nuaww in mnvmm
I 5 \:I31 l\fl"'kN\lWf'%9H"'%M'%Jr"'5 MSW" 'o....%.aMJWL9 WJF KAMNAQMKR %'"5:.3:'§"'E
34' um men comm OF Kamarrarza AT Bm«:GA1,<::.~RE
mmn TI-IIS Tm am my 0? APRH. 2099 »
BEFCJRE
THE HC)H'BLI2 rm.JUs'r1cE H.K.NAuAM'"}
mmrrrggn r«<;._;2s54
BETWEEN:
R.B.A.N.h§.8.EDUCATIQI*IAL %=éS:1'1'IE8, A ~ A
A REGIETEREE TRUST ' '
REPRESENTED BYH8 smcafizfamr = ' %
new 53 mm '
33.59, 3'l'.JO%'8-_..E-7:LC3!..;I3~-._.. " '
BANGAL-GEE 56:3 9'_f*3::__
%.~I3E'ITHONER
,)
- .1. stmm :3?
A R@I'%';E3'ENTEDEY}'£8
% flPRi1¥£fl?'AL"%'3ECRE'TARY
' " 8EGO fiflGAfi0E
~. Ia[.S..BUE.D1Ii'G
em.
-- cmmmsmmn ma FUEIC msmumwon
H x nmmamm 9? EI}U'(.'.d'E'IJH
% . _fi1'~?EUPATUNGARGAE
mzmwm sec 091.
VT %§%%3.+%% umm nmscmrz 0FP{JH,IC msrgucrmn
RE NCIRTH
RE 56!} 682. ..%@'9HDEHT3
(BY SRI:B.B. 3.0.3.9.}
:4§\//V"
- ~ W W" * 'W'wwfj'_§\.fi" WM u\\.w'u.1£'wi'w!""fiM€'"'m'i\i"'!« u"%l'é-Mil'?! WWW"? K33?" Kflfiwfliflfifl Hflfifiw
3.
6.4.2009
in Writ Fetitian PIa.539-4-95[2{3§’}’§’;VV”… fiie: 4_
For the reasons stated Eat: the erdmfl
fiallcwing cram: is made:
(53
(ii)
W1-it pefificn is hereby ‘ % A J
The impugmz macaw :1tk%c3s;mf;2,%;.%2;k20 :>s: %
fiumexure-B m rmm by
thc rmpommé: Nc.i .3 quashed. The
‘ petitiancsr ts
– max, in
law and on n1¢:r1’m and éa
A zigm J t of the Full mum
” the H.l.l’;I.&l:II1″.!’§€#
am sncomamr awoeuna 1:
I«kEflJLA”Akrmm -vs. rm gram or
3? mi 3%-rm:
nmmmwr or mumnau My mum
repeated i3 152 30% EAR 2893, an
wcpedifiaualyaxpcmsihleandiumzyevmt,
mtlatarthantlumwaeksficmflxsdamaf
rwweiptafampyofthismdm,
% /) W.,,L.1
\,A