._.-…… W… …,….,…m…… .w.=mm.u..nm nu.-m M.-mm ur-mxmmanm t-HIGH-1’C’Q{.’JRTOF xnmmmm” a-uGH’r:0umf’m’mmm’Am 2-ma-H
-4…
in fiisguta that tfie acminated
mambera af the Tribunals have
alragfiy :a5i§&ed, fifintinuing
the Tribunals aithaut full
qaarum ia mat permissible in:
law. ?herefsre, the mnly 1
aptisa is ta fliract the fitate
to zefiansiituta tfie ?ribuhaEg
in accardaace with
é§{3)
Sacti@fix»
af tha Karnataka Laafi.
aeform Act, 1%: wmi»—r.:h :3h.«.’i.’:;’3.–.
be 563% within 45 flay? £r¢§. ~
the date af reseigt §f’a*cqg§
The ‘»§ritu
af thia sides.
Eatitian is dispfigad/¢f’$ith x
the above dira¢tign.”§
§. :5 the ligfi;’$§”fi§§_c:fi§f’§fi$se€ in the
ab9ve writ get£:i:n, “i:ié< yeiifiian £3 alas
dispesefi af gith aA5imi1ar fiiraétiéfi in tgrms mf
thé orfiar §as3a§'i§ ¥rii_E§iitian Ka.2?§4fGe {GM~
?1CL},. izgsgma '.2:;.V"§:5é.2{:s9,.. Eartiaa ta
maintain 3§ata$~§m§;u"V
85$'
Sd/-
Iudge
figcaréingigg éifigg yrit; Pétitiafi fig dispased