:2; mr; H161} caurrr GI? KARNAT.r\K.-EAT gar-2::ALaR:: w39.No.5é34 or was
decisien wii! be taken in ac-caorciance with law within the
time that may be fixefi by this Court.
6. in View of the submissicm made leésrrrréd
courzgei appearing for bath
any cpinion an merifi and demerits, ofgrhref; c’:a$e§,j’t.fié’§r:rrt:.:;vr_A’
petiticn flied by petitioner is.»tii$posédV_ ef perrrfifrtiiljfg t §fré* V’
petitioner is submit the ‘ ‘*fitrrrsolifiatédjhv-I éigréiied
representation before . regpandéfifs’ ” — __andt 2′ ‘rrwiihin a
period of two weeks fr§érnr_’thé.Vir3§reré§c:eipt of copy {sf
this order. in .;sarr3%1_3ni.g§i:e;r§, and 2 are
directed to arf§?djj’–g§érs$””éppropriate order
in a~c:cord:aErr::;e7. réfftrér fa’f’f::rdir’2g reasonable
cppsrttzvrrrrétin’:v5»pef?§§é§:1§r~..V§red riiépvrrase of the same, as
expedirifiuéiy rate, within 3 period 9′?
six we_aksV frr;m (fare receipt of the represantatien
, A_ fr0r§14.§p€§ti’EE«3rrer:’ ” A _
Sdfls
Iuddé
rrr8wmé
SN kiiirifi Hlijli {j€_}i,§i°§’Z'(}§” K,A}{NA’£”AKfi AT B£’LN£iAL(}i{,§S ‘éé.P.N0.5sS§§£¥ (}F Efiilfl