EGH COURT OF KARNATAKA HIGH QQOURT OF KARNATAKA HIGH COURT OF KARQNAKA HIGH COURT OF KARNATPKA H36!-I CGJRT OF KARNKFAKA HEGH (2;
.5
'W..fi...§~I(}.%§'Z%
E'? TEE Efifi fififlfii' OF KfiCfi3€A'£AEA AT &AE'IG.+'.I.;QRE-
DATEIII 3% THE 9-417" 33%.'! 61?' MARCH 2933
PORT;
Tm E$'!:~2'B}LE mmmm V1G(ZJPAI.A ~ f ji ;_. A'
firm Hr3z»z=m...£ mmaw ARz&L.II€AGc;&,R._§5=._ ' "
*az,.¢._z~zr::,24§:;@@ ' -- '-
3a'm£.m; _ . "
sgngazmmg E: 5 32% mm K
Am fiE$I.%'§"'.?§ 'mags '
3&3? mama. mam rem
as A9 .
w;.vs«gs:§m*' '92 . M
$3' szi E. 3 mm .M}§r;:_
«mu.-.-m~........
2
2 331*: - " __.
swag a::rmu" 3 _a *2: 1:23;: "
33:" "mm LE3
. _ - 557%-SE3'; £1 aafigm ma» msmigswgzsm
. ' v .. _'..e,a?;r£?s3;%»*z;B<;%I;§?é3 mam
' V _ :g;g;?:f'V§;3~?n3.._1*£; 'rm My
" a&Ra;$w&f
Egvsmm RE3PONI)EN'I'5»
Téfizswarr ..,4.m:.A§., IS mm ms 4 $3' Tm KARHATAKA
._ 1§:m:'§:? gm mama Ta 533* mama am mam mm-:3
-- 1&:*;;;=2::sLL$WE3'6:
W'.}'s..HD3¢£%"§fi%
I¥B§h£EHT
2% 91'' 1:23: arder affiae Iamzn-ad Singfe mg; éawd
E§3¢l'?;i%€3:$ 3:3
w.mée.;23:'ms ma: cm H
by mfifmnfiig ma «Carder ma 24,i.2fi% mmed "
ms: Eiafiéafigfil em iilfl fife: af $3 A$';if3§:i'as§« V'
mgwggtk j ,, . Afifige .'
ii" :13:
mtiisiarajs, §%sI§='mre,, $323;
mm gm wiih mfsmm ta fi§a§T"--ear!i;n*'--- :3: k
§--mm%re:sw1sa§,:2&95 air ms; :3:-:£:;g;§;@ggcr in £his':¢gaaz.
3. Tha gxefiérsa vntf {merit batwm
the: ag§we£¥m._ $5? the gremiws its
fiiaafifiga $2, §;az§ 'i;§i§a5;Efi:f£1_:;a:'§.: igemngg rward to sum am there , E
' _ 1149; 1.;;,_+*:.» nag nag Lmumx '~3\7""P£IJcQ"V<< Wm
§§ a*e§a§s*.=;,%;&3'.g;: %;et§es¢i§w t'l~'ge'A§_§ the fmdhrg wrfied an that:
ctsrematéérazé gage ilivii kidge (3-$23.), Mysom
" V " " ' |»~,,u%u WM
_ in };am2:9%§. LA.3~«Ea.3§ is fizedfurgnag the «cm
rm whéch '#2 do mi want. ts aafivext in
..
A _ T 3? iammzé Sézsgia my afiaer am-mug ta: kha mrliar ema-
V’ E-$%.2’~£’a.i_§4»-*1-f9fi, £355 rasaefiad his mamas a Egan:
Efi af the max imgzgmé and figrtly mjwm the Writ
‘ ¥:%f}; was, %fl3 fin: erder Eampugnazi in the writ
91″‘ COURT OF KARNATAKA HRS-H <§..€3iJ'I§*:r gr KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT or KARNATAKA HIGH COURT 0; KARNMAKA HIGH c4
Hflc. V'
Peifiiaam
'm/
GI-E COURT 0!' KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH Ct'
W..kN{'.3.3r$§'f2fi%
We 353% gang flazwfi aw earresawfi af the firééitég and
rwmzzgmg rfiazafiféifii %by {ha Eeamad fiifigiez am with refezmcc tqfize
zgfgaé in £11115 meg" We we Em. ra@e¢§':§§ A'
the ~s:;m mm by $113 lwmafi Siragia fimga in aianimjggg '
'E%='£=s fig 52$ find any gmafl E 'Au
with the @113, The: ggaafii is éewmid mi'
3. je*&%a1*»:i5@§3′, fifia § ix V
F..34″”