as Tim I-HGI-i czwm’ ‘sfE£»*mE_1’f€”,i*Q(Z}jfi’._’§f;_i”V.’ ”
Eflfl’
‘mm 1-immrm rm. JE}S’i?:£CE»:§ fP:{‘i?’§€s;;i’jZL«.: % Ak 7
“I’HjEi l’:~§C}N’BLE H.s.:{E%§§_?§uNr€;;
WRIT APPEAL m~gav:;.4m:; :La~B1:m3
BETWEEK: ‘
i
Sié. H »
AGED’.5B»’;’_J£fT ‘
R§§3IDE’HT’JR.!1{1{E.§R xmmzsa
_ — ‘
m M m M W
A3)’ LATE” §{2%WDA
3 ‘.mE:3 amt}? 2%
R33’? :%<:3.3§§,
A Q " * . rammaxxvmv I..AY§'£}T
m£R2mfixE.:ALL:
* swam
4″ mémzmmm
wig}, mm wmw
., ” = AGED Again’ 45 arm
= Rim :m.3za,,
“I”.&LA€1&II§1’E§’Y L&YG’E}”IZ
AflI LI,
B1%.Z’¥$a§:.L$RE ~ 36$%4
Sm Hé.§JA%
W56» LATE §§tIxi%£P?.a
AGED Ami?! 54 Ymm
RJAT 519.32%,
*£’Ai!§.C&I.FiiEEY mg?
LI
mxmamag – 56:3 05:4
(By an: X g Bamsmmfl, Anvu}
REE :
……-.-….«;..n……
3;
THE smrs or mammm I%Is’:A ?5$’:*i:’I’%’3g :::’H:i:s>%,<a3¢'<§%;*%
vmrmm 5»(".)UEEA
Ba%§IGi5i,ORE
THE S"I'£§.'i'E 91?
PRBKZWAL SECRETARY _
09′ s:0′:3$1r¢{3; –::m.A1~i”
nmmmpmm MaI;Tm*m3§&?EQ’an~mmmG
E&HGfiI.GKE– 56{3Q=L}.}.,_’=. ‘
THE H:E:£Evv.’ .. ig.
E;%i€G.4xL€§RE”E?EYVEI,f§F%?’fc’;’ ABTHQEITY
»$*rLiu . %
3’z”I’£fB’€1i0 SZfQI*!.iE”R”
I». 1”:
3:33 séficm Qéceuxsmmr <3FF}$ER
. <5-EfiR'{'n%§..»QRE $'€}"1"H$fiE°'Z"':"
'- K3-fifififi FEKRK ms?
RE$?5FIBER’I”‘S§
ALfay’-735. G. mmg AQA mg R: as Rfig
33%;: A g %.._¥§J€9.:;*§,T.A§v. mg R3 & 4:
WEE? AF9E.éL-S Afl FEEB ‘£35 4 GE? THE
HIGEE 901712′: ac’: PR§sYH<IG' $0 $21" A3195
A T.1*:*zatE~$*RnER FAS$EI} Bf 133 my PE"I'I'I"I=Qfi n0s,é:33–~
_s 1_:&; 2G£}'§[L&-39.1%; zzmsrms as; mfzcee,
?REL HEARQIQ 33% EAR',
CGHWG 92% FOR
§a_.I{g?ATIL «L;
TEESE WRIT fi:§’?EAw,
mnrvmm ms FoLmwm$:~
54
I,
f»
JUDG§_jE_HT
fimugh tltsase apfils aw iistad for
hcarirzg, the maze am taken up far fins} disp¢;séI
mquast flfthfi Iearfi conrmi far the ‘ ” Z b
2* Timeae writ appwk
order dam 5.102009 % w§yVx¢a.a1;3..
m 15/2099 02:. the
3. ‘Kim four app¢?E.*it_1fm ‘Vfissaflm’ the
m % :55 23.92.2594
we aiming with the writ
‘ to the appailam hays:
far foxwficin sf a laycmt
Iayaut by the Bfialsra D-e.vc:£opm¢nt
as it mlafim m €112 ss}@*:.:.1e pmmrty
figf ‘*3 mnemedg Wfm arm saici matter
far aozmiématian befire. the ieamfi 3mg’ h
.___ ” J1§..dge: an 510.20%, 11% Court, after mm both that:
arid afim’ wzmkierizzgtiw materiai an zwrdy hag
dfimiasefi the writ petifimzs at the ataga af pr&l
hwfnzg Efisaéif an the geufi af dielay mxé. ktzczkm,
1/
€45″? M4
“_.__r/_/, V ..m«.- «M
5/
howwar with an abswmfion that in tkm light o f.’..___t,1’m
airman mafia by the Qivlvsion mm}: in
W.A,Ne.2é24[ 26135 aml mmmctmi
ammms are mmea fie: }s*a’:¥::}1 -3 L
chm-mam, it is for the said k .
zaazfi autlmrifim mih’ ‘ ‘ ‘V
aafiafimrl with the Sngk’
Judge, ayflanta g~e’_. thme writ
eszsunaei a
fez’ aprpcéilgaizfi a for tk
rwfirémm’; ” ‘ ~
perusal ef the :’m§ugzwz:l arcier
yam. ” Sing’ le Judge, we den: mt ffi may
¢rr$r”:2f material irregularity in the ardcr pawed
L % %k%[u;ékkk&1a mm Single guage aégmmsng the pefitiorm
by tbs ajppeilanm en the gszumi of dciay am
j1am}m, :2 $5 must in dispute ma 5;: is mmmm my
lafifiswnwtwflgmfiouftamdthisfieurgincatanaof
ju thatiffimreiséeiaykzfilirgthewzitpefiian
I
qufitaiariim thy: w $ of the final mtificétixtfn
issued by firm mmtmt autkmrityg smash
bc acansitiermi, Thc said remaaing >
the mag. petiiisna :3 just and
aemrdanm with the well-V3cj;tlaad”‘ L.
fimflre, W8 an not mmmmag immaa
and acaracrrdizw, the
62 I~Im:e’e.”sr»e:z’.,~_ii: is it is very
much sapeg mzbnzét their
$1; judflnts gaasfi by
the maimm, if thq are sea
advimjtd. qr ‘ mm¢% érfaerea amrarém’ gly.
…. .. Sd/E
§UD{§E
fm
E §§I§1*{EE:
A’ ‘ I{$