nun \..uulu Ur 3-xnmvnu-u\n ruun Lunagv Ur” Iv-uuvnunnn ruun LUUKI ur RHRIVHIHAH I-nun uuulu Ur n.HI(NMIAI\A rllt.-1:1 LUUKI U!’ KARNATAKJI PHGH C4
1% Efifi xzga C$’§? 33 K&EflATE% %T §%§$§Lfi§§
fiafgfi T§E§ €32 25mT§§% Q? &fi§$5:; 3$§%,
?EE£E?
$33 fiQN’EéE §3’5§5$:;§_.
fi§§ u
ygg afiwggzg fiR$:J§$?’$§;”w
E?;’§’§%’EE1′}§*’
2. 2%: 3§aHAxgK $:$f€§:§%%%§&_gcg§2
RQEE fifififii 29 §E$a$:’__’*»’.
33$? §&LaL§.$&m$$*&@g§’§;a1* ‘ ‘ ”
*«2 ‘gfilfififi :§%:&’:§§¥aé§gE as gig
.3E%N§§=§§§$§E
.f&§.§E%fi®
_VA’§&G£L§§E
‘4.’§gK.”;
T§&g”S:: : § E 3&3 3&3 R2;
§ifj§§§§E§$E$ :
$315 33% §:;§§ gfs :?3::: @§ E? fififi
gaaggs? 55 $§§@EEfiT agfi §wfim§ fi&?§§ éfiffiféfivi
§é§§$§ 3% avg §$,::§§£$3 3% ?:g §:;g Q? Wgg E?
/5
IGH COUR? OF KARNATAKA M3614 CQUR? OF KARNATAKA HIGH COUR7 OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR? OF KARNATAKA HIGH (1
§ut in. a fifiéfi. £g§s§it ix gay” Eaiififigiiséé
fiank f$§ an ifiatiai yfiriafi éfi E y%a:a*%afi”:i$
ap§Qiia3t ghazi he gntitigfi ta §r&@7p§fi§@i$&i
intexesé on %he said :§8§@¥:%* J??? xhgianmép
$$fi§éfl£&iiéfi fifiail b%VA &§Z&a§s§_Vét§}_ :39
aggazlafit.
11, The §,§:jfi3;E§z:’.si f3;.§_&§3.–«”i£’5$€.%3z~i::~*§3a.¢:% 31:: tftfaa
§.bs’Zf>’:.?”$ ?;.’=-§i}f;’3′.”{‘%s§ V.
Sd/-;_ Eudge AAAA mi: