mwrwwv %\rwu*alMt.M¥\H “”‘9¥$..3B”‘ %J’«..?§.fiK5 ()5
m=
5939 ABOUT 43 Yum,
3-QHVoF.RAxAcHANDRA mo.
A ‘2’.m*-rm a..A.mmn,
” ormnaxzm mm.
” momma R[A’1*.N{‘..t.3366,
III’ Tfi HIGH COURT OF KARNATAKA AT
mama mm ms -rm my on Auqtiéf’ ~ _
«
AGEDABOUT 24mm, _ % .
soHoF.K.Ra;lAc1I¢1§ xRn3gI1. :_
Aamnmomgvxmm, ”
son OF.K.RAlE2§,C§£&_NDR£IAH’5- A_ L
3.K.R.PRE§SvTHi”P2’i£i;LA’9§.;I;; M
AGEDA Ec2U’r=19 = %
D/0.K.RAHA§3HANDI_(AIAH;*~.____W .. PETITIONERS
{PE’i’RB.1_T0 3 = Rm~;%% ”
_NG.231;. 322155? CR€}85.,.
am: _B1,s.:>_c:K;A ”
.5259 0 1 1.)
_ it-TB_*_x’ sa”:” _ *3″ BEA’1′.Y.Ii., ADV. .. ABSEM)
ALCE-E13 ABOUT 33 vmm,
.. RESPONBEHT8
w~'”«-ww _.—f* vwnvvmnmvw rwwrw mwurvv Ur M-mfixli-\iAKA I-EGH COURT OF KARNATAKA %”§!{}iW’? COQRY Q? §{.mW°én&¥’fla¥{i5& Mi€l3§~?
A ‘;’:r9§_a«:3’*.zi:iafi.
14% (moss, arm amen,
mI>IRAHAFTHE’IV
ADDL. CLBL, B’LORE, NG{I17i5[{}3 AND ITS
CONSEQUER1′ P.S.,
AUTHORITE8 IN FIR N0′.’0371 IT REIATES
TE) THE 1>ETrr1oNERa’nx’IaE;1¢_. % M
THIS én«,.’%ma ammo THE
DAY, comm “F’OLL_{‘N:’}I~I!_’¥:
_ ~-.e_:aJ1ad out and mused ova’,
not prauenz. _
on}; apwriagfar the paflfiarnm in mi:
A . 119 ismade,
” tha erimi11a1pefiti.anis diamiaseti an» mu.
Sd/-Q
Judge
mm