= ;%nna=.3:’:;r§»E« fiszafi 15,6.2fifi$ fix §.S«Na,852?§§5 cm the an affix:
LUUKI UP KARNATAKA I-KGB COLE? KARNATAKA HIGH COURT OF KARNATAKA 5-HG!-I COURT OF KARNATAKA HIGH COURT OF KARNATAKA RIG!-I COUR
3%’ Efififi CGURIE Q?” KARNATAKA ACE” BANGALQRE
m,*E’§;:: mm 11% 12″ my sis ERV.§$’$§”‘
EWGRE:
gig E~§:’}§=§’§§.-E 3:”. I13 same: KBH:;é§i’i*§§;§.”§{A??$§3?.x;§__V:
§E’§C’e’§.s”‘%%«¥:
firi 13».fi3,fi3’i%Efi’fi,
Ea: lam Emihavji Rafi,
agzfi amrm 5;’: ywa, V
Eafmiégg. 73$ armsé, 4.: ‘
€$3éa:z»ku1%Stsgz, V . _’
IE?h@::, ‘ “_F.E’.TETIC3NER
3% imammqi
_ ggfE§,§é2;”.%?;§,
32:5 ._Siz*s2E.:2_ iiitfipflf
11?: :<~2.:a§;§i;-.,
.; V %Ii11e§*'§m§.«._'§F;:;aa:3,
._fi %%§%iEN A
312
E’:
RESPQNDEEW
j’;*f-;:£§r§m’% Asmams, Afivrzscatcj
fifltififlifi
‘ ‘£i»’r3’§ Fngiflm is fiiszé mm Axticlw 225 $15. 22′? sf’
$1′ 133% vfih a ps.-agar as @3511 {ha am a
ieaavmé xvii: City GM Judge aifiwzgaieraa.
@313 ?E’I’I’I”Efi}§ N331 19 Q? 1
COURT OF KARNATAKA HIGH COURT KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H16!-‘I COURT OF KARNATAKA HQGH COUR
‘¥’5e’§i£ Paiifiaa c:’:s1’z$’:g an fem’ pm hamillg
Eiése Saw; mafia $112 fa1Imw3m,g;–
ORBIZR
pausaanwpiamfi in: Q.s.z£a.3s2:;1995ca: Egg cg” V Y
2%: C51? Cw? Eudgc, Bmgalam any is
fag: ta: mfdm’ daa %5.’§,_2’3i§3 ra:ja;~;za;~.gkkk:2;e %
@§§ém::§.é.a:«n aw m&m’ Qzzigr an;R4i:qa1*:%.%af%%ca«.3¢% cm
?rméa2.r§: $2: $1: abmre smfi gut’ ,
2 3-‘%’,.=mrs:,:r.i fa: t2:;;%%% émaafly {ha
gétisisgtzangx ” fafiter mid bmfl’:m*_
Eurixg £11¢~’ds:fendm1t nae}-fahsr pmaé
away than ‘raw 3. typbwmhiml mar
$9.? ‘ pge “” 3&2 af €21: plant,’ plaifztiff’ filaé $1
VI ma 1′: 3f cm at’ cm: Pmccfivrc
{ as mmé the giaini ma dawn the warés,
am: ef fig: 33}: pm=wr:xis” am imoxperais
fimfi’. ‘E125 wplieaian um nypasw by the
. .”‘:%$fiI%a*§«§2§£::%§’d%§sndm£ X1632; Efhe His} flaw: 1’e_§e<:teé the
Qgfimiiaza 9;: the gxmxnd that a new 9193311 is made
mfi me iém gmnafi cf s flaw Lmnzci Ceunsc} fem: thz
\\/
I,§:{ ' I "
figfifi
if COURT OF KARNATAKA HIGH COOR? KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR
§e&.i:msErr aha it “aw a typegwhicai am): .9.£a;f;;d
$2: mix fiavmht ta: ha mrfsifisd by :11: p}a5n$ifl”.
fin iha aha: hmi Eemifi -I O aha suit. W@ fiieé ' is the OpggA¢ce@.m is me fiméétas ax fa-z am O O O A - zszg dam in firmg the @§§$§.%ia::'é';f:_.%.':2;':s.,::. gxasamzd a§pfir.:m7m1 fag it £5 yazfinmt £9 mmtiern thm
éftize Eggs: mgnd the pimt as prayed rm,
‘$1? 5:3 m’ ‘”*~E–*§,fii7? Ef .; -.O:’-:%::..,: :’*
« %E efihwveiy @judi£’$.€§. The ‘:’.=:s:.?’
i ezésé §_a:%3f~ by this Cami.
aha mam, the W115 Pafiéziaxn is ailawsfi aid 11%
iéfififififi is – Gu:3nmum§’1}’, fit:
O4’u’V|%@§§§::a§,t§a::31 ram 5;: ‘fiat: psamm undsm: Grdcr VI Rub xv cf
ifafie $1′ fimdum seeiazg § fi tr: mrsamfi tha gm
i COURT OF KARNATAKA I-HGH COUKF’ KARNATAKA HIGH COURT OF KARNAYAKA HIGH COURY OF KARNATAKA 1-flGI-I COURT OF KARNATAKA HIGH COUR’
fig aélgvmé @521 the ” is pmziitieci $0 maid the
gzayaé guéjsct m pwmm ef was 9:13′ R3″2,{3{)fiz’~. ,,
{sf Rs gfims. am he §&$fi by thc :22 mg
‘:”%;:a ress§as.:n1:ei.:én€~daemdmi 2:m.?; an £23,2-
zléze ms ifeuré,
Am ?ué9O O