NJ
THE DA’E’E2 OF iMF*OSIT§ON GP Pf_INI8HMEi\i°”f’ TELL THE 3Z}33x’–[I%E-«
PAYMENT AME) PAY THE fight, TERMWAL BEN§:1=’i*zf$-.’T:’0. Tisza”
PETITIQNER UBEEER’ THE FACTS AND Cififllikififi
CASE.
Cf.1”I’3.£’5′?11.i;i’11i’I£3i[€E’£4.”?”K:?_::’.V >;’;1_e£fi’:i1;tg,
{his day, the Court mack: thé: foliowifzg : ..
0 R The pcflfiozzsr is .3.2.6,20*0? fiJ1f.D,NO.46[2Qfi'~4Q:' Hizézlri iaalnéd (rouitnstzl £01' the pefifionm' papers.
‘ “n:*&,f<:11::':V1'-f:E.=;""l:{21s been sought by the petiiiiener ix),
§£_f}L;é€:;§;,u1ishmcnts, which had E34231: imposed, By
fhé dated 21.73998, one incremelzt had
'~..«, *.}:ee11 Wiigiiheldq By the second punishment dated 29311998
" {J»zI¢: iflcmmexmt W33 withhtsici with c':.11m..12aiive effect 53.11:? by
tifiae third punishment img:-£2-sad 13:1 1813,2903, one 3_uc:nth's
saiary has been d€d1.i{?t€(§:}) At thig stage, fhert: is :10 S€!1'iD1§.S
6f dethzcfixzg Rs5D{)f– Elam ham: ignposeclx £13 this Iegazflfi
I am 1'1::ri'm€:1i12ed ta acctzzpt the said S1I,bZ£I2iiSSiO11 sjncs: 3'3; any
eve11t§ the Latrour {.'.4:vt1::'t has C03:1sidt::1?£_i this £13.:
zfiaitcr and 11~:)ti<:'1'11g €115 facts iavuived in tlmrsoiz .
£01115 tax the: C'011{I'-h.1Si!IZl}T! than 1,}t:n31~des}3at-;'r31.'<3i"v'-égigypiiggaziatfi,
trips has catzsed fi1:a:1r:?iaE iitris» i"i1£'::- V rc§_=}pGi3 ;12:ni:vTA
C:t[}I"pQI"E1tiO11. F:.u'thi2:g the pefi'f§.Q11e1* 'h._a'$ ap1;»:i:§a§;:3,1§d ;
C'4;u1;rii after a lapse <31' abcxuii 1 'V?-:.._§?2:a;",3 [the V-agwaztl is
paaseci, Siucga the ;}etifi;_:Si:e1"*atta§ne§1 H16 age of
supc:I*a1;§1mafid1i;.* pugiishzziént iznpused in may evanii
wmfld 110i bé f;2_1f.§ii.Eé::au$ misccrzzd act, wllich would
have gbfilili ofjmiwise (lane in 2; 310211131 ease whexvz the
"'»t21n;§iL3yeé*"Lwa$A.stfl1 in wxvice,
503 £216 petition being cievctricri rgf merit is
~ !fli$p0$éx;3V with no ::m:ier as hip mats,
Sd/-E»
IudgE'
" hrpfbms