EN THE HIGH CQUR? @? K&RE£T$KA %? §£§Q£LRE5
Dfiffifl: THEE THE 3:"tmm G? Mhacx 2fi§9;' F ',
: Bfiffififi :
TETEE 2-mvszés 2~m,msT:c#e:....};.K.;,?;§.%.:*:{':;; V "
5212.1? PETITIQR 233.451? 2::§*A:42.s:;'_asa3 {G3
BET?EEN2
P§.E3.SI~iIE{.A3\F'I'}-E,
fife i{.S.E*UT'i'AIA}{, V -
ms: 23 $5535, mc: mfletx, "
am KQTTUR vxnmaa, "
{I1-{'E.'R.F~.i\{B£'s}*IEI 295?',
KGERGU azswarcéava 2&3;-R .x -~,'
?ETI'{'ZOHER
533? as ' _3§.}i*a*§.3:é}3.'j;;;{fai"~ -5': 9:31;" A£!V€'.K';kTE;S 2
1. THE EEPHT?-fifififiiéfifififififl,
HAQEKEREATRLEKE, »f
K€,3EsAGU EJIS'i"3I§'2T $22 2:31.
.....
aiI.:*s5s’m;rr{ 4- .._5′;1 231..
” ” ”
P.Pa3I’:”–.£Z’§9~.!iI_3§’i1’_1{H£’x’EF¥.$TIY as
«mam-:
RESKEQEWS
{.&1’§§i”fi;T.N mass»-«,5, Hm? gm 9.»: $2 R-2}
mwm.-am mwwma wt” mnnavmamflm wzwmw amvgwmm WE” mmwmmwmfi flifisw amwum U?” mmmmmwwm WWWE %.£W%JK’§ W?’ mmwamam Mfififl CQEJKV WE’ KARN%T§?eK& Hififi
3!!!!
This Writ Qetitiaa is iiled under E£ti£l$5
225 an& 227 sf the fionstitutian af India, graying
ta quash the mrdar datafi 12.11.2flB8 pasaad-byj%h§_
R2 at Annexurewfi and direct the RE and~»E3_’fi§ .
issue caste certificata 35 per natificgti¢g»fitg~1*
14.15.2038 Vida Annexure~B, etc.
whis Writ Patitian taming ah f§r Qrd§i$ this 1
day, the Court made the fe1lewing;” *
QRDERyV
Thaugh this :m%ttexf é# @§$$tad ‘$fiK fi:dn:a
liat, it ia taken }g% fi5§1gfifi@fi{léispmsal y
¢$n5ent of §Q§fi £h§A§%£tfi%§ h$§§$g xegard kw
the naturé gfiT§;ii§f§?%§uéh£?bf the patitianer
in the inafa$:_fi&it P$ti:i$fi.
2. V?hé.V ‘§e:it§$ne: assailing the
§
3
§
%
E
9%
§
1-L
9
im
as
3
Q
Q
E
§
3
E
Q
3
as
§
kg
3
§
§
3
3
K
2
3
§
E
S
g
g
E
is
3
E
3
3
3
§
5
§
5
E
E
5
§,,,
;
_.c¢rraa%fi§$5V V ¢f__H,the _____ endcrsement dated
V32;ii¢2Q$8.i§$§ed.by the seconfi teagsndgnt in
:”,_ Na.Efi§§a$éf?V§§figamand&i&f3f2fiQS-fifi yzesentad
7, ‘she ifia:én§ %rit ?atiti¢n.
‘*3;5 Thg anly” griavanea caade an: E? the
jgat£ticnar is that, he has fiied aa
“”&§§licati®n fa: iaauaaca af caata certificata.