Eafflgzi E\§”fi..¥ 2
‘°§’H’£S zs%:sc:ELLAi%.f,(3:3s FEES’? APPEAL ES FELED {ENDER sacriezgze
SéfifiéNfTHE£m%$C??RAfiNG”K}SEF&SfimVfifi§JUfiGfiE§?E§&f
%l3£@@?§%S8E§EfiEfifi£lN8£fi§f9ififiiiGALLFUR?%fi3é§CQ§§§Jfl’ ,
*fifiS Mfiais ¢0ms«3{»s?éR oRBER§ a§ffi%§°@§§,§§fi F
$0§R?3muy§?H$§%»§Gufi§a;n « ” ‘1
‘ 9 fikflfii.
{>115 weeicfs time is granieé ‘ $viik§ Ati.;3;e Qfiics
sabjectiotzs, flailing xvi1i<:i'1 the agpea} refsmncc
ii} the Bench. V
sap
JUSGE
'%£i&r: exfiaz' ciaiézféi fibjections are net cmngaiied
Wfih. §"§€I}.C€, {E36 appaal e§i:":2m5':i3s$';i. V
; ' *–r''"''7 (39 \"'
gS§3§§§§%§g§%E§:§:§§§';r§¥
~1égh Court of Karnataka,
Circuit Bench, Gulbarga
'FF
-g'[u»\'”