an ram area ages? at xnnxanaxa am aaneanans
aawag THEE THE 3%” 3&3 GE KAY ZQQB
323332
ram K$§’ELE 33. avswxcx K.BHRKTHE?AT5AL$»%_’f’n
EEET ygwzwzaa Ha.18§2f2GB6 gsfivwékgjg VOO
EE’§’&’E£€’%
{G8 COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-HG!-1 C
1 3%: gaxaa AEAAD unaa ERYEE
:ggAnEaww 35 YRS vf,
EEG gamma Kaaan anus: ‘
3$fi&FRR 531 334 ;O asp’ _’-‘
nz3?:VuwmnR_g3waAnA, ‘*
4j’.. { ‘-3 _*g=x ‘ , … PETITIGNER
{EY 3&2;§Ea£AwR3sgxA¢wuR_&Vsa1 w s BHA?,.RDVS)
‘; _rH§Ozaa$Ar§x$=sTATE gamma 0: wnxrs
*_ wa.§, $§max§Qa§g RQAE, BRNGALGRE 52
x§§?. Ev’:?sV$EIE§ ExEcu?IVE QFFICER
ta}
. Afififiifis CfiHHI??EE
t :O §8MxA’mns§:a HQEAVRR $81 334
” ‘ i}*P’.?_PfiF:. ?§IF:£~2HP:EPs. 315′?
, H!O§EE;aE? ITS PRESIfiENT 3&1
‘.f.;Agfi§»3uLA:xAM e Txxaxanmx
O -. ‘.3.’; … asspcwnnmws
»,$E¥.££::£&maAHHk, Any. 553 R1 awn
” F; “3-2′ JH’£%? , AW. Film R2}
.V ‘§’7£-IE3 SWEET FE’3″‘I”%”IfiN IS FILEE {}£*§I}ER ARTICLES
3335 5. 23”? OF THE §{f?E*3S’F1’3″£}’PI£3{\I OF INBIA FRFKYIIQKE
EEK §I?iE$;’3’§’ED!*§, Ci3?’§9I}”s.!’§£3IE’}G THE KRRNRTAKR 3T,PmTE
Efififiidiifi {IEF §i’J3X}<'.FS CGKNENQHAM REAR, EANGALQRE-R–1 TC}
}%.FP3E§=3'?' 33; FRESH }=£F.?sEP:6Ifi$ CQPESITTEE FUR MAMAQINE
THE fi7e.;TE'.%.£§?¥.3 D? filffafiéifi M33531}? K REGISTEREE3 YRKE' 335.5
£'Ci!*i'F§§§'L..33J}"E33 £35333}? 'THE FROVISIQNS BF TI-{E WAKF
33?, 1§§5z.
IIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HI
GHC
3* As the waif Baard has aanstitutad a
ammmittee as zequirsfi by the patitianer, tha {O3
vgry” ggrpaae af the yétitianer is servedwOHH*fH”
fiance; the patitimu 6535 net Survive Hf9rHf
cfinsifiaratian.
é. in the result, théOOpeti£iofi-?ié1
rajeatad as having haeaaHinfruaffi§uS}_
zAihJ%Hfl§fi§=,,