-Van-v-wan: -urn I\JI’|I\I’r1ia”\l\r’I
n nun: wvvnq, l\l”|l\I’f1l.l’\I\l’\ I”llIJ’I”l MUUKI U!’ RHKNAIHIER HIGH COURT OF
IN 1″£-{E I-IICE! COEJTRT OF KERNATAKR AT 3MIGRI.0RE
nmvm TRIS Tm 6″‘ ms or rmvmzn 2003-“-%.M?T
BEFORE
mm HoN’Bx.3 1’m.JU$’}?ICE rum HAL’ H
mm? PETITION Na. z3919{2%6:>3«;;3:..n-smL:13;__ _’~5’=
RENEW?
1 3111 aswanm1cATm..V_nHmm~mjrw=maLI
am moss, rm1Pm?;:3.i=.
smsmonz .560 c:,.v3~».i;’V v_ ‘
REPTD. §.’r’~..I,-ifs xiixcggg ..2nEsI9j:m:_i’
53.1 3 _ i; A
.-.,:..’z3?E’I’ITIO&¢E3l.
{By
1 ‘mm mzaxzssmzjmga
BB.}§IE–3.5’IH amamcm 1-sammaaam ymxrm
fiwsw, mwLg% …..
. 002
2″ Arm .:s;sssm’1*;s.:c:T msnmna
n:s.vm:m33NGaLm3 mmmsana pmxm
DIVIQIOI-I’ no :31,
mempazmn man:-mun.
% AA:-sassy: man,
vsaafwmann 23
% 132.: Nashua mm?
“S.-“0 E’3i’I’I*%»’5 REIENOT K1*3D?H’%’
AGED 8:338′! 36 YEARS
«WWW
OU
…….,…. …… . uvuni vr muwnanm HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA 1-1:511 c
NC 13, 4TH CROSS, PJRC-EDI RGAD,
I%4£PA.P{IRR ,
Efiflfifiiafififi 23
4 s mmmm
am snxvnrpsx
:s..<:–:1:n A360? 48 mass
MA ms 172:, 21. 4'1'?! cncass.
mqpnwm Aammm, " .% ~ mean: man, é samancnz 23 _ ' A
. . .A’v-RE3PG2~.mE2fu”£$.
mm my FILED. :?_ma.1′:i:Ns” «’j1fa ‘-nmxcr” ‘rim 31
AND 22 am savor rm II¢LEt3$&1.?{.CGR’5JI’RE’£:3’IGN or ms:
23 5 zmzwxnmcr mm ~13.3{‘”a= R§” jf}*O.’.- sror Tm
cm-xsmucrzw max How ’30 CGLLECT
AN”! rams mgizvx-.f::–m D’E$?0’1’Ef!5€”.x? AND PUBLIC.
mm ‘i-.+§s: :°x~:*I’:;-:i” on FOR ozmzns
TI-I15 Vk
1?$’¢tVSL’t..i,€’.«r1§”:Véeeks for H. writ at
1:1.-.3 :i:’..Vf._-§£:i:” i:he zeapundentw-3 and 4 to
ccnstruation or the temple,
noffb cgar’3;.’:”«..V¢:i;’:t: any funds and further permit
pe%:i.f€°;-inns: :9 cm-nstruct the name as pm:
a”
mud xagulatian.