Wfifi mm"
§
3
%
E
33»;
Q
#5
Q
3
§
£3
3
Q
3
§
§
2
m
§
&
§
332
§
§
£3
x
E?
x
E
Q
3
mwwwm was wwmmwmts-Mwwm Wawm mawmwa ,M;§'" mmmmmamzm NEW" fiwwfii" WE"
34 'THE HIGH smm' G? KAREfiTfiI-ia AT BA§§fimRE
mmn firms 'rim 3313 my 01:'
BEFoR42«:%L
Tm H<31~I*3LE rm. JUS'IICE;'aS1?€'~1s:R'}.'7£I TALUK
RESFOKBEHT
Q
x
as
e;
x
Q
g
&
E
§
E
Q"
§
E5
E
$
Q
Q
m
$3
xi
"'*-""@>§; .
mwwaw was" ammmwmmmm mww muwm M%,Ef* Kflfiwfififlfififi Wififi %;'%%¥%"§" £2? %fiaW.W&IW*a%fi Maw @3133? W? KAfiNfiZ§'&::==e
{BY amynrrnsz Pnamw ma rm. NARAwma1+§;~
'THIS PETIFION FILEE UEBER AK'I'Ifi'LEa?-jV*22fi
22'? :39' ms coflsmuncn ct? Pfinwmjam QUASH.
TEE mwc-RED Oi{I:)ER mt 13.3.':aeo;9'..'PA+a3jr:v3: VB?' T1E§.E ij
xvii xmnmowm cm! emu. ..':'UD€'.}E,=' («ma
39.15} in mm. VII 5:1' AH§:x.2==~.. BE-vPLE.A8EI}. *1?)
ALLGW LANG. VH FILE§L*BY' 'rHiE.% ¥'._3NI>ER*
(33933 XVII RULE 19-5 c:2;:'~».%11¢ @£a..1~I0.T _';§6*38}20G3 AT
pgmzsx-9. _ --- E
mm Fmmeyeéz' --«._§_;~§"'A.F€}B x=RELmmtaR3r
Emma}, mm Irma', €53 c:3sr.;::r'1f§E mLLz::»wma»:
't.'rz¢ czhalfie ts: thc
- tzx-dug fl passed by the
cm: m=xv§: 2s{;§§2;'j<':;f2;~,s%j;::~;¥r: Judge, Baxigaisre (cc:-1 m}
an IA~X?if"i;1VG.S;Iié=.$6'§§8} 2003.
cf the case in briezf are that the
am am mm: the rmpamisant am}:-'mg
AA ivéiief of éeclerafian af flmamnt iz:;i11::2s:finn§ etc in
V "ii 9f aim Silit sehaitzie gmwtimi, fin 'aim cimum
% gs' 2he wznaexm by bath em mes, the petimmm am
IA-V3 invcrkim Qzder 26 Rule 301%. sf CFC aeeldtxg the
zigauazm ef the mmmwien far aaientifis mmtigafian sf
REM.
%~§E@§§"§ QUWW
w:1r'mlvwmam we #fiu%''&s$'
-«
% gé xééxa ma: mm far r La-ml are
wwwwf M95" mmmwmmmmm mum mwmm WW mmmmimm Wfiféfi mam" Q? mmmmm EMEMM flfléfifl? flfi
gw mfim whmafitaafi
this admitteé am diaputari sigxnamreza of
T119 'I'r1a' lflourt mrneé dawn tm
diamiaaim IA--VII. Fmiing aw, fafii}£';«
pefifian is prmentach
3. Sri mrasmsig mags; €E*za far
the petiticners subfii*£;s__' «wntaining
admitted are tic:
be sent ?2f::e"V1;"":§;:e: in tlw ahsmme of the
" betweaen the ism:
.
d: imrnaa mzxmei fir the
thas swplicaficn ‘m m any is
onflvg fie Eubmm arm the rmmm
mg iumm summ am thaws is m aamizm
-=’…!:=5?e=.fiMAu’Ma%£’t Mfififi fiflfifl”
%
Q
fiat:
%
x
Q
as
g:
E?
x
55
é
E
swwwmm we” mmmwmamawvm amwm Mwwaw ,.’$..’3.?” ammwmmws WWW? 33%’ $W%M%W%¥m WEQM fimflfi? Q3″
5; I hate germ through EA.»-VB and 1:3
amaavia. They dz: mat smak af the aaaumegggg’
téw pctitionefa admittad amemtxztes ” » _
gzsal cf tkm ‘I’rial Smurf:-3
raascsn far turrxing écwn is t.I+1at ‘bf the?
admitted Trial
Cmirt. Tim sewnd tkw applicatiean
is the smmz man is
mt ma refwm of
the flied at any stage of the
mxly an the elasure cf tha
se.=v§r1:-arme 1:9 daciéa whetha: the
33:1 with the Court are
. adw;i2;a:°in§–‘. 2 mzafis him to mama 129 $316
7 Q31′ A
if the Gamma améwx’ it? in im mf}s.ng’ ‘
the a y 1%. £5 1:r’it:a that wimwa the
éizizmb imyraasimé is my 81′ wt, rm Cmzrt shgmé
3}!
vow-z2<
«mar'-mwmawJ.w*'*amm""m%Wxe"€& vMsi?W;'mH8 mwwm ws;: mmmmmsmmm mwm mmwm W?" mmwmmmm WWW mmxm" Q? %fiWW&"i"&K% MWH flfiifm' Q? mmmmm Wififi fiflflm
mt hamrd a gzmas by a casual pwuaai er
It is aha pmfitable to refer tn the
gudgmanz afthe camtm I-Fgh €.3 f rm ma} Judge. It is marazaza
mm dxrmt’ A the im muage eithar
‘ ” mimar mi. 2:} rezfér tlw mfitw far jg
éfim” am’ :3 éirfiékm 11:: “:3 refer {ha matm for
._ *
WWW mam
§
2
§
flé
$3
F
3
3
§
Q
x
Q
3
mwww W?’ wmwmnwfi mum €.$%..¥&.$E¥”§i”V.-€§.;,”?i,3E*”” maawmmam H§{§%*’fi QWUR”? W? Wfifiwfiffiflflfi MECWQ CGUWE” KW; mfiimfima-§..,:;=-.;.
exmrfs epinizzan. Liberty i3 hawwef warm to
game.’ is shtxw is the Court if} the crmrse
m as to winch’ is me u ‘V
w’h1ch’ is mt flE ‘
Smart £3 convirweti that a
as’ the party, the:-e is m far;
it ta tha mrzpert. 0:: EM has an
intu af doubt or mg
sigzmmm, it t*:aw£hs3. expert for
hi-E Qpinjmi; ;: ‘ ‘V ._ ‘ i
am
Sd/-
JUDGE
‘ ,.