EE was 5:33 ccaar fl? KARy3$gKA, BAHGA;éfifif
BAEEE TEES aw $3 §m’£my er AvsU3:§é§$$* * ‘
EE?QRE _W-_’ E l
wan 5w*BLs HR. JUSfICE:gSfiEH%$E E:§§i rj
$RL. R.F.H0 éfik v? £0¢?_ [ *””
….»…u……–..au.-…m….
2 33: xzwsgsona aw {* : »,’»;_»
353 S35. magma §fiE$.§.fEAflE;$flWnfl,
&$£n agar? $5 Yfififi’ “g”¥*»W.
FRm§az5T$Rgf;_~jg <_ ;'Lv .
MKS. Eyaawgéfifiaaa Exam 3331
SH$EKAfi&SIfiaKE£E*?E$§E§E£
fi£fifi¥§rTfiL¥K§ H&fiQ§A 925?.
<1 1. *xg,'- 7 & %% ,.. PETITIGRER
§$y Sri H i $Hi¥ARAM§, anvacarai
kw?
l…nnuwuunIu-tvu–“. ,
V,i»§P§”§”B”$R3EHRR
*.*$:s”g3nHA§fiT?I EQRE sawnn,
Va$En_A5§%T 52 YEARS,
EF&T{fiEiAL§ v:LLAGE
v_ §fiBfi&:3GBLI, Efiflfififi TALEK,
“.MARn?A.mIsT.
.. .. . KESPOEEETW
:33; 32:1 3% Y ERIE-3IV§.SI3xIt~f, §.B”£’GCATE E
. “EH23 $313.3? Ffififi §z’S..3§’? 6: $91 CB..P.C
3%’ ‘”E’.i5§..E £5&§JVC§§flfiff}2′ EQB. TEE PE’i’Z”I”I$~Z’ER PRA¥ING
E”!-E1?’ EEEZS §{C€t«I’BLE CQURT Efifif BE LQLEASED 1%? SET
E’-’15EE}E Tifi Céfififlfé EZ’¥2%EE3II’¥€E’+ TEE SEN’£’%CE GE
Ca3}*s’¥z’.”§.”iT.3’i”‘I¥TJ#l*§ AI’¥’§ HIRE §§iTE§ l5.€3’=§.2G£3’? PASSED IN
Iilhfifi lieu: I Ln» — — – –
.. …….,. .. .\…..m.mm mun coum o1= KARNATAKA HIGH COURT or KARi§H1’Ak£ “i?4’ic%si-I con;
:3; cm’:..§«:.?. 2~m.:za my 2:395 92% ‘I’I-E3 FILE as
§,$., ywcwzzz, xaanza awn TEE 5$EGEEHT”fiATE§u
2£.§2″3§§§ Eassgs 33 TSE 3fiFC; HAHDYAgiE~¢g§}g
§’I%3.%fi3,?C13.
wags gay, THE ceuar mans wHE§r0LLQwI§G;4-*’
E3133 CRL.P..?.. czomms» ~:s:¢~–. oi; ._n.=’:§2A[z«’z..9*r];=:*=$3:d2»:VL”
Pf!
Ehia I§ViSi$fl ari3e% §ug §f’:fi§e ordar
pasfiad in Czl.R.P. fi§;4a3$Q§sf§fi£a¢ 24;éé.2aa6
by w}:e,ic:’h i;:he_ xav;;$Vi:§na;i._’VA ‘ibeisw haé
mafizlzfied thef the fine
ammuut. £@$E§§%;Kp%$§§§% h§v% aettled their
claim g@fi i§ ¢§%§5fl§%_th§i# sattlemant, the
azder w% t§eVA§§§é$%§§_$éart stood medified in
term3_-af R€fl£”7c£fia£ passed in Crl.R.P.
_____
*ARcc§r&in§§y; thia ravieicn petitian alec
atanfié fiiggfisad af.
Sd/-‘L
Iudge
K§R*
n unn n ..n.._….. .-