m, .
. . , .. 2% .. 3
. 3 aw
. 3 . E
__«m. . . 3 ..
vi . sm . . .4; V
W. mg % ._ .2
.; ax fit .. QA am.
an aw . 3 mm
EN 3: an 2: 3; K
2… my Q …. .. N
,. ._ aw , 5
kn w: E .. .2 W, a
«dug … 5:
fig 3″ $3 . m .. . E
mm w._.,._u an 2, an M,
2, gm WM 3 V . 2
m . .. mi flaw. .H . L a
f E E 3 ,3 _. 8 K
3 mm Hg 5 2 E .. . mu
«Ev $3 .. 5 mm 3» mm.»
7 E .a g .”.,.¢ E; h 5 3
mm” “,5 E m. 6 . am E ma 3; g
W: r Q.» .5 ma
3 A gs. .,.a 1 .. 3. V ; g _ .
an ax 3 5 Mm” am i 2 my ‘$3 3
New 3 3 9. X E $ k .. %.a. E 5 Q, .
F.” L g Y, rm 3 .. 4», 3 ._ mm 5 S s 3 E 3
mm… 1., M3 Mafia mu. 3 ma…” 3 fig …3. ma Ma ……m E firm mm “mm
mi… 5 any Wu; mum mu.» ,. , Wag NH.’ ywwi. smmm
M “T mam .” r .5»; .§ mg ..mL . : fa W; é am M; 2; T…
E mm mm… S S 4.; km 5 a 3 wv 5 E ,
.3. ma Rh ,. . +_ a. _ N. ..w ….f..ns ., . …z M w .. .
? 2 W m %amw@m@m m.maaam gw
,, 2 .. _, 5 . < .3 3 If _. . . .
T w my aw N3 .wM;m..m ,3 w 3 g 3 5
1 ,. E T .8 . ~ . an.” W 3.3 ._ E Q
V E 3 , K «m .. .3 §_u.. xan X 3,” 3% ._ , f
.1 Q …_,.., 3 ms :3 . 3 C E as .. H
“Hm .. .3, Q an “E 9.. . 3. E 3% …w an ,3
mm. 2 .3 Q”, 1: .2. huifi E 5.. .§,;:m. 3. _. . 5.
am an as me. E 3 S a R 5. ,5. T. _é.
. 3-:
. §
$33} fiafifi §%£¢§§£¥¢%£ 333.9 m£§3.J Enifi f~imf:f3r_.E.$£ :2). H133} Ffwfimwk s.a§§§§§§£§ :52: «$353.3 Pmhfig §§gm¥&$a§:§ LE}… :33; §§§; §%.fis§a§_u..£.r.a.§ .33, ..§%.:..§§ g
dated 20.05.2008, wherein this court h§s_h§1§ as _ =
under:
“Even according to. t;;£:e g;:«is*sitiaf;;zi~,r:’s’; ”
the nominated members .gr, aha _xa;agc&3a~ fiand”‘
trribunals had rwxgneci, céizld not
effectively fuzzcti§§’~~..;’or«” §§hL*£ _ As it
is not in dxwzzte members of
the Tribunalsa.havei.~al.2fg=.»a&§{‘<_:#§;.'.gi:§e'd'} cantinuing
the f£':"i.bu:2a3,"s4"';:j?.§éiit1is:u=: ft:.1:1 –V'=g:_ru«}rum is not
parmissizzlej '-:.V;.*'l.%:Sa=.2.-§=;?fo;i:_:e,.V_'the only opium
is to 5:17-:;_;;e recarzstitute the
rrxbunais 1fi*§¢cg£§aa§§ with Sectian 43(3) cf the
xmxnataia raga flétbzmsafigt} 1951 which shall be
done within 45 days fzég the date of receipt of a
raspy {.'z.f* ;221s.V:a;"gici*. 'mé mi: Petitzicm is dispassasci
V' at w'-$522 ;_::22e. gbové "€irectioz2.
this ‘wit Petition is disposed
.f’–:i.n–..th§e’ 3; 3nzg’: ‘terms as indicated above.
Ski/fa’
Iudgé
” *sx$/
5 swwwm: ma” £mHmE%Mei*§’~ii.E§;M Mmam zwwwm KU§i(NA”E’&Kfia Hififl QGWRY Cf’ KJKRNAXZAKA H36?! CCPUKT 0? Kfi§€§%fla”§”fiKA HIGH C003?” E%;fi%E%¥*aE£$.”&'”AKA Hifl-EH CQUX’