl-§_
Judge