-. -M-..»uu n.–wummr vs I\:F”\I\l:’lr’lll’\k\J’I
I II\.7I’r \A.«_!uV’v’.rnr ur I\.M|’u’I.HaHl\M rnwn uuum Ur KAKNHIAKA Hitnfl LUUKI U? IKAKNRTAKR FNGH COURT OE’: KARNAFAKA PHGH C
E”§§=.:’§§f {;”%3='”§7?;*§” 5:537′ §{;§.E:§§§g%fi%%Z% ;§? Bg§.?%’£’~fi.,E2£3?2’§’
EQEES £333 fEE £§”‘5fi¥ EF’&?§E £§§€
Exzsggy
TKE.Efi§’S£E.EE”J$$?E$E Kr§gfi§mHaE”figa[V
.§.,§’2?53 : . . -. –V «
?§E.Efi§’$é£.fiE.§¥£?§fiE L Efigfififififl fixawx’
…v……»…….n….>…~–=
Effiffi GE Kaafiafaga”
&E§R§SEfiTEB E? ,
$53 ?ca2cE4§a5§$c?$§’-;_ .._
?E£%EEfi%flER”?$iTfi€ §?fi%:3§’V»
§%§aALQEzVui f V’ ‘ ‘
… A?PEL&R§T
5%; £ri”g§a§a§”§’§a¥AL£I% Tfig 59?;
1 E5 §aEA$H§%@@§a .s=”7
{Q2} ;””‘:§ $33} 3% ¥?}51
y*&g§§ &§eaT~2§m2a§fi$
1-at
., “;%§§E$§EEfi 8
–,$§g§j%3$§? $5 vaaas
“fififiifififi ‘,. RES?fifiEEfiT$
£33; 33:”, $ %§3’:?~g'”§”*’§’f%’~”‘:,§*§§:’7i.;”:,, 333;’. ,3
$2253. gzmga fif$.3?§si} é gs} CRJFIQ av TEE
‘1
”?”i 35″ . E? . ESE ‘§'”§€EZ $3’Z’5a’§’§ §R?z’:’I 391$ ‘§'”‘:’fisT ‘§’°§’§I S
%§i3§’§ ” Zr’;éE,sE fifiiffi? §*i?~I’f fig E’ §.;E}”:$EZ¥ Ti? féfifiaiei’? i:Efis..’§5′?; ‘Ff?
¥ELE éfi %??ERL 3GRE§flT THE 3§3$MEfi? B?,§3.§g?G$§
H… …-. uu. »..». um y.
” “‘” ” an nmnwnnnnn r-nun uuuut ur RAKNAEAKA (“NEH COURT OF KARNATAKA i-RGH COURV G? KARNATAKA HIGH €
h$u$%. fie fiéfifififififi gag iiaguateé with véhs
traatmaaz given my téa gacugafi, Eafiaa, ga&mit:ad
fi@i$i$Q4 Tfia evifiéncg écga as: fiififlifififi that EEQV
fifiififififii w@$ figfijeciafi ta 23%;?” EaraS3§eni_jcr
W
:3″
at
Q
i:’
1
13!
k s
“1
that thg fiacéasefi wag ‘kigzually §&§%_ in ,§cu3e
g&t’§an§ t&é’fi§ces$ad amt
A
7:
: 1°’
KT?”
3?»
a X
namga, ?he ggifi :agaa§;i3V;gt fiiatfifi in
.g i§g_ g&$%auv§1§cra§a&:1es, thg
fififi y Eéha tiial Scar: ig
=2′, 1
,..~’-‘,Z§~..zz=L.;
“aeity. Tia §vi§%m£& §f~?§¥§”fii$¢l53éS