IOURT OF KARNATAKA HIGH COURT,OF_;KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA EIGH COURT
3»: fifi 2-gm izmm :2? :m§m*§e.3<:A M 3ARea:J£::§OEO%OO%Okk«A O
mg :2'??? ma' 3;? m3*{}{3'S'E' _ A lfjj O
BE»???-3%
E~{%£%E¥'B£E MR,JUS'i"§CE:' sfs:3B§i;:a§sz~1 3 a.O.r::1";_»O
–*-s:ar~r Oz. 5, m fif 3%
EE5§”%5EEI’i’:-
gm gimfi; =T§%§’v’E§3fi$§?AIg§’§,'”
g§m.,a::*:’m w $*:*;;’:£5E 37$’
&%{ ; E§~:,;a.§c.§-1;; K % % _ _ O
i..”:’.’:E~%’fi%{§.§;§.£§§ fififl? RE; SEQEEF.’ __
Q? rgamyfifiafim, – % A
E-§:$;fi;’%i’A}?%.fik.’§-§&E..«£.§ E_X”I”E»1’%”$§£}H 3
‘ ~
amrmmaafig
. § .P’E~’§mGNER
gm’ $2: 2-: 2: RACE; Amag
4″ O 5 ; séfssfii %3%O’§§$A»%§g§z:§’?§g;§
#55 Gféfifi
;%a:;:*::}”:-:%:: we ‘2~’%.Té’~;RS§
‘&5.§::§:a§¢§*§O :3? fizamyagamfia,
E. ;i?é§;%T§$§§.?i%3§a§¢LE EX”FE=I’3$i§}f¥ ,
% EHT
iOURT OF XARNATAKA I-i|GH COURIOHKARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA “HIGH COURT OF KARNATAKA HIGH COURT
§’i”‘é’f_’i;:*,?,’=*s.’f;. émamlia 7
. O O ff1§*sa;.’.ifit;°i”§;,%?3,”:15,.:**:g’: {‘..”3a:§=:$baz* mm; s
EEY Eiéfigfifiéfififi &,&SS’TS.3 fiDVs,g§
mam: mm $353,392? Rg’_§§iV .$Efi.é43§”{3VE..§3.CQ
gas’ ‘mg §%;:w*:K:;a?§ ma 1% ?§;’I’I’§.’*£G:t€EEA§P§’fi7xYfl¥_£’}._’I”I~I;#gT 5
‘§’i4~§$ §éz3§%””%L§”; mum my BE Ff;;EA&:E§}_”‘i”Q= 32;? $313-e;«%%
Gmnm 2;: ::mayON9,5;:.??% mam}
A
E$,%Z%;E_x?:}$ $.,,:%a*::x §€%;’:§;S”‘TQ§E firm 3§;a¢:§§s:mI “QF”FR*§3s
a:;:-@::1%&e%;:_2g%~g§§1*a§§%O 1% QR.§gfi3€:.z§@.m:3;xzt;a §a:§§;§Om.12Um.
pvsstfimfi £fl day? fim
Ci:;~11:*’%:E3$s;iE aha: fsailswirzgrv
rg*j:%%§::?a?§$;€iié’?:%:%E:%::iAw.f_a§&ir;;§.’%.’ ‘aha éfiffifif passefi $111
»&.as. ..
$E'”L§s–§?§%fi..E*§fi.§Eé4§§{§ 2335 an the fike
mi” ¢,;:%§«=*::§ in rmg? z~:a.5;2§9? an
;::§f %3§,.£.zr’z$ §..¥*:.3.ég&§ $ m fiaifi
rwgaundramifwfia fiiafi & under
makxaazmnm, aflging
am §fi’§§.$is:’:z1’i¢f atafim. Iimawing mfi tamum” ma
1t”%}%E$fi§§.?, am? aaughi 2&2″ fiéusrm mt’, anfi fix vim of
éjrra
ZOURT OF KARNATAKA HIGH COURTA.OF’_;KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNAMKA HIGH $URT OF KARNARKA MGR COURT
this mg: gmmci ta liva sewats in an gem mug¢;
‘£}1i.a: Em: gefiiianm gnaw ‘mt my O’ O
R&2§.§3~<%§– m.$ ' Ea terms af mi
f35.l2r2Q€i§:."2, ffiéi Fefimmy
max" ::%:£:I'2&§fa:i:e mfi 'I:&%P£ar $5
aha r*$s1m:'1:."§:::§:.*§. has Ea aiwf
3; maid "5{'§'i.II"r:}-*"§§-:,a11i:i*3.:–':2.V~': by me
23$: sefiately anti
3%; we 33:13 :3 mt 3.:3.t.iti=e£3. fer
éfixufifi.
gm: hermif $a,E3.5&€i as Fwd.
:{V’vO?=sm1%.%£:»n1£:%. e:e.:%*@:f1 as 3%»: and has: BEG
__O§:z:;v..:a4x:é1O:i;*2.e::i KW-1%. nm Emfil ‘in P4
as: REQ wwc xmrkw Em. wéfimw.
‘§%% ‘E1-‘£31 Camrt mnaicisrirg the svidcrzcc gave
tfia figazzdfixg fimi the rm-pfimiaesxzt is Iaaéim afixfltmus He
aw §a$§m*§.¢:’:t 33$ mt figgaitlad far izaagmitcnanm ifl mm
2%’;
I __..
IOURT OF XARNATAKA HIGH COUR’lK’,0F4’_;KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
” O._§¥§’€i€..%2e:>:i2i?:; ‘:?.i:t.VwFéii§? ifit himalf >
:35 mc,12:3{%;§ :21?” C:*.?.C~$ Againsfi 121% rejaatian 0?
a§p.§%:3«&”;§Q3?1}= am mgaxfim: am 5:33 F F
fiwsészna Qézxégvm ‘}.”h;5
<:r1.R£: mam that the afiuiifizjs fig}
m::§?'£;a*§'}* inamnae amwt mx1s1:.i"a.:;1::é:F'a*V V m7fin–
am awazfifirasfii maanmémmw' 1' the
ressspwssfiexziz fiam the é:za%fi sf and aha
fifimzfi iésrs in rmfiee in
time Ezmmzt-2 sum fa
Esaflg' – §%:a14':gz*g€:e.:it%1 .§'t$§.¢fi£:$.
_ a§§ far 113% yetitiaw 2 a§ the afiagafian mi" aduhmjyg as KW-1 but aka
V%:a\.<§v.:4.Fg}1't::e:* as aw»: mfi she in the mm-ae $5
figs afiamfi that '[213 rwpmficnt is lwding an
fie aka 131% an Exfifl 139 point nut 'that,
;:"£%§<:;fw?L$nit has signafi 'ck cam éhmi eaf as. kmpitai ta
{hag {$13 xmgmnéent haaé mken cane Sarah agaiztmt
xfaaréwmz afigyagtima $3" aauitcfii 33$ mafia, He alas relied on
.Uu:<I U? KARNATAKA HIGR COUR'{.GFf KARNATAKA I-RGH COURT OF KARNATAKA HGH CO|.RT O!' KARNATAKA 1-ilGHCOURT OF KARNAWLKA HG?! COUR1
axamizmizéaéig 3&1: has: aém 2:221"?
that she: "
Emmi: Umaesh amé aha Ema that j,
«_.a’
af thé ?%’?:*%?~:3′.;:::::m’*
axyfi $113 p:a’§.?m7m;:§:§?gii~*””§:3$fi._t6 J
fw: lmmh. and dkmar. Sim ms aka adfiziftfid ‘V
an wifiich £5
azésewz? aaézi fiuzwh no
:me wag ‘£:E’2mw in gig; mfi aha has
s»%$K.d sax: aszmmzt s_’i<;f" that Whfifi
Eurméz *§v*$.$ k"££hen,, his Q
wag ..§;'§*.$'§.3l'€iIg in wt fail an the
i . g as't»:"2*s=*sr:~":_§ %?ite_:s_:g imapéial and ha died cf
ifiaggfziu far aa am mfianes sf KW-2
is %}::n~gm ms:-.2 mam an anmzim of
zmthar, 'fiat. $1 the crraaa-«
~. 5455 aim 32%. :3 am am who had
V éwgicesgg mmrfi abcsm fig rasgsndemt ax rward
{, .. A :m§at7%mm§p fiammx the rwwfisent and um
f f aamasm
ZOHRT OF KARNATAKA I-I£GH COURT_OF_:KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNAMKA HIGH COURT CF KAINATAKA I-IGH COURT
.V 1%; ;§;'i&:#};' – : : — ' —
3, ii is mtsa. ia déapaiéfi aha: aftar the dmth ”
:%&.ug§a:’ém*_,, ‘fiat wag mm difiamanxzm 3 V
mfizévgmaz «a né; fim rwgmnfiem The
pz’$a:,1{:&»d Eaxfiiig wlfliah ahrzws that ‘anew V
Efrme saparam E-“éxbjamtt M mnfiikm
pay 2% mmaamm. ‘§’}°m mg dams
mt gsmvfi éthfi are
memismdg baa: thg asked him
aaugmy m the ma Sureah,
ibis mmms Ila fig him? tha yetitiarm
Ezimsnaifii” fm mike mate :3? the
2 fidmitmdgx, gatitéana has
:2.§.*c ‘z:*.a*_2_a’.A–,§j.:;&” aariim tr: the fifing sf the pefifimn
1%@g;?zh%a’r:s§g:¢::;i¢§:%;§q:;:i;¢.e2 $w&2§ 31′ mars. if that is ac,
mm agmwnt 53: aeparafimn 51%.
::~ it has mm in me. aviamm sf
€§% wfiitimzm wantafi; m haw a fiimrca from the
311$ in am z%§§ tiame Wsra sarimas quarrefia
the r:3%:§w:’2dam:i startcfi iivizg aaparately.
-v\