3*} T’i%’E; FEQEH C¥3URT G? KA.%ATAK!s. AT
mama ms TEE 2% my Q!}?T’_:{}E.§’~!;3%5.;:
11%: I-Ifl1’§’BLE> MR. mas 5
stmumg Pmrzax 1m
ESE ms’; A4 %
mm Rgsmsfia
mmag BY AGE
mwmmmg t
rag; 3; PIC'”i’£.’§RE
“SE35: 13%&”¥Ya5§Z–%%%E¥E3~V BELRQAD
Rmzvmé-§;a%vEAsTjE;x1%ERs:0K
swag
31$? % $21
§’E’ITI’I€}R’ER
:fBYv$’.5:1._: :;*«.’i: r:§é;¢.1;.s31~:;’;e;::*.+
mm: V
mm
lg 3533
ag.é;’:;;%3&*m.K. Pam
_ f¥;Gg’§’?’:§>?~,.,6s’I’E*–‘.:¥,CRfl
“<.'€§fisf¥§3E%E'i*.€3$R
VI . , ggxafizcfigfia-Sm mg.
RESFQKEEHT
Imnltlnnu-an
€315 aammm PETITIQE IS Fmm U;s.4s2
nun uuun: ur nnxnu-unasa HIUPE OF KARNATAKA HIGH COIRTOF KAR!5flTAKA_ HIGH COURT OF KARNNAKA HIGH COURT OF KAHQATAKA HIGH C
%;12R;?.£ ?Rfii:’fl*IG ‘r:-wt T}-HS HQN’BLE- coum MAY BE
P§.EA§EEZi Te 31%;’? 13.33132 Tim mmmm
BT.31.3.2&34 RASSEB BY TEE 12TH ADBL.C.’.MM.,
3’m§§; em ::.C.I=z0391=91;99 as WELL As ‘new
J§}D{.’%£&§§33I9″E’ m’r.2§.2.2ma PASSEE BY Ti-E £dZ)I}L.S.L,
<31'/vx
IUH (.'UUX'l' OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
& 95:2, Fm-IV, EELGRE as $RL.A,RO.31§',{f}f_¥. Arm
– FLEASEB T9 QRDER 31% GF
ififi Dfifiifififififi {:’::I~’a:GmAL ”
mzmmasa Tlem §JABHJ’§Y FAs’mHEm;’-UEIc:3:e3O.’O ‘1’;-arr:
L§=’.;G&,’%; Efifi QF 3EC:’E;;fi;SE’B”» QREGEIAL
wmama? ass QR§ERED:’BY’:’II”~E~«Li3¥WE§§<_
QSEJ 13?.
“fiflfi CRL.FETi’T_19;§1 C25I23}\:V:Ifl’!(}O”?’1.’3O1%A]’5._’?t”‘*I.7.IF«€–5 DRILERS
ms my; rm C:t3*URT”MPxEE Tm I~”.JLL9€}’ii?IPIG:«
Qfixzae with regard to tm
mam’ £aii1i§?;&§i§?g.v::<3f ':pe:i:i:§§.£n"1–»»'ii1r1dm.' Section 432 of
_ far trm pafifianm files a mums
% hi' this ct:-mama: Petitizm 311129
J _; {I:*n..'.m1'na.V 3 Fafitimi.
is. amm' a ta mmmrt rm peutéen mm
elm Rm?-man Fafitisn ané ta asaimi the new
O " am ta fit the matter mime the bench having
H the water.
Sd/-_’,
Judge
afiif