Ii'? Hm' buu 1-1,":-IuIIr!IlI\l'III!I '0) Q K1 U.l.' l\.l'|.lI.lI£'|..l.l'|n.l'll'I..l DATED THIS THE 79' DAY OF MARCH BEFORE um HON'BLB Mr. JUSTICE é BETW"E-I_5I'i: 1.
19
9-1
g
fihanlfi fiafix.
Uaupi Tank as Wt;
1.1;-11.21.; …1=-mrmomlms
‘ Udupl Dhtriot, Udufi
tivoiiooteues.
% .’e’.a-.:’a”.:.-P. Re,-..’-tfiar
Cooppra1iw_ S9o_1_etlen.
Kundapux sub-Division.
‘Ifj
_ ___£ ‘I”\_”…..4….£ _L EH flI!U”\fi’l”\’fl
Ufluln .L’itI’IC’Eu I I 1 53
flflfl
GI”-I115-ISIS’ 1%
(Sri (ichandraohokarainh. AGA] T _
“Phi w.1= in filad under Much’ 226 am.
Consiiifufiori of iziciin fic’l’ar’iI”l§ ‘
ranpondmt ta oomludo the enquiry ..3a:j:ji:inn éflpgf
the Cnopu-atiw Sanity Act an _ ”
1′-..%-4-…–A r-.-at 1.-.-J:-..I~ E 15 a;l.t;y; fg. 1_1_§_l’~i
dabad?.’12.20071rldeA:mmL1r¢arA; { v
mi. W.P oonIm|I’ W onjyisr rnwelmwrz-my’ ” 5
AGA a; directed
.__. _ .} .T_ ‘ ‘__–L}_….’a V’ ‘.4. I-Inn Wnarlainhn
Cappafififlfi Act. initiation of
‘ j V’ig~f,-arouant to a complaint lodged by tho
‘ of which is to be fiaund at Annexuro-A
-.mi.e.r %eeI. ‘Ly tbs: -_mm Q mm
% of %n 64 magmas, a-r— –
___._1’
– in no bofiuundatlumenrum-B.
3.T1*1’nwri1:patitinu’ufihd£nrawr’itot’
HD lflllifiilulllfi “JD u.u.I.’IA simyvannwm uv vva-vuuuv
ificiaymfl
4. Lcarncd counsel appearing for thc pcflflonar
— ‘ th.-… 9. 4%”-I-. E Que-J. Q fl’Vi-‘=».’ *fi’Ii1!!|_
WIGIIIJII-I2 ‘ natur-u< tn-nun
rcnponcient to conclude tnc "
oommccnced. when that of
inIuJng;' nwritofmslldllv _
third rcc;c:;:;:i_c.I_1: in 15
shall conclude the
W, aiupoua cfnmord1mly' .
am a
_ mama arappamma within four wash.
Sdf*
Tufiqé