A1 LOU!!!’ OF KARNATAKA HIGH OF KARNATAKA H161′! COURT (1: XARNATAKA HIGH COURT OF KARNATAKA RIG!-I COURT OF IGXRNATAKA HIGH CG
3% Tirfi E*§€L%i”i CQEERT GE’ E§%§§f§’?.F.?: 2%? BAR
amgg was THE: mm may SF A§_3*{3?§.,}’$T 2£:£:$& Vi ”
EE}F®%
wzm Hmvgaz a@JJ§§$§E §W:§;%zaaR%i jfé – ‘,
my? PE’§’£”§”Ifi}’i !Ea.§§§§,~§,!2£$£f?§{}M~F{}R)’..4′
E :
E SEE 1% E¥% A %
sg§§::,s1~fiv;%.R:am::*:a’:*:¢::1a:;,& – ‘ x %
a{sma4Y2aRs, L
F§§*§,”%%EI€Kfiy.3§%§{§§§fi mg? aammggfig
‘£33;
%
ma:..§*7.s:s:zf1%:§i%:*~aat. & ,g.’gE’E*1’I’I’IGEiEE
$35; ml – am}
3 a-irram ::k?%:§g:%:«mTam
. EE?1?;–_E’¥ 3E.J::’2s#<E'§*AE*g3
' 1 §'{;"%RE93'T€' EfiGi:3§'{.a.m
~ " %A§%§;@fi1C$:amm$
– :a%,s,§z5mfi§§§,
gsm?
figfigéezegiegfi-Q1 .
% 3 ” Vmmsw €$§SE»E”i+’fi;I’$ my
” –??;iZ%;;%?,E Si’
ywgmmegaaga mgezgsgma
.. : ;–3fi§§5s§§§:§z§.!3§E*€}§. §§:§?{»D§
VA ” ?EE§£§?§i flréfifiifi QQESEEVRTEX
fig’ ;r:a:::a:%§ $1;
.§’5§fiJ%Yfi: BHfiVf%f§ 5?
Faémfa,
33?:-1 ::.::§:333§ \K/
“9–5-3% I dfik fiifi
._ .Tuc3.gé
2.23:5. E” ¥2:§’%;%3.. in gm:
§Z’::«
on :2: S.<…<zm$. no .5500 $9: §S.<zm§ ".0 5:0… :9: S_<…. :2