M.W»H ww rmmawmamwm §””§§%.:tM muwwa £39? fifllifiwaflflififi i”§§GH WOUQT $3″ Wfififlflffififi FWQW CQEW? 0?: WQWRVKW fiififi 4
this backgraund that the patitianar is beiara
thia Court.
3. The Government Plaadar waQid §uhm§t«.
that he woubd head time ta vafiify thfivfilaifi pf
the petitioner aad to :make asfibmissifififi zafi to
whether the getitioner’§”a§@lica£icfi~§e§qires to
be ccnsidared.
4. Hotwithfitfindififi ‘,;¥$i5;if” since the
patitianar ihfiggxgréaufigfi §n. éEkndw1adged copy’ at
the appi;ca£ipfi} ‘ £$a;””sa$gx’ requires to be
addraésad is ac颣d$n:a with law.
5. P_Ha¢¢§,R tha }§atitien is allawad. The
reg§¢ndant5″a§é di#acted ta consider the aasa af
V th§up逧ti¢§§r far regularisation at unauthorised
“acfiufiatiafi in aacordance with law.
Sd/«§__
Judge
*a1hf–.