HIGH COURT OF KARNATAKA HlGH_GQ:URT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH 1
Wily?
RI” B&U’G£II.{¥RE
313 TE BEIGE flfififli’ fit
ggrgg TEES $33 1§” may 3? SE?TEEBER, 2&¢3»
§E§”€3P;.I’L3
wag E§fi’ELE MR.JBS?Z$E 5.A§§vL mAg£$R » 7″
3&2 flaw ERA ERGLESH mEB:$fiw,’»
§¥E$E§Y; PRZEEEE ARE HEGH “_ ,
EREERRE gmaaaz, KEL£GfiEE ?TL£$£E§
£H£TE%EHRG§,RS§ BY THE %Efi’EEA* x *_
fizgfiazfy abflcarzaw smzET3;–*5 _*7=’
:?§a§§a£?£§ ES ETS aE§&E?aa¥,, ‘
§::?.;..:a*§3w” E’E3§{IH,~..«.?’–‘§b;l=.é;’;’i:>F«.,g ~
gfl3fimmmmq$mQ@$;.L _m ‘””
afizwaamugeag’ ;.'”1_’=;,”,f_’, .4. FETITIflfiER
{E2~g§:.ggQ;§fi&T; a3v;$~~”
£39:
IE3 E?$TE’fiF’K§£§fi% ,
§E*:€$ ggsggraay,
~, E$w§%EIQ§ §§§AE$§fif;
“.fi;g,§3:La:§3s, EA§§£BEE~lg
¥.”$%
. “i3%T3Z§§..”E.if~Z£€£iéZ”s}~EEE. GE”
‘;@5;3£”zfi3€fim¢TEm%a
§E% gfiaaic ayyzcmg,
x.ay§:a¢£, Efifififiaflfi-3.
;T’_f§§ fiE§¥TY Eifififlffifi Q?
*_§fi’1E£ xyszaaawzaya,
gmfiwmwm. “2mfim@mms
i§3iz’ £333 Bz.E=§A§’5L%.§¥§B¢ £35}
£35? ggwxyzew x§a2:a52 Q?”i§9aggnK;§d_:vJ.”