131::
m rm man comzr or KARKATAKA AT f % i _
mmn Tm mm oath my 011- sEp’r’E1mm,’;2¢ . _ _z ” «
TEIE Hmmm mzszgtig °
TEECm1’RAL3lA!t’AG_ER.==. ; ‘V
mm, Xm’G~AL’–._EA;”-?’€I15£A1!’m.’\_IA:EI_ gem.
(KA–99-F-229? .% ”
aenxmamsrwm zzarzmay
sowmmmn.
cam? Law omcsn
mam, cwmm. o:mc,a,. V
K.H.§0AD,BAHG£nLt)E?E. APPELLAHT
– %%%’€mf Aw.)
sfi “\Eh .. l_
sgo am
mGEnAaotrr31mam
~ RifiT mums
_ é ..m.LI.im¥mmzmnI.!
‘rnnmc,
msmznmrr
mmnm.cvr..1smnnmnsRoRnEn41rttJ1.xsR;w
mmn 151 or cm ma smr.
“fl nwc.cv1.. CGl%G OR FOR ORDE% ‘ms DAY,
‘IHE com MED ‘ER WHOWHG:
Intcrimatay of the
until furtherttrdera. 2 _ ;
Misccvl. 12703; 2010 ia~
§gg§a