I
Hi1TflEffl£&iCKX3RTTmFEUHflEKIflKfiuAT]&AfiCHUA2RE
mrrnn mxs THE 15%: my err
rm EOITBLE am. ausnca }
‘W. P. N0.7995 cur
EEESEEIEB
SRIPA’I’HI
530. LATE xaanvaaa-3EsnE_
ESED ABOUT 75 Vanna “=”-‘
AGR1CULTURIST Rflfl,E$ raaigs PATEL
3515335 MfifiE-V3hbfifiE “”. ‘l’
EREVE’2OST; 5IR$I_?fiLUK’*,
313333 Knnaana HISTRECT r 581 401.
-a. f ; ~ ~ *_ –~Vf … Plwtmtolxx
:fiyV3ri§-E R HEGfi$’Hfi§LEfiENE, Anv.,;
‘mg’ ?’ V’ D
1 AssIsTA&T caMz$Sio§§a
$15.31 SUB”‘1’e;’:.¥’1i3IGI+2-
513$: *- 531 4v.91, _
.2 ?Afimsiana§av
._v$;R3:*$ALfix
” ._u*.-1_;.. ‘fiI3TRE§’:’3″.
°_3 STATE Gfiafifififlhffixh
._ REF $¥gsEcRzwAny
” Lawn REVERUE nzranmnsmw
‘L vssnm
” £RuaaLoax.
” “»4m_fi3ruwv cunmxssxofinn
…..um VII nnnwnlnnfl murs QUUKIIAUE KARNATAKA PHGH COURT OF KARNATAKA HIQI COURT OF KARNATAKA HIGH COURT OF KAINATAKA IHGH COUR!
KARKEKR
U. K. DISTRICT. . . . Riflfflflllffl
(By Sri:B.V)!URb1I3}-RR, GCf’5f’I’. .PxEV., 3
IOU!!!’ OF KAWQARKA HIGH COI..i”[AC5″ KARNAWQ HIGH COIN!’ OF KAIIWXTAKA HIGH COURT OF ICARNATAKA HIGH COURT OF KAIINATAICA HIGH COURT
TI-as ml’? PETITION I3 FILED UHBER.–ARTICLES
226 mm 22′? as THE cexswxwmrcn 0:? INIDIA axavxrea
TO ISSUE WRIT 0? !-IANIIAMUS TO
PENSION or n.s.5oa,.f- we mm mwxwxousiz—s:r:zr§a’ V4 351%-3:1′
Imzn-2 1.1.1394 TILL ‘FE-WIS nmr mm .-hi:
sans Fnnmmm T0 THE PETITKGHER. ”
THIS umrr PETITIDBI :§c:nIIz$t:;«.Cazu ‘1%*c3R§I’:+’;z$£;i;a:’raAr<¥r_
HEAR}!-3115 'THIS BAY, 'THE CDURJ'
I-1e-am the Govt.
2; in that ‘th:
for grant of AD-I-IOC
though the Mama is filed on
2.1.é3§I Jthe application is produow at
same is fixed before the mum:
sun: and an Tahaildhar, Si:-ai. Howemr,
msrlmd to Deputy awn’ sum-, Karwmx
_ marlaead to Deputy cammmu, Karwar aka
I a. hm hm moedved by the can ofthe Deputy
Iiiiammisaionsm-, as is clear fimn aclcnowledgement
Amzuexure-T01.
W7