ruurl i..uuI(E Ur KAKNATAKA HIGH COURT OF KARNATAKA I-HGH COURT OF XARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
§1″..Tf§£’ €:f3§§<'7E? 53? §f:..«é§.E:fi;§*5£A AT §=g§.%é'5~.-m__3§£E'
iE.§.i"EE} mgg 221% 22"' .£T.?-ES' Q5: gym"
P%'.§E§?f';""
21.353″;
§§§€’..§.€g’é? §&,;??;$:s:*’z:::§: if
EEE Efl%’§LEfifi.g”$§§QE 3 3 Easy V9»
az;.5.§a,;é$3;2§§2
3?;«’:E”‘*§7’EE€*§
§?£?§ 3? 3afi$A§§E?\?a;:é§f~:*. … ayyaanaw?
gay 3z:_§u$§3§&§:_£i§$$;f$99:
2 .$fit§§%é?%3§a~.’a’
:,EfiEfi”é3v?EAR$.”a
J ‘ 3:3: ‘V?é’§’:”..-.%:~2′;%. :.=:aiz*–,.a;§*g”—- ‘
gaags 3: $35 Exfiififi §E?§§S%%?
A;-=’:;? ab} .’ A.:;.egéi£;%§: may
_ aafigaaéafil ‘ “‘
E$%%§§R?§?,_y …..
:1§§3″$;Ta. ‘1 gfififi.
_
§’§:?sZ*£ -£3 SP1?’ Pfi.
‘ .31%J§i-72 «£3 ‘fEA?,;§
£i§=f.% ;€Rj,.«’ §.3x..5′;5fi§.1{.:§F=.E }§E§§§EY”AF’?R
fééfiii :3.§’».?€§?P~é§$§?§§?.§;.
‘§i3’~,L§3*’=’I E$§f*3S}3J’=€E’E’§’
Z’%E;§*E’3F§.EiZ'”§’ §{¥’§3iJ.?:R HI? RES?fi%’%§§E3T3
_ ALQSQI
:33? 33:11 :3 FEE: §.§E§'{, ;%§”as’.,%
31
(23
«It
$fl”§C£fiS%$ garaeafi, tie aria; flaws? hag §$§§itt3fi
:&% arcaaaé af aha afiazgas iflveiieé againfii than.
?;ara is abaalutazg aw rasgafi ta fii$%h%i§§Vé%¢:_
fi:$~$ar§ t%a $?i§aa$a af §§–E, 3%a-OgameVafi3§$a
:$r:$§¢:atiam fram 32$ &vi§£n:fi,$f’?$e§=$n§;F€¢6§
33 3u¢% tbs srflar @fr_asqu::taiO ggfiaafi by théfi
$3233 fiemrt ssguiraa im£$$%§$a§éa_in {ha graflant
ggwaai, ?ha aacafiéé §@£5$fi3;3£e faunfi guilty af
affancaa guniahafiia :3fi§§z57§g;§i§§ j§§8~§. amfi 334
:?fi, ft i$~,:& fig :a%tea”*§h§t ?:he incifignt ix
M
2 3
2%
{J3
:5″?
$5.’
=5}
“:3
“Q§3O*v::gr:s§¥_fifiri§g_’its yaar 1§§5 afid
gima$t~i3V§ééQ5.%av3’lggaaéw As such, ya fig fiat
§ra§¢$%2′:$ O5§mfi”,t%g”*a§auaéé. peraasg béhiné the
bgxg fa: t§§’rffen$g3 §uni5&aaia unéar Saatiéns
‘Og §E§§a%i¢n an exacatifig tha bend a3 atateé
“.§§;§§;f§$§§§; t%g fsiicwi§§:-
fififififi
Th% agggai. is ail§§£fi. The asauaed gersana
‘ gr? é$§fi gfizity 3f :33 Gffegces gunighabie under
a:§§:iE’:,%, 324 raga with Seaztitsn 3:; Km ans?
O’»i§”§ fifé fiiractefi ta fig zgfiaafiaé an Ezahatima éfi
ruurl LUUKS Ur KAKNATAKA HIGH tC_’.?0l}RT OF KARNATAKA RIG!-I COURT OF KARNATAKA I-HGH COURT OF KARNATAKA I-EGH COURT OF KARNATAKA HIGH C
asgh sga fif thaw exacatéfig 3 fisnfi f$§ a sum cf
/Q.Lmc»%v—