3: 3′:-m mm: cwm mi’ zcamearaym arr
mmm “E1-fls Tim 20m my 91? mmamz,
BEFDRE
Tm: H£}N’BLE am, JHSTTCE mm
Psmzmx
EE’I’%E1%’::
3:. SE S fifiE¥fi A,
fiffi E’iifiFPfi. . V
AGED fsflfl-‘Ei’§’ 67.3 . I
fijfi EA}§.5-‘1%EVA¥Efi,;l.. ;j_ ‘ V 4,
AGEE3 Afi2s:j::=’§§?? 3:, ”
35$ s%s§afim..R;x;:A?i5fi;;§%A%A4j[‘ %
AGES mam? ‘
4., gm 3 ”
am 3-
5333*’
% k ALL $xE:?i’£fLLlJ’;£§i..VH,EAGE,
T .V”” g_.44$%&’£a%§fifiERE zzmmcr. …PET2’I’I<}!iER8
i.§;é;.r3:A,:v'EEsm4.3Uy FATE, amr.,;
V I , _ 3,. E1%HE"E3m=m:T:vE amczm
'- 'T . 4_ pa RQEAYAE',
" mag'. navmmasm.
. …… . uuunj» I\.Mm’iHIH!\I-\ rmafl LUUR1 OF KARNATAKA HIGH COURT OF KARNAYAKA Hififl COURT 0? KARNATAKA HIGH COUR
‘§’I-IE 8»E%$”;«§E”I”ARY,.
G~RA@ Ffi.aI§=CH£i?£’}i’§’,
“””””””” “” ‘”””””””””‘””‘ “”*”‘ “V”~””-‘V-VA” “flfiwfilfiwm WIWI1 LUUIU or i(AK¥%1¥’AKA HIGH COURT 9? KARNATAKA Hififi COURT OF KARNMVAKA mam G0?”
BELE.-$359 EAR? TQ,
I3AV§sIii’:§E3iRE §}§S’§’fl€.1’£’.
1§**h-Irti V _
Wm gem’ rim: is mad finder grmes
mi’ QR ffangfimtinn cf §_3rr*aying ‘tn £1132: V’
rwgmfismzts mt ta aamliah’ “:.c:_n.1a¢
wmwhalmm? H3336; Ewi, sfitxzatafi’ at Be}1u_cIi’vi11a,ge of
Hariharg ?m fizry apa»::§fi::’ orda:r
anfi wiflasskzi may due law _
Fetitien coxzmhg ::n f,’:§’r 3513
day? ‘£115 ?.L’f:::u1′?.
%%%% M A %°T’43’3?;%:ia:*3_;%%ii %. : A
muz:mfiw%%mgam’j%~%%mmamm d1r¢ct1’ ‘ng the
z1mmz§fi:m”;.3’§«, “the wage without
$.f€1at.?=i’ any dim prwa of kw.
warms} far the petitimrnaer.
in me petitisan as in thtt mm:-e «cf a
m%«,gr -‘me pafitianer mam” an alternative and
£”€i-%.@£1}?, h is uzfmbie ts shew as re W11}; the.
A. 3 mag aftfih aouzft €13 mfifi far. In view’ cfhis having”
%:–~
REsmm;’§§ég:. – . K
m_
M
N
3 W
W
W
W
m
petifimsz ix éawsicl af m:t’:_’t and in éfimkaaé.