.uuKI ur mxmnanm mun Luux: AU!’,_KAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-HG!-I COURT or MRNAIAM may coug”;
EH Tim mm: scrum cap mmmrasm AT
DATED THIS THE 23m my A
THE HGHBLE :m..J¥.Is’1*z::,;::_ ,
WRIT PETITION masaws QFVi”2-‘3 Q$[C$-VEL[M)
WRIT PETITIDI§”«1§EQ.3Q;g8:,1″‘*Q§2Qfi8{CS-EL/M]
WP.NQ.332${§F- gwaslk
1 S’E*£§5;£~%34i?:”%.?«§1’V.;__ ‘
‘ass _ ;é;3va.r»§:;:;x $c$I*smz~2ts:’}’ur;x§.
Assn ‘Aa::2;;*§=,3a_ ‘*e’.2ms;
3
3.s*§2_ 3. r=*m_’r1;_ ‘
-. A£EB.§fi*Y£AR$
:.7.-EEQV 3*’*’J:’au*’J’}3».TE”§.”J3u REEEQKNHJXYAF.
V T. : “‘s;;sEE«.3-;$93z2*3″ we ‘(Ems
‘ __ ‘é=: ,sfH i?w£?PA
2’5 ,5” FEVAFFA R.EBBR£’J§-EFLVP#.R
~~ EEQEQ BEBE}? 33 YEAPS
x'”u5 EHAQAPPA
$.38 §3″‘%.5’1’iF’PP§ REBBPs£*3I’3PJ.?’F~.R
AEEE RESET 3*’-I ‘(’33-“£5
6 Eifififififififi
53.38 FEVRFFA P.EEERNBiA’B’]T&R
P253513 BBGUT 32 YEFHRS
COURT OF KARNATAKA HIGH COUITIOF-_: KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
ifi
11
YELAPPA
SEO E FRR
REED £”;%.§’}’ 35 YEARS
E31!-§$’£’§’I
3,33? FEVAEPR }
R1333 Fifi?’ 34 YEARS
KEfi
Sféfi W?fi’I s
E3333 3%’? E YEHR3
3HI
5.50 BP;.&AF?B.P’:’?ii’} _
A252 A332? :31
Vz’r*’:’:«.:;_”‘ ” V.
;-2.3:: :=:m<'.;;9;.£m 1-észst-fE-~'
rs»#-mm: .
ma « ‘
S ,6′ Q –. _}’i§F1Ei3;I}-E’33’.?5,F”PP..s ~~IRE WR
* » 3:33 3:2 _
“:e:n2=mKvA%’é§;” I
_ _a*t.+I;mn;=P.m Rmmmmm
.V.’;==:;,s:~: ea
*2. ‘Ezra ‘$2.423 ARE AGRICULTFJRE?
3.33:? “mnsaax
*-.’E”;%{35K saunnxwzz
~~ V fi::s?=}?.1c? smranasas
16
E-IAFf.f;1″I’E-II
23%,./V; E3-KSILFPZK IWAGDWE
REE 32 YERR3
‘f’UKP:RPsP!A
i*”~.I§!’€} § SEIQJKIQEILI
REE 234 ‘XEFRRS
E”ETITIQ!*IE}lS 15 ME 16 ARE AGRICULURIST
F:.:*’}3f}’ GQRAGUHBI
–uum ur nnxwnlnnn a-mm LUUKI Aux: KAKNATAKA HIGH COURT OF KARNATAKA HIGH COURI OF XARNATAKA HiGH count or |(ARNm~A;(A mg” cougf
22
TAEAEEC SRUERKTTI
I33 STE} CT BELGUPM .
1′: mnmmyya
am «manna mm £9′ mm
32.2223 35 ‘KEAPJS _
13 SIDBRPPA
333 SAMEPPR REBBA£~1A’i§’AR;_ *
ms 55 2% – ‘
19 “‘I’!”I’E{.: _
§’..f:.:: :’=InBAF?A;_.§?.EEE3h;-3£’3!3iL;’i ”
ASE 33 mam: A ‘ ..
2:3 3e3&.’£?~.§EVF:??A . J 1 V
:5! £3 31 33333.? ?P«; .
3.325
21
::~s.z’::.vV.I:’A?PA ‘.:”§%3*Az;3§i”r:AR£3’g
,.1–;;£:E 2% *&**::’::..?’=R$~–..
1-%i§’z*[1A:€*.:’;.:V3:~;m Lfi -163 21. ARE Af3F1}2CF.3E.:’I’£3RlST
R,:.ABI,T ” _ . ‘ ‘
‘rsnggmz ~fSg?~§£.’$§_2B;}i;’3’*IfZfL” ». .4
3:: STREET “:*;L$.Fst;%5
,g.n..’:~:.s:-.11-13*…-s§:;;.ct.23?;v».
1-‘;*:§;’i3–A ‘FPL3~EP.PP;§=f§ “a:§~as2=@9;n. ‘i*£*1?AscxJnau
_33i€3_E» 29.
3: n n3a3¢:’:§.;::a£L” « .. .
V » m fiJ3.t.’;fi£PP3§ :m;;:§i3nm;
M33 3%
;§sy=.?a*;’:*:.9:»z3~~:§ :23. 22 Am 23 ARE P.£;RICUL”3′{.ERZE$’I’
vR;z’f§} §Z’~?¥’.2EAEl}3′:33I
*T}_”}~fi;§§’;.?7r?Z smuanmvx
m’z.s»;=.g.:<»:?.:*:.*A' mzm-.55
. 24
2:-» *
{HE} '%i'ET'I§%L §fl3HE
' " .a§;E 33 '£'E$BJ'§.$
}'§LEI€3*f5.?7i§"L
EFECI' M1fl{E
ZOURT OF KARNATAKA HIGH CBOURTAAOF: KARNATAKA HIGH COURT OF KARNATAKA I-EGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
2%
2'?
E9
RG3 313 YERR5
P-£*I$iJY33k
i€,.:-Rafi $1 Efifikiifififix REEBE§IN.3W?’sR
REE 35 YEARS
§&§E
53.50 $”§’§’IV?3aN}3»NI}F& ..
3:53 36 ‘:”E2°s.R$
Ffiififlawkifi
W3 $1335?-.LIriGA.??}%.
my 3’7′
3.5% §:3.!«zG.R;?PA HISHE
REE
~;a,x’e::v 31:_s=1A?FA’ ~V.:~s,:1z:za;a;;2.a;..
F633 «é1″”:’1?._;P;RS ~
E :=zz_r¥_::~i:=;é*s-:;:«.,_ 2
we ”
ma #2.? _ ”
» 2?A£?fi.., ‘ V
255:7; “fEiJ3§’.a”*’§’}?k M.-Mmzmvnn
:«:-em .53 YEARS
A agrsyigzs
i%e*’;”%::v..és”£;L;’:.A.?1°,n. FEBEJKMAVAR
AGE *-«:4 mas
V%V.€’ft§’ REBEFMAVAR
ms :34 Yams
&3 WKX
i€”f”C5 ?-§ARiJ3’H”1 REBEAEHAVAR
.fi;$E £§fi’2’EAR3
zz~mm£’wa= *
we semm MISHE
REE 53”? YEARS
‘°fi’n:A.*:§:A%.ré.;z« ‘
.\JI-JR! ur mmmam rm.-ar: L.UUK!1U!jI£AKNAl’AKA n-us:-4 COURT or KARNATAKA men COURT os KARNATAKA I-HGH COURT os KAf€NA}’Ai(A HIGH COURT
3’?
33
33
45
431
432
43
(pr:
fii3R{5}’Lk’%’P:
¥_z’S3 §3I§~i’£P«.?FA I-SISHE
REE =r§§”fEAR3
mmmm V > 9
isfffi }”§.P:I-%E5.?T”s.F?A REBB.3£E%#3PaV?:R« ‘_
mg 59 mags
nzmsgruwa
3:9 mlammm mm.sz._
A53 :2″; Vans
}3Amm’k*A .. . »
new amzymza mafia. ‘– 1
mg E2 YEARS ‘- 5 ‘
”
a*;’:x..2–3*A§%;% -:_E’FT.?4£§£3£3§R%’.§ if .
ma:-E I ‘
VvV”R¢fis1ei;z.::«3{:s3a “?1: –
Efffi ‘rE»L_r,;§.?9A ‘::.{I*I’.B.;..;3e:1.u3”..:m
“;3£:’E_ 54 ‘
3é;’.?~v_:ixxwé; ._ ‘
* » $59 ‘*m:..m.1’b9§;’-I waismunxu
A, As.-*«.:i:%.:;:=;=§:c;:.e::=x
,”‘:;w:.: ‘mfiam xmswn-rag:
“X25:
4′?
“m;:z§ 5′.:f”%
=..’?:a.3U”?aaFPA
£1.53? €§¥Sf’33’I!ii}3A£§°93. MREGCPJLA 1&1
}’£.i’5E 53 YEARS
ITAFPPL Q VE’I’f?-‘ELF; F3€31!I!*¥I3AF?A HAIQQLLA KER!
55.35 51% YEARS
BEIHAWVZK
ifffi YE£~3I{53».E’PA VfiR
FEE 653 YERRS
FETI’§’Ei3NER £’%.2v§ TC! é”?}’iKE AGRICIHATLERIST
Eff?!’ fiflflkm
COURT OF KARNATAKA HIGH COURT_.OF_:KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
4%
-§§
5!?
9x”
TRLEEK SAISNKERTTI
EISTRE Q’? BELGAYM
F’?-,R?§a’?iP:
am: xaunmmwg mmsmksi
fi§E 2? V _W_
$-:f$:2′:.GRI 2., 7
25:1: musesrtsnra.
TAEAJK 3A£}£~}BR’?’}’I V
E;ES’.¥’?..’.E£°’§’ EEEGUAM 2 ‘
?AaAM&A * _ _
$;a 3aIMnrPA;;ALaaLa:C=
mg 35 YERRS ‘ ‘ ~
‘ 55 H.F~.fri_Efi:E1_E’Li’ MI SHE
ms 323 »
:;*z-a’.-*;zs:z3;%°;i-»éié;b;’~V..
“*3 fig-«vs;2′;a;’=;._’
g”;J=¢g;;,*:;’=.::C.;.’:;i2 _
–‘I’L’é 51 ARE .3\£3RIC{3L’PEJRI$’l’
V”.R,:3{P.iT ‘ _
fiaaux s3mmn2$?zO'”
z.s*3.;;~z.2:§.;r::§:* -__BE’E;¥}’:§;.¥§é
fiIfiERPEA-H
as .. ATALMKIATTI
_CAQa_3fi_YEARs
éianafén
$§Bg?ELhRPP3 Kmnhxaoau
as mks
EETETIQNER £§i38..$2 T6 53 ARE AGRICULTURIST
“we? TAVMERI
54}
$25
‘F43-‘%.Lz§.33{ SRXINBATTI
BE S”§’R;’C’§’ EELSAQIS
SEERFFA
EEC? PA Sififihfiflibirl
R133 355 YERRS
32 EERPPA
iE€_e’C¥ PA SEHQAQEI LL?!
…….. .. ………………. \–\J\.lfl.I jg.-rV_;\nn1VniAl\A I-mar: COURT or KARNATAKA HIGH COURT or KARNATAKA men COURT or KARNATAKA men COURT
3%
5?
fifi
55
61K
52″
“‘k ,S:§. EAGfi£RA’SUHA3QhL1
*3s§~§e yaans
64”
65
66
KQE 3% YERRS
BHI%flE?R
35$. 3IE§EPPR SGRASHI
nag 3? Yfihflfi
hafifififififi ; M 3
SEQ, Laxgaana su&AnGLL:A:aT”
55$ 63 YEARS V =
fifififififih
wig. samxnanaz _:f»_–,u *~fi§L$§EB
gas 35 vEaRs=,
gsansn _ «.’; _ -gavg
359. EAx1Ra§§A-sumAnQaL:*. *,*
ASE 53.faARs; ‘« *»*x ‘*~
wig, $IflRFPA4é$$R3GELifV
_,m§$’$fi’?§33g,._
Eaiv3§?An *
raga. aAsa§3A~s§mé39aLI
a$§%4Q vga3s%
§:?mmL ”
j%sAmésa?éa
s;Q1’aAQn£?A sumxnenaz
_a5$g32 YEARS
_§IflAFFR
‘gig. RE¥AP?A @ vERAPPA.xAuAB:wN:
REE éé ?EARS
§E§EA&I§Gfl?F£
Sffl. REEEP?R MRLRBINNI
fi§E $3 YEAR3
KE¥A?Ffi
$f§. SIR3PPR Mfihhfllfifil
§$E 45 YEERS
. O,?a
..vu-u ur up-uwcnu-ma I-Hui-1 LUUIH AUEKARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
6?
£8
§9
71
?EO
?3
Tflfififififififi
€?Q. $EflflRLIfiQEfPE.RALADIM&3
ESE 35 YERR3 T
MR%KVVR .«w»
w;$. SIEEPFA Efihafilfifii
353 5% YERRS *
Saxxmnaa ‘O”.u =
$39. KE§CH3PFE»ITTHEQfiERfl V
REE 39 vaans *. .
gfixvmfia ssunAf§_ _ ._. r_» ~_
SEE}. KE§’§C3.§’i93L?Ffi: §”?’?3~’.€§3′.’.¥{3E3I?§U’-. O
gas 3aAyEA3s_mm_x,’ “* “4~”
Efisg’3:flAEBA4§QLa_£aT?:’gaaafiava
nag 3£’yEAR34Ovh ‘*4 2’
§$EEaa9P£.§k$BzfiAr3a
O” gxa. $1§k3FA’conA:H:
“K _5§ éa YEERS
gzawwéfirph
‘._£f§.fEEK1RAPEA ET%fi$fi§RU
gs YEARS
.?E?g54 3×3 ?4 Afifi AGRL
“Effi. QGRAEUDBI
“_EALux sammnnmfix
‘$13? EELEAHR.
EREAFPA
Effi. J?GTHEPEE I?A$QGBR$
R533 3’5 T
BE Eéfliifiikf K”;
358. MAEKEPPE 5 MfiKEPPA KGTTRL
fi$E 35 YKRRS
–m——— – HIGH COEJIE” OF KARNAVIKA HIGH COURT OF KARNATAKA HIGH COURT
Irv-r wvvna E\.I”|filY.f-\!l’*\l\I-\ “lb”
82
E3
3%?
‘3’?’ $32 EEPEA
»’;§;'{3 . ?ZE§sE€’.TE’£PzF?}’x KQTTRL
RJSE 43 YEXIRE
“.33 3~E?’.}}QRFPR
gm. mxmmya }{£E’E”5’33.L J
P233 4 £1 YEEERS
“E9 L3A§§fS£3x.P?.3;
??.1′ fl? 4: }EE{‘iEC.”£-IR’E*Ffi. }*{£JV’»’fV”‘§’-‘M;
}*«.§3;E 35 W33
3 Q P.F§..F?_33.”i£’1?’3§
him, s:ssA?za%’~..x0*r:=Ag_ * [1,
was 3% vE.ms’*–..5 ._ —
81 _
sf; :1: . §?.%.?€E–?.EaP§P3?a ‘ — ..
xzag :32 ”
?*i?!§’?ii’iE”.7I …. \’
EVE3. }’3§§}{?g??Pt 3CE3′?T}k§: .4 ‘
1-‘egg 32¢ *
E3’t’F°&?3’«3.i’§’°fi.
:2,-=*a3 rasmarsavx
mg 35: $33.33
am); ,.S.A’-5%’?-*5? m ‘ ‘KQTTAL
A$EL~«.33..T-mam… ‘
PE’? “:4 ‘Tc: 34-;aR.$I=A:;R1=::.u.TuR1sT
‘ ‘;:..»*’;::. fl§:’E.FAPi.¥F’._A}’
*r3*–,£.a;:;¢: $A:.2:42cm*?:
_ . j -:s.’_:_s*mz ca’ “E1555.-:;e.5.;r«z.
1:;-m.rim« ‘ _
§g’:’::.”V.;::§ia;=xm2::. Mumm:
‘ ij*a=3%E $2 ‘ism
Eggmzm m’*.r.::=~.: 5’?
V _R;’+:§. mas:
TRLSK SRUHDKTTI, BIS’? EELEEFKUM.
as”
E.i}}G”iP§§”¥é?’~.
i€’_E’%I1. ‘§’¥.31<'IAF.Ps§-'.' ;.'?rUEiRl£}'.'JL{..I
E3
RQE 7$%3YEARS
3'3' }§}3:.{.J'-S.?PA
3553. }§§.¥}3iP;I'II°xP?}': NB
AGE 439 '(EARS
S5 ?!§L3$P:.?£3'1?P'.?%.
?E?s5E'.§. REPERFFA }C3'3.E'i-ii
I¢a3i~'eE 36 YERR5
EE?ETEfifl5R 9% we $9*$RE fi@Rz:U§%mE:s?m"
£33. aamaaunx TALHKgSARUHflA?TI'~5
3:5? EEL$xyM_ *. =. *«
39 ESAQKRRA
fife. a nnxxnmmauan _ -~'<
Ass as ¥Ea3s A_ _wm_*-'
35$. GAR5a??m_MI3aE ,._=»
fififi $2 vfikgsg'; ' '_"qAt"~* g
?ET am ya §a_Afi§,A&a1sQa?§R13?
R53. KRfiABIg[TAhflK §RH§§AT?I
335? BELgAmM.=Jfi_* 'u_~.'-
91 aA¢vnPPArO ~ * ?A»V*,
m:~zct«1;rM:'=t.2c;:'2~'x:?=s{;"~"
agg éfi gangs ._’
3 H ‘ ….. .. ‘V
_ ‘Ric; EHEERPSHA
‘,’flg;aK 3AE$BRT?I
~a23? s$u§am§;,~
. PETITIGIBRB
%;3:ay»s:i: $H3ETESH auassnz, RHV., }
.K”5§fin”£O.
O1}O:f’?$E STATE 3? xaaaamaxx
. ” ‘z§3£P.33zFi.’}”‘}5E£r3’3′ C3? C8 OFERATIGN
V'”~._O}.H.s. EQELQING
….u.u vi” nnsuvuu-ma HIUH LUUKT AQEAKARNATAKA HIGH COURT OF KARNATAKA HiGl-i COURT OF KARNATAKA I-HG}-i COURT OF KARNATAKA HIGH COURT
fiéRN$ALtZJ?..E -G1
3&5? E’! IT3 PP$!*2CIP~.?P:ia $ECR1’I’I’P&RY TE)
GC}’*fER§*mEE*3’f’, DEPT C2? Cfl 3PE§Fx’I’IGH.
1′}.
2 $33 EEPBTY agazswaax av
$–®?ER&TIVE 861ETIE3
agaanmx nzvzszem
A? sfigsamm
3:5? aznsamn.
3 ?HE sava&A??I Tanuxn As1cuu?UaaLJERs§UcEs
ca SFERATIVE MEEKTINS socxETv3Lrn:?sn’
3? 3RflfiEkTTE – 3%: 12$ 9. ‘_ *
2:5? EELGA§fi, ‘.”r ”
239 3? ITS MRHAQER.
QM.’ _.” L—1é4.g’§annal1?§iA ‘ VV
{By 3ri:E.V. Hfifikhlnflfifi, A$A§QR;§1;$ §j A
%§I:£HEVfi&J P- Mfiflfifihy 3nv;,gFeR 33%
TEES s*R1*3?~”‘éf:3~?rI’z*I:Q:a “~~§:”‘:;§’.ej azzanrza ARTICLES
22% fiflfi 2?? Q? TfiEgC§K3?ET$?Ififi G? INDIA PRAXIHG
Tfl euasx TEE xv?§cE$;nw;.19.11}2acv AND 4.3.2002
333533 3?, THE 5gAga5Ea,=,?H3- SAfifiEA?TI TALUKR
fi.5RIC?.i§J}’E?_%kL : ‘?.Rm1=zj’ci;E% “4:.:Ac§”-aFERA’rzvE !-EARICETING
szaszzsw rust}.-,, sazsamzxtrffrz,’=~,.f:*s:5:” R3 arms P:£~3NEKURE C
%ac49. *– “A ==
w%w%.sas1GF
7*”? &3f%?FA’7r.’V
………. gr,m…a.aM rman LUUKI or KARNATAKA HIGH COURT or KARNATAKA I-liGH count or KARNATAKA Hit-EH COURT
3£a,sH1§A3EA REEEANNAVRR,
3533 afiguw 53 $3533,
-~, aasazamgwunx,
*,R£&?,A§n PG3T RT X35351,’
4_”-E%UNBRTTI TALUK,
.3 Eaaaaam E13TR3C?.
u2’w$AKSHMfiflR
$,;’3. EAi.A§’PE ?’:’A’}”I,
AGE 35 Efiflfi
I333′: fixfskl ti} LTLIRE,
RfAT.EEE PEST RT KAnAs:,*
gmswnxyrx rauux,
ZOURT OF KARNATAKA HIGH COURTAAOFV-:KARNATAl(A I-EGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
E3 i.af3F£{.¥}-3 SI S}”R3!3§’.
§*3E§3£-13hJE’PA
3;’ . & fi MISHI ,
3′-REE; £5 ‘:”‘EARS
m£C:fi£RXCUUfififl£ _-mH
R.;’A’3″.?’:E§3 FWI’ 33-II’ I,
ammmwfi mum
Efiisfifizifiié BISTFICT.
*nR&
‘£*Z?g'(3. KHIPEPEPA ,
AGE 36 YEARS
a$c:A5a1cUanm§ff:
R£AT.fifiD Pmsrsw KA3AE1;*j
3?aUf’3E§P:.T”?I VTP:H3K,. . ‘
Egasamxvfizsnzmi.
» l,…§iw:w:n::as
:3y,$:i$,§a2ar33$*Q§§E§$;,fAnv., 3
I
1 V
‘?fifi~ET3§fi”fiF»§fi$fi$TAKR
REFREY :?S’&Rific1PAL SECRETARY
‘~ we aavgamnsmw BE¥AR?ME§T my
1 _c$gePERgm:Qm,M.s.avznnzms,
“3h§@aLGRE«1.
.f¢§§Ofi§§uT¥ REGISTRAR er CG–Q?ERATIVE
%fiEIE?IES,BEL$AflM nxvxsxew,
.£E;gAuM azsrnxcv.
_ S£}’*..f.H\IB}\’}”‘}”I TALUK RGRICULTUERL
“FEfiE.’f£3CE$ €Q~–{3?ERFi’E’EV’E MI-XRKETI HE’S
f*EééL1i£”.iEE’.F’Y’ LI3*”£I73’EI3,}&’3°’ $A£3!§I}I&’I”‘I’I–2’5,
?SE.’.;E’J3’«.U¥’§ BISTFJCT.
2-“<3P.E":' I'§'S P<§F:{=iPs.GER.
. . . Sflfififlwlliffi
ifif S£'.':i.:E.."if. MEERREIBRR, P33 FQR R.1~2
3%: 'flJA B. 'E'§i3§¥x'3"E'I, }';.Ifi?..,. FQR R3 I
..-..a.,a.¢……
.,..,….. …,….. A.,.5.\..a….-…..-u-..=.. rnurl Luuxi Ur mmnrnxm HIGH COURT ow KARNATAKA I-£!Gl-I COUR? or KARNATAKA HIGH COURT
THIS am}? PE*I’I’§’E0t’4 IS Flhfifl s::»zn.gR ‘:’.i»;.¥«*i;’:*i’::.:;.ss
226 ARE? 22:2′ »::ss~ ms mxswwuwzox arr ;3:nz’a..’~–9_aAy:’m_s
TG Q1.f.%SI*§ Hmzaes 3:z*r.19.11.2as’z 1?.S”3£,TEE “-5″:’–_’*_z’?fE
§1ANA:SE§:.,; THE SAUEQBATTI TQ. AaR,z::t.::’.’r§3:§,,n.L«.,VVPfiezgucta
cr::—r:>§E5:2:+-::*I’sra mmmwzm s¥:%’.:m’z~1r ~’LTIf’,””..S}§L1I€EA’};”?I,:’ ‘
mm 3&3, 2:33 Arm»-es, 2, 3; ms z%_A3′”::s’:%TEz:3%:w1m*w,%A_
wmaz rm? PETITIQHS é.::::1¥:I:~:r; §3:é:l.;}*a§?-1 i;)F.’§EI.?}S
‘FEES um’, ‘!”‘£~’i*E 391.13%? p1:nL13.E”~’~!.’¥-Es Fr3Lin3*5iI:=m:”‘f”””‘
Mam ‘m :v>’_¢a:-umel for the
x dismissal sf writ
is talaen on rword.
Pa’:*{ni5a§:§f::}5:$s _’ _ –
*:ar:f–.’é’:§. §..*i’.”8