1-ms:-1 COURT or KARNATAKA men Acaynr or KARNATAKA 1-man COURT or KARNAYAKA HIGH COURT 0? KARNATAKA HIGH COURT or KARNATAKA won t
335$ Efiiéfifi QQIER? C5?
m*§§;::z 13:3 “§I~§E wk gay £2? $=E»?§”E;}iiEER”:’g;§%}f_éJ;x’V.”
THEEmwauafiggggflmagfifigg§g§§gfi$Efi§{ ,
cgirvztgmg PE’1*§*£*:$rq%;::gQ;35%3;%%g::.%
353333.;
– ., ::
~;Vk;§fi
§”*~$
3:; v&3§
§§%§£@®§flfi& .
EEEE §3&¥®=35 Yfififiif .A- .~
Ea EELEE$§§§%¥?¥EL3§G§ ‘~
2′..’;f;3’gj”T§”£a5′;:i
5* mm —f- , «. .
&?Efl$%%$£V_Wfi
&@§§»&3@wT 23*€Ea§5.=
aifi §%&E§Q§E§$¥*¥§ELEGE
gfifififi §@§::_3 ‘ ‘”
S_4i;%’%€ ‘2’;?:a1′-.;’€.3?ééZ
. . . . . ‘u I’
v.:«;::*:a.’=s’a.*3.*§1:§. :2» rfing ;
‘.T”i-31%; _ :”§3E§TE 53%’ g§.?£€§iH::%i{3-3;? ”
” *§:%E§’ V3735 §’EI’§*2’§E §’=Z}§E§E.;E$ %*¥a»§”£§:?E$T£’°I’€}E.
r ‘=l’§iT%’§§E;’i’ GE §5;%R2~§3a’E’?*££3*'<_ B'i?ELE"';I§%~
1 gfixagzsag
'Z%'..%}=s'fi AT Es§;P§%?rAL{".3§?€E
HIUH t..UUK! OF KARNATAKA HIGH ACOQRT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH I
m
3;
– ZS E’3″*EE;E}’fé €§==”;”$.§3§ $3.. 9.C
‘E-3.3’a1’ZE£§%E% E.”€fi§'”‘E_;2«..”‘”-“‘Ei?.._iE 375$ EEEES , 532%’ ERIE; 5 “EN
” ‘ >3
zzazma _;.w§?:?:a:::»s fl3ME§%E.i.’§’+.__ ¥Z3E*§ 1..iE*:i:;a
@313 ::.%:.:y TEE ::’f::::3′:.£-:3 }%.§a;”.’§E–I “SEE:
L is %Z%§€E G 2
Q E 2% .51’: -fig
‘?.’hé: gméifieizéfg gaavsirség I1e%s;ié{‘fi,1;éj;& is.-..;§:§m,1’i»1mIé”s*é&kit1g
ifiaava 5:’ :;:%:g rzzmm ta k%a:;;:<::m¥z$~;:;:g~ stha ~ I'.__1j::é–'i:zZtiez:fi The
mam iaksfim
@;¢¢%;2£%§a::Lgg:g% pgiifian ia
§§;,w:'§.%$gr:§.– afi %'iii?;;£§:°;§j.{a3$¥5fi;.. ._ ~ . 4 .–~
saf-
Judge
(3? E”‘*§§E’–§E€ I5?.”i§P.3§§,; Q3 . g J V _ ‘E}.~«L§”~..