‘9
J
fi()I4ifiC.’:1i.i()1’1 Vidt’. Annexu1’C–~B dat.ed:1-“*’ Dacember 2006
a £5?’ ices
bez1ri1’1g_g, N()..E ;C?23 I 3 J}
2. He has filed :1 represe:1t.a1:i(>n per Annczxiirs-C
dated:2.9.09. “I’l’1e scheme
G()VE’1’I’1111CI1l as per A1meXure~E_3…..d_at..ed*i15*” ” I3_ec”e’rr1i?:)e1é «V
to e1c’,(“.()rd (“.er1:.2-1111 benefiifls to.1:_h€:_perso;1s yV11o”‘haV’e “lost
their lands t.11’1d€l’ Upper ‘ifh–u:j.i’ga1′”~.I?rojeot–.-._Oné such
benefit is to give sitssé ziFf:ec:1.Me’dV persons for
F0h£1bii.i1iE-1′{ii£1§_{ .1:!’1:o113_. Ef§_ 1”.h:é’;§t:.t:i1iio1a.¢r’V’ lost his land,
his (i2E1S(?_ wiif 112§1V’éf-»:.o »b’é,¢’o1iside1’ed in accordance with
:1c)t,i1’ic:z11:i()1i«._V1’ne1’1t..§()i’:.c’d,_Jsupra. He has also filed
~ V. A’ rq)c3’1;1_i.’a1 on 16-1» E:h__ Q . aid p urpose.
3.”»4,A~i:»{‘to.ifd.i’i1gz1y’, 1:11:-3 l'(:?S}.)()I]df:?1’11’.S are directed to
(‘()r1s’i–c1c>1:_° i:.I’1.r(ic=t1*/ 1’1oi,ifi(:z:1ti<:)n c1at:e=:d:1~'-" }C)c=)(:ember 2006
– .. .4′ rv” ‘r -“:13; f” ‘ 3
bea1.1″i1’1g
<:'xpedit.i<ms1_v 215 possibka. but not 1;:1t'.:31' than the 0'ute1"
innit of six m()m'ns from the date ()i'1~eceipt ofthis order.
4. Ac(?0rdi1’1g1y, writ]: petit.ion is cii$poSed of. T
sggzf 7 %
*11’1n/4.12.09