GI-I COURT OF KARNATAKA HEGI-I COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-HGH CE
mfifimfifig Thaxafmxag aubita tfiat fihe imgfignefi
axfier 33115 fax intarfiaxaaeaw
E8 fifiat $¥ifiQfifi§ th§m§£$imtiff’wa§t§ ta
*4.”
é§aifi§a It 3 ¢€,Vn§aa3§&wyR:tfiaé’ aucfi
%viéEm£& 5§aui&V&;way$W§éOa%ann&fi”fi%r§agh the
apgaimtmgnt af ths-c§a$&5aQmmia$isnez.
%a 3% $%§; %§R%§_§§%; E fia fiat find agy
%z$Q;m§:_%§§§§%:i%§*%§%§§t%5fi fig tka leazned
éafigg _«§f %:§t*t£fi§E_ agar: ix fiiamiafiing the
&g§£§§&%i§fiR%fié:%%§%R’fi&§are am§( tha imgugnfid
gzfiér. $mé&LRfia% wartaxt intarfsrancg finds:
“fi2xi¢;&O2§? mi thfi fimaatituticn af Imiia.
%é:tR§§titi@2 is dismigaed.
Sdf-~
Iudge
W
1-»?
f
§2&¢e Efiffize tfia agar: ia f@% the giaintiffi fig