.—- _-…-. … ..r……n..-uu-. -u-arn..u-urn vr nnuvnsamm Hm-H LUUK! Ur KAKNAIAKA HIGH COURT
36′ nm r-ma mam cs? KARHATAE{.é*. AT BMGAEQRE
mafia ‘mans THE 13% my :3? JUIiE_§_.§2i5t”‘3S_’V1-‘~–j:__Vj:.
HGIWBLE Jusfrmz Ravi
Tim I-I£H*E’BLE me. ..3E.§$fI’I{1E »a_&spm ééwnéyy A %
mesmm TAX an
§ %
L. new
{:mB{1£§4n<mG,' , —
‘- ‘-
E%£3a§’sI.fiI¥l;, .
V’ La, f£’§?E §s££3€3$;m’«-TA§§b?FB*§GER,
»a::§a=.:’:;m;e«:% age}, 9.2. Bvmnma,
X %Q”:mE:zss’ ‘Rf3£§3,VfBAI§GALG%.
A??ELLA!fl’8
1;.}sE§’sHAc:§Am. Azw. ,3
4.-.–__……….–. ‘
” v g,,¥_s é£j;..a§m*I*M~’:A 3″I’AT’E
_ fimameusma ccamxarxom LT3.’J.,
V’ 24:343., E13312: mm,
–« ” -~ 560 625.
RESFC}§’§ER’F
hr.’
u…n.. ..n ..
–1 – —r —-r—a vn uruuwnu-uru-I ruvn \.vu|u vr zvuuwu-uru\.H rllurl LIJUIII vr AHKNAIAEA HIUH \.UU!H
‘gm ms. is me: uncim” sacmn ma ef Ifiiiafict,
E961 gfizisiafi Mat :31′ Grdmr fiamd 24.8.23}? p§:$$_¢’d”iI1
ITA Eagfifif BANG} 3%: fior 2% Asmasawm
2%-§, gtmagrfi that this E-inxfbfie Gout’; may
fax-mazlaég than aubstamfiial queatiem caf, J __i;;.*:tg?–V..::s;!,_a’ta&’ .. V’
ar1fi»e:m,, _
“€%$ aypeal mug’ nu “¥..Hisn
GflPfilJi mama 3% deIivefi:aci’;–..’§}3ae fa~1hwi_m;:V: ”
Jupefiégw,
mm; :3 um
dated
2+.3.2e:sQ’: .%2;% B¢Axm,Imm in mpmt
sf %:k%iaa:3–2nm$ flaming the
aubsmfifiaé and urgal gmunfis in
] qumticxns sf law mum in this
W’ alrea’ rig e:::,a% and mxswezxtné by thb
Wm: the Ram in ma. mmsaizma and
V 5 mmecmd appmla, dfmpewd czf mu O3.G’?’.2<}O'?'
' the said dacieésxz ta the facm of this was.
'era held that the subatanfial qumtians
fi*ma§.int1'1?3Ap@1area1r%ya_1:%era&h~"t.1$