.uuuu vr nflnlifliflnfl rllurt l..UUi(lA U§EAI£NAIAlLA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR1
m ma 3333 wmar GE’ mxfiarssm arr ‘3,
mrmztz ms “rm mé» ma’ as’ APRE. *.2;éi::’c&.-[:1 ”
BEFGRE
Tm I-i%;.”.%I’¥’B£’§.JEE am.L§§53*1*1£E mam
§m_E2LzwEms Ems? AWEfi§;;’:’§Gg5§351V_
3 EH :
magma J.P.fiHA”v3 *
8;f%}fi;?Pfifi%JsE1′}Ei%V g ” %
ems: as » I
tzmmaa N ~ mwsmm
my $£E%w’~§f.L§§.E$”;?§E i§.fT§§§§a.,W’1″ §EQIZ§’k”f, mi}
filifi :
..–m-nu-………._.
3% mum
A£%1′..: msafi, as arr
% * .’£’E:E§.¥{3″‘§1§:A§€H-E’A%Ia& am,
‘ V.%K:g~.2;2;%3a~3?33
I::fi;;:;’9.a:if:£5za.Ié;-::3~2as§.&Li, Rflfififi
‘ ‘BED-§.$:AE§§Ej_§’$’?fiET
32$ *z*:e:E.fi;€s.;$£:::zaaL gamma
NEW mm fissxmmzta: <33, LTI3
" .. "£::asi§$zmm; swag,
'<:3.:_r.,m Rifisfifi, mmatm
gamma gamma
' i's.€}E: €3R, fizGR§C'£§§.»';3"£.3R§%'§'
fiwfifi GE' T%*C'I"QR Eéflgfii ?8£3
&"}"3~fi Iiafiifi I¥fl.k{EI i?'82=§
OURT OF KARNATA3(A HIGH COURI QFJKAKNAIAIKA HIUI1 I..'UUItl Ur EAXNRIAIXA ruur: Luulu Ur luumlnlnlxn ruun uuulu ur Rflflflfllflflfl niun uuum
SH}
Rf EZTE KfiLL»QL-I, Géfifififi EELEEE
EEi£«'&'fis{."5'%
4, maamgmna mfiwpa Efiifififlifi
am F?£ aamgzm, . é
AQE: wgwag, QWIQER :3? TR.%i§.£:fR
2m.2:;&~£a;2§§§
aw: amazmxzmgm, am 23,:-.::;.a::~:§;-:'—- _
Gfiivmli TALEIK . " '-
5″ THE smmmfiaz MAmG:ER,_…__
Haw fiE11%mfi$Si§Ra*§fé’Q§§._€§£?;LTQ;” .,_ ,
mm2:$ma:aL amcg ~ g 1
amg mm, : ‘,M.~.:m:smemEN’rs
:E§;:%.:%??%2§s;;’:?§:f§’1″%;’::2.;«T:.;V%3}{‘~’§¢¥§
£3%E$§’5R.1fi3fifIf§£Ev1_?fi_A-.§;af§._ — .
g3m.%&,$.= R03 R2]
Tv5i;F!”: :23 §.ik3d.””§;3j;£3;d5&L*?%f’ A’7$«f@£*t;ié3£§. 1′?3{1§ ef Meter
¥&&fiak$ fi$% agafimfi Eha7fim$§mwu$ and awwwd fiahmfi
§».3.141.2§J&&_–paaa&£ ¥a.1’§?2¢’1-§fi«# on the file uf
Ciivii a.§”~§-‘.;:C1gé’ {Era §}n,] _f£.£%.£T;, fmimkg @133: ailowing
‘§’»:$-:;n3€,i::;’: fag “” éiazxmfxsrzsatiayz and smking
migesgzasgizmani. $23′. G’€%§fiE§}:fiI13at§$§§_.
an fay mafia this day; the
V flmfllfi fnvifkrawirgz
JEDQEEET
WW1 is. am by the mm: M apmihnz
4: mhaimamant sf mmmxisatimfi awaréefi by ms
gzw ifiieizzwg
\/>
.u-nu vr Iu-\Iu1HIHI\.M ntun 1.UuxlA u!:.:lEAl(NAiAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF XARNATAKA HIGH COURT
fifiili gm magma Héf ‘aha Iaamafi
maxim? fig iaimn L1? ébr firxai ‘H ” H
133 311:2: 2% {ha itéfi’
the cxmmmz –~ appefiaxgi; am; mm
mm wiéh zmzaai sszggacrisr arbital
mi’ maxim:
£121 ma aclaimm was:
wai 5% HHHH H;m; mcuxmaz asanliea
as A ii smmnt as gcmrsg
wmizaztefimt flii af zmrvm w and there
‘~ 55. 1a3§§”i~s§§ mtazat. “Em tribfil, ?m 811},
sf Esa52,356f~ unéer
Z éamgh am mam: :15 §z.,1$%:.5f.E& in awaré3’:r.ag
5..__1″R$,:§’;.”§5;;’%fii””;:;s”~ Eifldfif tiara: hfifid :3?’ was» $3? fixture ¢arn1ng’ _
is §;§1$a’£:i.§it},»3 hag mm in awardfi @392″
mww-xmwfian usfisx’ 931$? Emda,
W
UURT OF KARNATAKA HIGH COURT QFJSARNATAKA Hififl LJUUKI ur RAKNAIAAR nxun LUUKI vr nnxlunlnluvt I”li\.’fl’! uuum ur nnnununnn nlun uuulu
figs afarewmzfinmm, rim ‘
izapsarégsnt far 133 éayfi ix 33$ Emsyimkk .. V
am ffififlfii are warth Rfifisfiéfif
a ;’R’s3.5:,€:’z’%§~ Exzadax;
chargstm ma: this Cigurt. .34 ;%§<,~t that
the amiznamt in. mi mm' 1
bfils The
c§aima'2°:a§. cf attendant
mm awriai ciimt aiacu
E-{$112133 §s.2ag::m;» tawarfls Iméiszal
axwmgtifl, LAa"$i§é::=a§a.m€§ aélmxfim, mmwaiam ahargexa axfi
Havéfig regard is the {act
haa aufiasag fmcazra ef msai 'mm:
_a® §;;r:~'=ss. thgg' hang in sugar dimahility atieast. to an
t%*s§%heu% m we, tbfi i'I'L<:°:u:z't awards
— Eawagfia iajuryg win azfi 3 afi
VT _ f¥*a;”L°.»i;”};E.R3£f3f- tawarfis ma vi’ fizmre amnitfim mi’ lifm
kik }.g£d my pe1:”ia& irl. ‘EH3 mafia” may be taken as 3
W
Ifl£31ffi’h$. ‘ifiaflefam, the $ 1t is awarfifli v 2
trmamrda Ema mt’ mm aiuzig lea up mr:£m;i5 A
\ in ail, tha a £&
<y$n1;f.%am&.ti:32+: :3?' Rs*i,i§';i3g5f.§§~ 'Eta
Rs..1,§'1_.353,5~. qgidm firs
mafia:
-Em c@m k.. GW;1%g«mGG [V * esgvama w mm:
wm<:x*1aatir3§_e;§. E éatmaiuaim srzf 1:114:
ammit Tr%u1xa}.. The
mmrim saga? intgsrwt at 6% mm
_v 19:19 “<:;»§'. Céaée 3%' fina
C awzzmt 3&1}. be deyasibed in
Bank af tftw $ £'3 simian for a
a:if__§i3i'1z=m yaara. Tk t —~ aywilanf. is at
wifiaefizaw {kc amru,» mi intsfmt from awn' to
'1"'}1e m amzzxat 3%)} he fi:$ tn the
uulu Ur lU\I(l\IAiAKA HIGH COUR}" (2F…:I(A!l!\lATA!(A HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR? QF KARNATAKA HIGH COURT
V'