. gm-‘ é1mf:L%§3r§%2€:%;¢?1?:é:;;’rit:;GP;
‘W-W” W Wm-W-“W-H wvn –vusu My M-uuvnlnm-\ ruwn uuuxl ur znnaemmmxn HIGH COURT OF KARNAJFAMA WGH mum’ 0? RARNAIAKA mm-1 QQUR’
$3? TEE} E*fii’.§%H CQEJRT C3? K.2%I§:’.’§’.FLE§A AT BAHGMQRE
§fi{1″E§fi wmg TEE 2% mix’ £3? QCETQBER 22193 2 ‘f k
BEF’Q%
E§::Zi3E'”BLE 1s.m.J:.I3″HcE }=i$§-isifiisii-°13′;’:i+’§I;I4§’*§’;3*};fiC3}2*’=.iA};?i’3;._ Vt
aaavmaz PEEEYIQBE . 4, % W
EEEWEE:
UEAS¥
8,ri}§.%’§E:§AHJ.§P?A _ .
AG}2:4G’§”fi1:fiRSx ‘
ma gisgioa am 5&”CRj{3I?§€«z$”-. I :
mm%am:M%mm&0fi_n _ _ _ ”
aamfimmm 3=”§’=”S”E’;:”!«.s£.”‘§E’3’__ _ __
E.%_§¥f.”‘u%L£3R.E—5§8 €385 ‘ ‘ .. PETEPIQRER
gm’ 5%-:z:.?s=. m*2::iaKa§ATvfR;E;;§.%.§§g,–égfB§(e mm;
31%:
szazm 5;}? ” 1
Byf’.s1%’a:9.§;ae.mr;&:apmRA miiég
fiP;E%'{§§s3£.§f§3EE _ msmrmmm
Fetitiwra :3 gm Lander Swtiszxn 439
4: -.Ci*{;?é’.g£,~é;~.;%a’ T£f2}.f.’&£-25% the: yetifisngr $13 mil £321 C.r.Nc:.3′?! €36 far
the Ea.fi’z:*%::;;5&§ h&%% 2.an&m miiana 498»-A &. SS4-3 af
a:.§:3 awfiam 3 am 4 a§’%.PLRc:t.
?’#’£l§§£LiflI1 mmfm an {gr mfiem ma day, the
2 h ‘V ‘ V % _ ‘ ‘ mafia 1:115 f’$i1mwi:r%:—
\w.\r”I sl annuu
” “”””””‘: I\Hm1n:Mx\.H nmwfl MUUKI U? IKAKNAEAKA HIGH CQURT OF KARNATAXA HIGH COURT 0?: KARHATAKA HIGH CCU’?
bu}
fiflfifivfi
?’§*§:: zmpzanrximg; rwktfirwd Crime Fig.3?! ‘
méamwa £33 3,C’§.Hnfi55§;’fifi for x
mm: samzmm 4%-A; SS4:-B af}iFG
4 ma § mm Prohébitian Ant,’ ”
2, ‘£’he mag raf me that me
peiralfinémzew 513% V1 As the
1wteti%%3ena*:°’?ae ;sha mmittami
bzetwsemx =§R’fi;%g:3s3{x; me we bail
a§p§@t”‘i::’a;’_1$ gtitiarmr are turned down
“”” ” ”
S; Redfig,-3 am leazfi mumal appearing
fat V tbs submits that ma ckcumtafi at the
tkaafi fém yeétingw never é d dnwry,
” w’i(“z+ig:{jV%}sizs5a:%::m»:; am: if ma sfiagmfiitizofifi cg 3:5 was are mm on
{gar vakzeg than aka Em mga is made gut ayfi 1: the
HEM.
-us-av–sum -wa ‘|1.I’Isr¢’I.lIr1Ir’nI\g’j a
sauna: wwwnn !\l”l!\I’l”\ll”‘lI\O’\ !”II\7I”l \.n\J”JR§ Ur’ BRKWRIRKH flit?” UUUXI Q!”
peti”§§:a:1asi. Ha mzbmizs that ‘aha ygiitiantizr Was: gamma
mtwraw far ms flags. He newer wde any
ammzzzi lrzixmafi’; an tha atlxcg’ hand, he ”
5«’z,zr’r1e2% mm 23:: fififi fifliicfi f Cflurt ‘L1§3fi31P”” u
trims fmma. Ii 2% 3:: EeE£3.:iy’a
new aefé; dawn ébr the
;§~ ‘gs »£%§ Cr,?.C» cm §g.~s,2a;3′?’; Eaaétvvbnéyjyeax,
‘mm m::;’r1:’f…h§§ pmgxmes ia. £323!-3 GI’ tin
atlases’ ffifffifiiiéiifi fig cef one 91′ the
awasesci wmzifiaf ‘ J J ‘ ”
Q2, Govnrwnt Plcader
for ma in aficut am 1’1:m:x1th’3
%f,E’3::€ 7§f’3e;§€ wéxufi be dfipsmed of in all
the pemfitimner an ms: at this my
mt AT
the gmsecuwsn §m$ cfimssad £33 aida and the
h set dam: ffif rawréiim am amczmaead statement
$m§i::2′;1 SE3} it is {mi éeafiabfie £0 mnsifier the
fi8H.
— a mu ‘Una! 1:-uarusu-1
H”-H ‘ H-«’–‘vI\7A u\nmVu~uHI\.R mm»:-I LUUKI UI’ KAKNAIAKA HEGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR7
w’m’§§s:sz1:’:=:2r*:§ was»: far gm: at:-E” fiafi at this stage. Th: cxxdapf
juszzixzze waufii “fie met hr fiirwwtirg the Trial
dimgsszzs cg’ %..};m main mama itsaif in mm ”
weafim 'km. Furflmg gm V pwéuca aamuaaé Haj Tbéfmz 'Chg date G? Subjact «cg aunt.' " pefiifim: éfi rzifiméasaé.