«u…» was
DWIVIIEM gyfiwmm ‘BM’! m-emusmumnm urauwn wwwma ur nmmvnnnxxn rllbfl QMMKE Q!’ i€.AKN&”‘£’AKA §”§§$rH COURT QF KflRNATAKA FHGH E
Ifi TE 3133 SSERT SF KARfiR?§KA AT gag$AL¢i$»fTf7
3A?§§ TEES ?EE 3%” fig? g§mm§&a5″é§#$ *Vf
BE §Q§.E
THE HQ%’8LE E3.§¥§?I£fi_E§L$?§§i g §Afi$£§H*
RE¥ZE§ §§E:T:a§ §$:3aag2$§a._ f
fiE’E”%?EEE%’:
Tfifl 5cmH:$$zgw$g]« ._{ ~ ‘~A-;-w¢
EAEE&LSRE $E¥EL%§§EE?_%¥§E§E§TY.
B%HQ§LflRE * *u.*5a W,;.g;*§ETETE§EE
mysm zxfififimfiwwmggwi
£58 :
.f3R§ a %fi%§fiag§&§é2a§A
=5ia;:,¥_a£g&&,
a3$3_§§$3§%?$,32ARa
a;&$;Ec.323,’3i§ fiifififi
‘ ‘»,2w3 §;§:§,’3g2 fiffififi
£fliSPfi£EE§fi$§£% yaaaaaag
-f;.3aHA&sg§%5é$ §?§ .’, axgyaxnsgr
‘-_§§g_§g: ; y 2 §%§”$%E¥% §§a§3,;w;
REE?ZE¥§” ?§’§’Z”i’Zf:33*?;.%§ *’;fi’a§:ZEE 2}? %§? ;”;w£%s::3;’f:i§é52{§€s€3 SE5 3% FKE
W’
rwmm mmm.
—— -»—-u wow-W uu-..u.-g».,.’.w-1
a saw: ‘ V-«-7~_a.-4-1’-‘.M\n mu iv-«mat:-um-INN fiiwfl MWUKI U!” HAKNAIAKM Nit??? UUUK1 5}? KAKNfl’¥’AWfl HKUH CGURT OF KARNAYfiKA C
it is fa: aha ELER. is ::;*Qz::3i:§:’é:_ “::»1iié§
ze§zesam$a:i$n Qf §%ti:i@§ez,i&_%rit §%§i5i$fi
ma taka a égsiaian ix &Qfi$E£§fié§ with law,~”