“””””‘*”‘ ‘*’*W””‘”* ‘W ‘”‘”‘M’W*W””% ‘WWW WMWMI Mr Wnmrcmammm muwn %v%MK$%fl Mr mmmmmmnna mmvm tmuulu MW’ WAKNMBARA mm”; twmum WP Sfiemflwfliflfifi flifififi $2
H£SS&fi EISTRICT
… RESEQHSENTS
{By Sri. S&TYAH%RAYAK SERGE, HCGP,
ERI.H.R.MAHJUNhTH, RSV. EQR R53
THIS w.P. FILED uwnxn ARTI¢LE8 226 A35 22j#éE f”
T}-{E caazgmrwazwxam as zmnxa ‘PG gmsii TH_E”‘¢R§z;§§”w
&.1fi.20B7 Ifl R.E. KQ.51f203i*fiS P3Ssaé,3?’%Ha<§Rfi_?
aasecunswr IH AfiNEXURE~E av cfifiEi3$IxG :HE.9RfiER "
aw. 29.19.2394 zn aa-vazzsfiéngz éassan §y=§x$ sag
RE3PflN5ENT IN AfiNEXURE«D ARfiF§Ahp remains agcoaaa
This petition c9§ing §h:Hf¢§: pra1iminary
hearing in *af-;raupgtn;g;§gy;§;na*c5urt made the
£¢11awing:5_"L "" ' 'L " W"
%%%% saw.
Pétitioné§*$; c§fin§é1′ files a memo stating
that as tha_matfie§7§a3 §éen aettled gut Qf court,
_Vha g§yL.ba “pfiifiitted ta withdraw the writ
;LVfi§tifi¢i; _ a
“. E; V&#¢;éf$ingly, tha writ patitian is
jdismiégad as withdrawn.
Ehi/ES
Jikigflg
M53