nu!’ mum: nxmvauvnn
mffyyfw Us mmmumsnnn Wmwfl uwuna Ur KAKNAIAKR men COURT OF KARNATAKA HJGH COUR”? WP E€fi.RNfis’fAKA HIGH C0
mam HIGH mun? or mmwrnmnrr RE
DATED mm ‘ms mm mvoxe xmcmzammz, . V
BEFORE
“rm HONBLE xnwmcs Vt kk
am. H.I.EA3I’£A =
3/0. uczfin
acmnmomssvgmm g _
mnscnmm m3 m1. ‘k
(mLrQ1ImA1*xoz-g__ A
REEIDBIGAT 1507 L % %
R.T.KA<}£.RP08'Ifi., _
aAKceaLc2RE~.–3¢oe»33A,'% %
(BY am ;:.s.3i£o_EA1sr,–.A12v.';}'
39$ $.12;
:nmm
EPRE8Elf’I’E-..’}”BY GFETCIAL LIQUIDATQR
i1’5.fiW’I§xTD,’4_I~”3 FLOOR
% Lmmmskaamn. xommmm
m RHISOIVIIT
M
m APPIAAIT
5-wt”-nwnu’zc.AL mmrlmm wmcrr IHCIJJDE sukmmxr’
“rm APPLIGATIOH come on F£_>i=t- cmmg * %%
mar, THE coum: mans Tm V
Tm-e is no i”. _ . Coat
mtdepoaitetfi
B38