High Court Karnataka High Court

M E A Hafeez S/O Lt E Usman vs Thechief Executive Officer on 15 April, 2009

Karnataka High Court
M E A Hafeez S/O Lt E Usman vs Thechief Executive Officer on 15 April, 2009
Author: V.Jagannathan
IN THE H§GH COURT {DP KARNATAKA AT BANC':AL{§RfE
Dated the 1555 day fApri1 2009 ' V  
:BEFORE:

THE I-iON'§~3LE MR,JUS'§'ICE :_¥E,JAGé;N'1\E';i51f%i§4'v'-- _ V: %
CIVIL REVISION P}3;'I'1'I'IONA_ Nix. .3gg@;;2g%ea   .k  '  J f

BETWEEN :

1. M.E}.A.Hafeez,
S/o late M.E.LTsman, 
Aged about 54 yz::'a~.;cfé:.. f

2. M.U.Nc:-oxjahaaizz,  .
D/0 Kate  
Aged abc;ut'?i§L%'i'yeeirs.§  

3. ¥vi.U.F'ayaz';_». '   :
Sf.0..1af€*..55-E-+;USm.éIh_V" "
Pgged ahsixt  §*ea11a, '

4.  .13 .'i~I_ag&@1V1  Sit  ,,  2 _.
S/oiatez PvI.i3.U:=;maiI;._ '
Aged a:;;ou:%3::s 

"V '  5. V.   ¢ Mtlfliié @...§§afee,

 Sir: !at'e._._M.E.Usmaax1,
'  Tfiggti gahgnui 34': years.

6;. "'v%'M;u;"¥fir§g?=2§,

 Ufa late M.E.Usman,
1-'xgfid ahcmt 28 years.

1 n 'T   are 1*/a Bychanahalli,
  Block, i{usha1anagaxaT@w12,

Semawarawt.e T311211,
Koéagu District.
.. . Fatiiieners

( 83% Sri M.Na1a_§5ana Bhat for M] s Sub=ba;rao 8:. C,'.{).,
Advncattz. )



AND:

1. The: Chief Execufiive Qificer,
Karnataka. Siate Board Qtf Waldss,
represented by the Chief
Executive Officer, Cunningham Road,
Bangalore ~-- 560 ()0 1.

2. The Jamia Masjid, T.  
Kushalanagara, Keciagu; Bistxict,' - ..
represented by its Secretary§"'~, ' .   

- ' '  . Respcéndents

( By Sri R.i-'sbciui    for R~1.
Sn' (3. R. Goulayg Adxraéatg jthgif  )
Civil R€'f1iS"i(%3j'~Pefifigfi.:.,§u1lE€1 "l%1fid£§é"'V§§éCti{)11 1 15 of the
:1. 9.0. agajzm   grciér dated 26.7.2098
passed in Q..V.s;r~$:g.?? i4;2E>"é:3«. fig  file of the Presiding
Oflicer;    Vlviyssre Division, Mysore,
dismissing' gihe flied, Section 83(2) of the Wald" Act
read witii Qfcier 7;' R23:  4z.Jht: 0. P111. praying to declare the
ouiexy .. pasé;Ie3,V'  "'-Kéw;NCR/115100/23:39:-92 dated

   as  void and iizaperativm and far

 »c@:i335a§:q1.1c1zfi.~3,i 'i1=,__1ief of injuncfion.

V p€:1'f§'x:io::'x coming on for admission this ciay, the

cofifit m;:{éc"iEf1e fmilowing :
O R I} E R

T118 cmnplaint filed by R62 Jamia Masjid. before

 R-- 1 Chief EX€C1.itiV(? Officer, Eamataka State Board of

Wakffs, allegng that the petitianers have encroached
%~

'I



3
upgn the waié' property, led to an order being passed by

R} by holding that tilt': premises which are nmntioned

in the conxpiaint schedule are wakf properties arici-3:116

petitioners, W113 have bean in csccupation 

wit.hout. any p€I'II1iSSi0I1 from the Wakf BQg1:f:d~-,..ti:f,F:"rt%fl§fe;«--T K  

have to deliver pcssession of thejpre:1ii$6'S__ if: q11es"iiQf1_;Q:'

R- 1. Thizs ertier 91" R? ~::;attc::¥' <41" the suit
fiifzd by the p€tt§.?iDI3€ZfS"i;1%1:d€iZ 'V'--V cf the Wakf
Act, 1995 ._    for a declaratien
that t:h§:  is null and void and
iI1{)}J€I:;:3fi5ZiVt3,A  for consequential relief of

pemnanefzfi * §11'}i,:1f1€itic»:r1 _restraining the respondents

heiffijiflv f:m1’I1 éxuiicfirferirxvg with the peaceful possession and

»e:r:}Qy1’r:ent*Qf*–$1_1e $111: premises by the petitioners.

suit was C01″1tf:Sted by the respondents

‘V’-..her€i1i,VVf._é§1d the 16aI”I}€é judge of the trial court, after

,ii”a:_::§?;;1g necessary issues and Consiéering ‘Chg snridanca

__pia::t€d and upon healing tha Cfiililfifii for tha partie$,

ultimatsly dismissed the suit of the plaintiffs 1.8., the

p(*:f.ii1i€)1″1€I’S h€:I”SiI”£. Aggiaved by the said arder ef the

.%

,,/

4
trial court, this revision petition is pIf’t3f(‘:1T€(i unclar

S€Cti01″1 1155 0f this C.P.Ci. read with Section 83(9) of thfi

Am.

3. It is {ha case of the petitioners thai: t_i1e}gf’i”;a;v¢

in possessien and enjoyment of the “”pr€-qjjertieé

which are in S.N0. I S.N0.

82/*2 nmasuring Inttasuring
0.18 acres ..:;s}it:1at;§ééV:1″ Towza,
S0mawa1>apé£fi§;««._ ::i§i$fi;iét, and it is their
ftlgrthezg’ cf’ possemion $0 enjayeé
by t.l2eV:V’pefifion:§”‘;?§; Cf.()I§1I11it:tr3£: insiittzted a

suit in V :1’§34,~,{i2 for the relief of deciaratiun

5i=’€<;z):ver:gf c;f"d;3rr2ages and thgrugh the said Sliit was

_d'€:<§frct:rii-_j.i;';.. 3E':3géz:.:§;1r at' {£16 Jamia Masjid. Committse, an

p61:ifi03"l€I'S in R.A.N<:~.. E25/1975, the

"..,'§u{1g{Ii.E;Ii"i; of {ha itriai cent: was sat aside anti {ha suit

V":V'f.$3. S.u4'i_iisI11iss€rd and this led {ha Jamia Masjid Cemrrlittee

prefer second appeal to this court: in R.S.A.No.

566 ,1 .1978 321d the said appeaé was also dismissed.

y

la.)

4. S”£1bS€q{1€1’1fi§f, in the year 1999, a1’1othe:r suit was
filed by ihe. [I3I’€S€1’1t R42 and it was in C}.S.N0. 4;’ 199% in

which the reiicif Qf declaratiori and iI1juI}CTiGB_ “*«’_g¥’E;S

szmght and ageing: the order passed in ‘

injmacticn relief sought, the peiitioners p£”&f§::’1*ed_j’&.a;i2j.

appeal in M.A.Na. 4/1999

aiiuwad and the 0rdé;:’«._..€:f_ 539,5 Set aside and
the suit in O.S.NQ. 4/:v_§§:}£:v»,¢i§s131issed§ it is
also the f;tv.?§.;«.”‘1V%Vl”d:’é5’e«3;:1’li<::I* to tha above
suit, {).S.Na. :12/1997
and gismissed foflowing 21 111613111} fiifid

by thfi piaéxfztifl" f§'i''':€:£*<3iI';, '—-:.,. '

herein filed the ctzampiajm; before

order gyassfid by R-1 requixting the

pIctii:i 0I1<ér'S['j_ ti': dtizlivfiz' vacant possfissien 9f the Suit

prezhiség was again qumtioned before this <:;m.1:*: by the

A §§ €€iii_Qn&rs in Writ Petition Na. 27188/2003 and by

' <§:§f'de:tf* dated 17.6.2003? this court. diS§JOE§€(i cf E114: 'ii:'I'i'{

'4 petition by abserving that the pstitieners have Gther

aitatrzativa efficacious rémedy 1:0 pursue undar the fiat

2:»

gal

and, tkierefsxrfi, thfi W"§f'i§; petiticii was ffijacéiied by 'gi?iI';g

three: m0I1thS tima to the g3etiti:m€1"$ in apggifuagkxli é'z:_{1é<

appm'pI'iat;<: aL:1:h01'i£:ies. It is thereafter ';1.§::§*e:.st;figt

suit in O.S.§\E0. 14/2083 was i'T;1cd…§§§;

Iaading 3:0 cenfitmafion of the Cz'r:i_f1" by _i§7R– i u

herein and i_:hr:: suit 0f the

6. The iearued cs1:1§s§ f:§3~_ ref-311*i:’:g* 1:0
31;}: the ab0v€’.Vfz1¢:ts, Vxfietitiorzers have
been in have been
me11iiQ-1:»

,1

‘E’
5

the suit. pren1ises for a bag p<:1'iod 0f films arid ever": the

filldiiilg of the trial cmlrt on isssue No.3 if} OQEE—,No.

184/ 19471.2 as regarfig the petitieners

the title 1)}; £idV€I'S€ pas:-"$633103 is alse iI1M_fé§v;Qu:* "0f 'E".§1{', _&

petitioners and $9 313:) the §énsv_;%&:.V to -1'is_$}1.:<,';».__

c0:1<:€:':1i11g jurisciictien. I}:1derA'fii€::se Ci:*é.L§:n1S!fa::(:.é'$,

the iInpug1€:(:i ordier p:%§fs€{1'A.v_b}';Vj_jizfilajgci trial judge is

nut $u$tainable..§.:1 law.-H . V

?. it is ;'€i}V:'»%;:i; Masjicl C0111mii:tee
was 'it: fi}.{§'~.€»8_}"1i'C§§" I't':3f€i'ITt3(Zi to above
and t}ii:A {3E_eseIii:':'I€v§2'?».i§§–.i"%fig: same Jamie. Masjid, but a

1'agist.t:red I<.:31e'. I$§eir.:1*t}*£iéiess, the findings recordad in

'~ _tft1f:i_ "i;3a__;:,1;i€17 sui €s;———-ti:er€fere, Qpezrate as res judicaia

"p1:*é;:=§¢nt respondexzis more so when R-1 Wakf

the. preperty thrtmgh R-2. The leammd

..,co1111s~':Vl_éi~;1sa sfisngly cantended that in ortzier to bewme

V':-V property, there has 1:0 136 deiivery 31" possession

aggnd, in the instant case, the petiti0ne1*s have been in

cantinuens pessessiafi of the three items which are the

subject mattar 0f' the suit via, house, hittalu and vacaxxt

3
site. The1’ef0:*e§ the fmding reearéed by the learzmd trial

judgrc cannot be upheld in iaw both 013 facts asVjs${<:2;'ii.uas

in iaw. The ieamtled munsei aisc: made refer§*;iiC<é..'_'t£§ _f;fi<f:"« _

provisiefss contained in Omar 23 sggue :(4;k,%%ai:i;i¢r%-2 mag-;% « x

2, and Ordar 23 R1236 3(a) $9 (:Q i;;1]:é11.d fiéé

earlier suit was disnjissed any
liberty bemg rese11.rt:r:Vi%"4-..f;:'1*1f:3;A "fi_}j1"1g subsequent
suit, therefore, {:1-:}§3:$ ' V

8. in centmatiens, the
ieanaezi” placed reiiance 0:51
the d§::_i’sie§_1″1::~:V 19*r3(1) Mys.L.J. 1.93, AER

1979 sC sS1,’V 2fi{)=§(.1)’E;s§3.r,L.J, 2250, AIR 2091 Calcutta

~«,1e2;Lv%«:%(2§p<:%)2 s{<i:s::%&&M:.;::1 and A112 :9?9 so 23%. In the

_ Gf iaw laid down in the afarementicned.

d7¢’:_i$i:313_$ ‘afiiigriz 13:16 cantentiens put fgrward as above, the

._1@a,::{1er:};’ “r::m1:1$e1 far the petiti0:1e.:r*ss saught. fer setting

“« gs?éid§i=’:_« 131$ or-tier, whiaia is i1::1p’u§1eci in this i{‘€’ViSiOi1

” ,.. A ” péztitian,

5,’ On the 93217161′ hané, the Ieamsd cmlnsel fer Rm}

Wakf Beard, at f§:e outset, gubmitted that the prenfises
//

-6
t

1:

aspects have baen considered by the learried judge 0f

the Uiai 00311. in the, Course 6f the ifl1p2.1g1€d order and,

as such, this mvisien petiticsn lacks merit and is ij:afl§l’e_te

be dismissed. Refarence was also: magiiéi ‘ _ifi3§::”« _

admissicm made by P.Ws.1 and 2 ‘w

exagminatiori in this mgard. M£}reevs_*:3, the -sI”_’zbJi1j

made is that the A Masjici
Committee did mat beirlg decided
by U16 snug; ‘&’z1’:’11i”i€S€t factors inte
account, tiixsrg. figs rightly dismissed

13. Referfhég of the Amt, the submission

1119.;”1g%%’::’ ‘is. thai’ Board itself may collect the

‘rétgarding any property which it has reason

the wakf pmgrerty and if any questiml

–V re1z§f:i:;g’V :1j;.:;} i§*heiit1ar ‘£113 property is wakf preperty of H01:

: .,2:A’:*i:~:r:’,.s, then, after Inakizzg nacessaxy enquiry, the Board

‘Aéiecide the said quastion and its decisian shafl

” Eficame finai uniess I’€VGk€d or modifieci by the

‘}”‘r*ibu;::1a.E. 111 {I33 instant Cami; the decisiam taiic-31 by thx:

jg,»

xi

under challenge: passed by the learned trial jL1:;i:g<?. in

O.S.No. 14/2003.

16. FIUH1 what has been submitted _by~ ” 2

counsel fer the partiés 313d .’thfe1.ig”§:L.__. t.”i;s

matérial placed, it is net 111′ d§SpLZVf£?V_f}13¥L tiicé iffsenis

which are S.Nc:}. 82/1 I11c=:a.s1._1v%*:i’I7;’g €}’._v()1a 82/
measurhlg (3133 aL«::1″eV:«%3a..”.t_..1V:t:1 fitéestxing 0.18 acre
wart: dec}3.1’e§1 é be ViI’t1,1€:”i ef the
gazette T136 said
zletificatifizfi.iI;3}s0- .V:”<§:§}éivé:dV.– 1*r::ct:i1?'ic::a'i:i<3n of the
aI1trie§'*._wh_icif iijfimlijlisheci in the gazstta on

'29. 1. 199¥§:.Lf1'i1r:V $aiAd..v:jQ..§5ficati0n was :10: C_{L1§'.iSt.i0I"_{€id by

thefiegiifiiozgfirsaijfitfefxtte' any farum. Section E: of the Act

iii;-spate regarding Waid' makes it. £31331' that

a A'g§é:r$011,"V'L:w1"i0 is i11te:r'<:st€<:i in any pr0"pe1"tiy and is

aggfievéfi the said _prop€1*ty being éazziared. as a vsralfi

A "if in tha list, may iI'1Stit'LIiZ(': a suit in tha Tribtmal

' £5; decide the C}i.l€S'fi{3I"}. as regards the: nature cf the

property being wakif p'r0pe1*ty 01* 0ti1erWise and the order

Qf the 'I':iE3L1:1afi in such nzatterg shall become finai and

3-//'

,?

14
the proviso fm*th€:r makas it iziear tint mi) suit shall bf?

em.e;’$;aj:1«:-:d 135.: {ha ‘£’1’ibu;r1al after expiry (sf £3116 yea:1’*f;’0m

the data of }Z)’LZb}_iC8.Eif3I’}. 01″ the list {if Wald’. in

case, the Ilotificatian is of the year 1972 an£i..vV1:1?}_:*€L’t}”1a11T_4

37 ysars hava eiapseci. The said b?'(’14{;:11i_f’fa{_32:’1′?L”fi(“;3If§; ‘-3r’;3:.a,js;”irV1::;ii«

been challenged before any fI’riE::1,1f1a}.”=.The1f:::§;-fa’, ‘ti1é1’é”is

merit in the s1:b1ni.ssion t1.j.€ cV{:$}1%1V,Hse1 fer
R-1 that the: suit its§:1fA_ of tbs
pmperfiy ‘ not have heel:

fiisd a§’t.:_:_:f Exélareaver, no
such 13:: the :10t.ificati0:1 as on
c1a€e.’4’M’n’

3.’? ‘3-“&s=§’.a.r air; piaced Eggs the ieamed Counsel for

31fi€». _Vpe:iiiiQr;§éi=$__ C211 proviso to Section ‘”?(1) of the Act is

‘(::)z;1€:§:”5£ir::;5i’;-__t;ii,té’V said pmvisca mentions that whera any

~V c;L1t$éti;<3i9::,V.1*i5a5$ been heard and fizlailjsg ciecided by the civii

.,cirs;13".§ iii a suit institutfid before c01nme:1{:em&mi of the

— flue Tribune} shall 110$: reopen Susi: questions. in

Wi’:’i’:1«.S.No. 184/1972, the n<:rt.i:f"1cat;ir;»z1 EX.D-'2

/T"

1

£5

was never caliztd in t:;jL16s¥jcm in @115 said Sui’: but, on the

ether 11a:1a:i, the suit. was resisted by the petiti€}1’1€=§i;:-:T.11

the goxmd £1333′: tile}! are ii] p0sst3s$io1″1 ef t11é:;’sii§.:;.i.fi€£Ea;_§§.;.

But, fitie {G thfif suit items was :1r;=.i:__ “–S€f§j’i(}{1S

cozztmversy bemrsezi tha pa3:’£i€::s.[‘

18. The next; aspect is tizéfivitéls péiitisiagfs,_zi§p;{a:;ai:3’1ed ” V

this cmxrt in ‘£§}’.P.N0._. 27 138,’-ii(}£f)3′ -~.._a1″1d’ £i12;*::st.i».;§n<3d the

order passed.' the Ieamad
Single JL1€i gVf§:_"—0:1:"' " '?Vif:i~é;'-:.vg:;:}s;:1f§:;'4'_ vfif;i.}.:: re3'e.e:ti11g the wlit
p+::t.iti0:1;–~~T. "p<i¥;i'1fi011ers in apprnzactx

a;3p1'9;§;1fi.a¥;¢ 'a_.:i£&§5é;3:fit"3;r4 %V's.;1f:i:?'_;e19 the Act as regards the

i111p11g:i;c:c§"L'–=sf;1*:ie:r lffiafififiii by K4 is C€3I1C€I'fl€';£ii, it is

V. thairésafpfi, fiiaat; "1'_h::…§:»:atiti0n6;'s flied the: Suit. in quésiieza

'L§£i:i{%:f –83(2) of thfr": Act: far dac:Earat.i0n that 1:116

:35:'r~dé:" passiégfi. .§'::y R»: is nu}: and Veizi urlder Section 54 9f

the $31."

A ~ “- ,Er; the <3{)UI'S€ 01' his erder, the 1e3:'1'1$d trial judge

' 3330 refsrred to the aviéencea of P.Ws, 1 and 2 and ajrrived

'4 at am CQXECIIISEOE that the dacuments §:2mduv::ed by the

pctitimzxifirs viz', EXs.P«1 'E0 113 am thaxxiseivas are flat

9/

1; P

iii:

S’L1’ffi{)i€I}{, ti) pram Ilsa: 0116 Abdtflla was 1316 abseiute

0wm:1′ of the Suit. prapertim and the Wi{I1€$S€S E:§<:af:;iI1_eci

01': brahaif of the p€:titsZ0m:rs alga a.<;imi'£_it;ed _

that fi'1e:"e are no dG€3:L11I1f3:I1tS {.0 sffgow t;h.at.' vt§ix:3""a1%:AV:E1_é " =

{)'i'i.?"1"}€1'S 0f the suit p1'pe;1*tj.? mat ilfidifil” the fact and abet:

magiféé 0%3$éri:.é§;fjQr§ to the effect that the ;:zé3t_i:i0:1€:”s

¥1’c:.:t<§i1": (:ha.1ie11ge:.:i the gagettc: noi:ificat.io11

'.1-Eli'; Hate of {£18 ohgezwatrimxa made by this

V -' 1i i’E:..§:’i:’ §,’¥.{ P§§\E'{;. 2?_338/2803, 616 Eaarmed iiréa}. judge

K x ” 4_h€:V}5:’i that the, suit; was filed by Uflfi pe’i:it,iox1eI’s 1101: E9

§*,’.-*.=j,f§_»”a:.”1A)A1:’:si’:1 their right, $11116 or interast over the suit

” w;i’I’01;»e1*t}* and, therefore, the suit that was fi1r:d against

the ordar passeé by Rwl is net maintaimable,

2%

-\¥

the otllex’, and the third decision reported in AIR 1979

SC: 289 lays down {ha law that where ~

possessien sf 3 sixarxgei’ is included in thfi _

under $€:(:i:i0n 5422), the strangex’ 13.9: L:3′:t:i€:-;::’§.=}éiig’;51i;.i<,:1;3

to file suit within one year Bfid the }:i'St iS"i1C)'i:.£fO"fiC1i;?,.$iE%sf:'

agaiflst him.

2 1. These: threfi decgifirgriéé’ v”‘»’$;::;;}1icable to thf’:

instant case ,   firs: decision is
concemedg'    the triai court has
 the evidence and the

adlnisfiigxfi fgfititianfirs’ W’it[1(3SS€S {E1831 no

d@c11:11€:t1£”*£itg!C iééafs-“Vt;’aC€d by the pcititionars 111

c

..v_’res3§§§;C’£.\\.% (sf $51365 “mist properties and seeorzdly, the

_ Iiofiiiicatigmé”i:s;$Lf,ad in 1972 had remained Lxnchafienged

:i11_1;]h:s

__22. ‘ as the other dacisiens are cansemed, AIR

A ” ‘ SC 2289 is also irxapplicabla because that was a

‘ C3861 W}f1€I’€ E136 Strangfir was found ta be a non»-1133511131,

whereas, in the iimtant same, it is net in di$f.3i1t€ that the

petitionars are :31} 111113111113 and acctording to the leaxfned

}

-5!

2a
that the eariier suits flied were withdrawn withaut.

raservmg any Iiberty to file any fresh suit. But, x&€f18.: is;

to be noted is that the present R~:2 was met. tiaa.’

in the eariier stlits inasmuch as the eagriicitf were

filed by L1m*e@’s{e1″‘ed body

reg’si:c:r¢:d body aiollg with _v’Fh é’ Board as

such was not a “txi;(§~/.51;its. AS far as»

the later suit flaw ir1 .1–‘)9’;;}’V is ;:4:)IiI:E;.1’if1t:a?::i;,'”‘{1?:a”t was axse

Wit11d1″awn. J11 méséz. _Vsui;%:;*{,’- ,th锑g;a.zet1:e notification
éatfid 2_2_:5.”}.9′?2.;_,wa3 _:’1e3}é1=’- isgéua at all nor was there

any f’1i’2__ciir_tg gazette 110tiiicatio:1 Ex.D–2.
‘1’heI'<3f0:*65f'£.1":*r:v C€;n€i:§1t;i§::.»41§Vi.1t folward that the S-'L1iT.S fiiad

lat:-,2. En'-' ._f;i§i:e by the resp011ti€:nts herein were hit:

by, principle sauna: in way {3QiI1€ tag the

"asS;–é.snta::*;<fi€:'~;»._0i',.t§ie petitioners as the patizisners liavé net

quéstiiitgeéi "vibe said gazaaite. natificatian iaisuse in 1972

K x V befztgm .f0r1:zm til} this date. As $3.161}, the: ruling cited

H113 :'€ga;rt:1 alga cajmgmt help the C888 of Chi?

V' 'finetitiaiieirs. E/

x)

22
‘L116 suit pmperties hfijiffi bfien pI’C!V€:Ci to be sf Waicf by

LISE1’.

:28. The abavfi decisions apply ‘:0 the t:as{:””‘o:1V”.

inaszxzuch as both the trial cou1’ff’.a,$e_$1?éil £§1s_ R.–_}’.f3 “r_§i*dé1”. _

co1:2.(:11r1’ent}y held that . r$z.;it §:’:;_perf§t3,s

pmpertieg and the f01tV’S%3;5§1 Ea» fi’11diiig’-is..v*i:1’aced 1:0
the gazette netfiicatififi and the said
xiotifioaiian even after 3%;

dccades. . is ‘ct}I1C:..L1’r€1i€ flndfiflgs
of fact” tha suit property as
axsakf :’3js}hhe::1 that finding is based 011

the ga33:fé’«..I:€3€§i§W{:ai;i-¢;>i1i”n0 f ‘(ha yaar 19?} which is IIGZ

A}3é§ ‘f..i1€;””‘i§f3ti?Ii0I1€i1’S hitharta in any cf the

_ f:i1:”j,i:°;1,”‘*v.i.,1;’A ..f{1

V…)

Si)» in the result, 1 pags the foilowing Qrder:

The 1’€ViSiQI} pfitiiiflll is ciismisaed.

0150/-