High Court Karnataka High Court

K Basavaraj vs The Common Cadre Committee on 13 November, 2009

Karnataka High Court
K Basavaraj vs The Common Cadre Committee on 13 November, 2009
Author: Ram Mohan Reddy
IN THE HIGH COURT OF KARNATAKA. BAN

DATED THIS THE 13th DAY OF N0VEMBER_.i..2_$tGuf§'V;~ ~ 

BEFORE

THE HONBLE MR.JUS'I'ICE    

WRIT PETITION No. 46564 OE 2oo3J(sA»-DE}   "

BETW BEEN

K BASAVARAJ  1 _ . . 
S /0. B KENC3 £13 <.;&w«,:m K 
AGE 50 YEARS  :1, ' 4. '
SECRE'i7AR'Y--._ T;    
PCARD 1-3A1\_% K, 'i'v:A_r.')V_I4";'I..,é R .   .  .
(NOW U'N_DI%3R ORI}~I£R.S'QF"=._ " _
COM PULS Q Ry Rl13'I_'IR«EEVE_I£'NT}' " .,. 1">1-«:r1'1'1N ER

(BY SR1;  R SITVI,/§;:'1;E:NI5r2A'. Arm

     CADRE?) C()M1\/I]'l'§.'I2I'€

" (BY SRI. K PRAMOD KUMAR. :-'\I')'\A~' FOR RE.)

A '---.I«'OR F."(I13LfE¥2Ii) BANKS EN KxXf'2'NA'!'r\Kz\
 I%P3E3?.~P3_Y'..--1'I'S ?\/1BIVIBi*3I"{ SRC1RI'*:'I'A.§-{Y
'A1;:sR \-'I%3NKA'I' RA0 R{)AI..f)
Ci--:Ig%:;wARAL11>1e:'_:', :;3A.N<3A:,1-21'::  18.

»_ 'H113: £:3()A.R{) OE? {>11--a1::2.-as
' PCARI) BANK
ALUR \x'E§\lK1'\'E' RAE) R()AI")
CHAMARAJ I->31', BANGKXLORIC  1&5.
. .. REESE-"(Q)NIT)E3N'I'S



.,.a'

that Chélrgé? Nos. 1.6.7.8 am! 10 wen: }.)1'<wc.c.i. \vi]ii»z;"i..'{j1c==:

other '7 cthzuges were not pru\-'c-;*<'l. To the": sc=::s;1.11*c::f!E';S= :93.' 

copy of the enquily repcmi, Ehe 1">._cfit_:'i(u:.:[(%1*'512::t_);i'1i,1,i,é'L%..'éii;'

eX131ar1a1:a'on dt. 25.3.2002 A'I221f1'é:;<:1aff--'f 'i'1"1(§.::€i§v:f;t_:--ip.I2ir.=i211'§' 

authority. on an i1'1d€p(i'.1"1(IiC'l'1_E__£1:9§j1("S_S1'1'1('i"1"i'.01'  f"2.1(.'tS.
Circumstances and e\rid:%'11::é'- _c)i}1V j.re5(":a5}'(1',' :r:__.1'u"r:.11"re(i with
the findings of 4t_1"i1'e,__Er1qEii'1*y-£3E'ficz§»:r_VI'm}(:!:i'11igg; Ehv §)('UI'i(.>I1CI.'
guilty cf (?h'z1f'g§:$~-._  '~.é'1x*;:.'(i V10 eiind }')y (')1'd(".'E' (11.
30.9.2002

“/4.3OV.’2:Q.Q2.VA11_1’i(;?>{i2il’t?–D a’n1pc>:sc*c_’i 1.110 pea”121Ity

of c0m13u1LSo_1y.ret.irC1iu’¢11!§’:2.1ncim’ R<_'§.§3.l]é11.i()1'} 55(1) {2} of

th£:'V.""3Cr’1(:ie1’11’T was 1′<:_}Léc.t'eci

Grdtér '–F. i–Ic=>a1<':1 for ‘£’l”‘1(‘* ;.)c.~t:it’io1’1c;7r .9:1i:)mits 1:_1’1at

2′ “the charges; framed \V€?f1’€Z \’&:i;_’_{121t’.’ and 1’1 01 prvcis-‘;c emcl H131:

even if prtyved, being in 1110 1’mt.m'(~ of1’1¢>1”:»~<'1’npii2m(‘éC of

M

X
‘J=

retirement cfommensure–ire with *;.he (’11__2’ir_;§,§.sf_’

proved. The order of di_s(_*ipI.imsiijv ;1i1EI”i(>ii:’i’_x;=*=~v–i§’~s(i’i~.i.g1=ii. i:g_>4

be sustained as tneing well I1′}(?l’i.I’E_T(1:7″‘£1in}?.jIESVUf’~i(‘3ei”=..f1f’i§§’

not eailiing for iI1f’I(;’.l’f€’,l’€{‘1(.'(‘.

4. Before })r’c)(:e§:di1’1g 1’_(.,).._i:’:(“)}’1\”,’-‘:]I,§.’Et’.}’ i__ji*r<:,e(')ij)v%eritions
advariced by the 1€EI.Ef }'(,':'(i~.(E().{.Iig-'iS{'1."§:(:)1" 1*3'1(" peiiI:.iori(':r it

must be 1'10ti('ed' ,%:.E'1E11:3"vi'1:' j::;V::'i&€tT'EjV: '-':$(:PIf.'E(:):':flYY'V1Ei\\!! lhat while

reviewing di;s3i:'i._;3ii.;1é;?–r1*y ..p£;f<'i'ie':¢rrc%.r'iirigs i1"iiE'iz:1_i"ec'1 and ;-1(":i_iu1'1

takeri gby air5:*;n1pEOye.1'fi: iii}–t.g)”*’.f’!:i(: (:;1.1e$ii()11 of z1.(‘It'(1;1.1z§§1.(:}2 or

suffieien_c_v Oi”».e3fi’c:i’eriee. 01’}. ‘(he Ef)’eiSiS of \VhE(.’.h i’i’I1ciings

are re(:'{jz”dc:ri by EI1q_11i1’_\,.»’ C.)’i’i’i(_:e_r and (iis(~i1r>1ir’1e.u”y

“2:ir.L1’iiE_1orii’;jg*’;–~._’ Pf”-i,’.’11e fi1’1CE1’E”1’£_?”f~f3 are bet-sed (J11 $:?m=-;: lcxkgg’-2.1

evidelicte.’ ‘?.”f:](‘ :’téxFieu?ii’1g (I.'()1..1I’1S é1l'(-“. I101 (‘mi1.1(.'<'} 11(1)

–.

i11t.erfe’rVe” with Iihe. i’ii’1cEii’1gs. ‘1 he i’i1’2(‘}i.1″1;_>;$ of i’};;s.(:”I 1″e.(:cir{ied

_ byiiie Enquiry ()ffiee:r or I.)i.seip1ii’izi:’y aL11.h0I’it”y eaimot

V’ “be reversed on I’C8.})pl'(,'(.’.i},11i(..)E”] of evirjieriee on 1″t'(‘()i’C1.

T11e_]’1,1ClieiaI if-:\.»*ic=:w’ us)’; akiri Eu é.1(‘.’1′].l.1C”1i.(II’£iT’i(}1′} of the

. M

(38.86 on 1m?1*its.s. High (Tour: in 21 wri_*£’ prc–‘(1ir’1g.:’ does

not act as an a1ppel121E”e e1ut1’1(..:1’iEy but c%x<:;'.+§_’ax-%_iIf?ii,;’i

the ii_n1it:ai.in of judiciai rwicxv to (~(_)1*1’m::_(‘f.I’_.,fh.c”f of”

law or pr()c_:eciL1r21.} error 1(~a(ii1’1gg’ 11,0 1’1b1;.;i’1jj§i’Ef:s:’_” iA1*1’_-§–1..1si’i»c:}_c> 0.17.’

violation of p1″i1’1(..’ipl€.S of 1’1a;t’L.:41’e1l ‘;iistii’rc2 23:&;»”I 1§J{i_ l3_Vi;1._}1V(-=:

Apex Cmart in Rae Bareli Ksiiafifzriya Bank -4)’-

Bhola Nath Singhl.

5. The E~Ii;’_.;11 C()U.}'[“(;?E’1.:i’1.I’i(iJL’Si?” 1’i1y– \.-vhiltf (.i’:x:Crctis-;i1’15.3; writ
jurisdici:iA()t;4, ‘It. i-sf’.-1éé~giit4-i’y,~t. .9c=-%(‘= that the. (‘.()}1(i’11ISi(I)l1S

reached .._i,1ic:<1is;.(':ip1f1:gjfy' a1.1i'1"1orit::y a:'c~ }_3aSm»_; on Sm-He

. _ legai .j€vitis2}'1Cc ém..cj1v_____1_:_hcy do not s1.1I"i'(~,1* 'i'§.':.’1’; 2:111}; p2:.1.tc1’1£:

e1j1′”‘0rV n31_T’~fi'”1_(? *iface of ‘£110 1*c->(:_éorc’E.<s. '!'hc o1:r1′..s C2111

“i’,* 1′{.’v.’;-“.’1″}((}1″tT:95:[1′} f’E!.i’S(‘iI;)1il”iE1l’}? 2-2(‘ti(>1’1 (.mE\: {1} \:\’1’1(.’.I'(:’ it i”i1’1ds

thé1″ii._t.he~ ~dé:pa1’t111<rI1_i; e1'1qui1j\; we–15+; 1’1V__ bf priimiples of 1’12m.m;11 juséiioe: [ii] xv1’1e:’c ihe

” fiz1;iii”‘:fgs 1’e(::<)1'cied by the E11'1qL1i1'y ('f)£"i"i('.e1* a_r'1(_:} b__\,-' 1'.E'1cr

* di'.3cipIi1'1a1'y ;)1*o(.'c:edings are not sa1ppo1"lc:(:i 13},-* any Ecgal

{AIR 1997 $(' iU€}.'< W

on the c()_1*1*ec:t.ness of the c'1ctcisi_.n 1T11j”z}i1<i§1;g.._ ":..
p1'oc:e$s but 23130 on 1110 ('(.)1'1't-'Ci'11033. hf

decision iise'If."

6. Having ncliiiced the ;;1b<..)vc'.l._i_:€1..i_i',:;1.tioris;Adi7_j::.1(i'i–(§i'211V

review of disci1:)Ii1'121ry pron0(t('E'iu§se, I ].T)1'V(")('_.'("_"("?C§_.V510. (j()1'1SidCl'
the C0m'.€111;i011s urged. b},-'T_ FI'1L"'7If('32.-13":-'1,:§T.-fl.v(?Q1,11"1StTIv;"

7. It ‘t,1:it,e that the sh. c”c::if_’i$ T{.1T1(§ (éf12:1’1{c:1′ of

disciplinary e1′(i{.i’@>1i’. “._D(i)1’1″‘.”(f*SUE”?/(;EV.(_:’}.)&11.5l.1′”1′}(‘life-1} c>1’1q1,.1i1’y

c0mmen'(%’éis’ATx3E:’fl1 §<:,1fVic%c:.- '"<')'V1"""<T}1'T1211'g._._§<c sh<=rct':. In other
words Vbefcyrew .p1'<jV(':«eéLii.1?ig.é V.wEi.l} 1 11¢. (Ecpa.u"t':n1cr121.2111 or

C§OIB(;'.Sf._iC c1'i'q11Vi1'yV'::,ga{;n:4;'"E." 2:1 (..i(".'§i:'1(.11ia'1'}I ofi'i<fiz'11. he must"

'=be "i.1'1':If'O":I_"l"{I(i'.'dx vlee1.i*iy'"." prc:ciscEy and z:1c:.r(.rL11"a1.c1y of the

¢h';1:ges:"Li:vs:Ic{I ;1gai.r1st' him. "§"'1}c. (1I':;":1"g'c-;.- .,sla<=-mi shrmici

speéC§i'i£:21v1EyL':§;3f out, ail c:}1a.1.:'f_{c=».s wl1i<th the <_':IcrIir1c;1..1c;*.z'1t'

'~_ '(\.a1ied"L2p't)r} to show cause a_1'":d simuld also state 2111

T "r€i€:V.a .i1t: pa.1't':im.1lars and c1<:E'e1iEs witmmi \.vhi<.:h_ he

.. _C_ai1:r1ot defend I'1in'2s.Ei’. ‘E’he <:)Ir:)_§n~c.t£_ <_.)I'tl'1is 1'(-'(;l1i1'(.'1?1'}C'EI"3f

that the (1e.}i1'1q1ztt:mj &.*n1p1<")_vc(-' Imzsat. k1"1(,)'W wE"1z.11. 116? is

Cha1';_gcc.E with zmc,i haw 21(.i(:r("}1.za.f:<'.~ <.);31.')__r

miSc.oi1d1ic1. wi11″i whi(;t1′.1 1’11->. is (i112V5-1:1′:’._3;1:’_'{“§’, .. Q1″1*i.c1*wis1-*’i:?v1_*

am0L1i’i1″ 1:0 be 1.)ci1ig (.’1(‘L.’.1’1”:'(V:”(“i’~.._V11_1″11″£(*&E1:'(i.V 1′.1f’:*’§.’1i.:1~v….1.Jg:§;1.j-mg

pi”es1.1p})()sL:s 1111”.’ p1″c:(*iso i–1_I”1_(.V1’~_(f1’E~.’_1’i1’£1?I’€..? ‘v1%.;–1.’1.a11F>g1:1> 01′

charges :30 1.11211 111.6 p(;.I’F31i)1’]I1.’fi.’1 3V.{%i:.i2-ii”§,f(1em~. ‘i1.._i.’»’; rmc 1112.11 the

Change 1’1c?c_c1–‘!’1Q151j).ef.f:’a.ii1e1’1..\vi11′{fu 1i.i’c(‘is-51011 1″;;1. c.’1’1z:zi”ge

in C1’iII’1_iI.1.E1.1_A}5i7(_)1TC’E:i§1i.11g~;:._f3Li_1 2:11.’-§1’1.£.’v”§£”11}’]E? i”im1-in i1 m1ie31. 1’11:

be v:.1gti_(‘ 01′ :’:;r.’)’ 21$ 11.) i’21.e:1.1′(‘.d. ._

._ 11’1_ *1′.1ic-Vii’}s.:.~?..f…<r;¥.«i'11. (321251? 1.111' 1ii"irVfjA “e.x 1i’;’i’c'”1″€=<€i the <*11211'g2_;5 (‘)\-='(‘I.’1” \\-“I”111’T}’1 1″iii<1iii<,t.-2:55 211'(:'

i"C1.:()fdec1. I112-11'€I'12'.I] 2,111c?g'._3;z11.i.(':)i'1;s in 1111* <t1'i2ii';§<.* s.s1:'1c@'1:.

W_1"i.1I1S 1.c)vS(:%\.»'(%1fe"1.1 132:'igc:\s. 'E'1if1″1’i(r (’31:;-1i’j.{c-* .~;111:1.-1.. T111′ (.’1’1..£..X. 01′ 1′:11<=-.'.

A iI1é11.1.Cr is Eiiai the d€'111'1ql..£('.1'11. 1'Qz1<1 1111"' <.'1'i2"i1"g;'é*s 1'i''2im(?(,1

1' ag.§¢1i:is1 him. 1<.'11r.-'W M1211 119 is ('Iii-1I'§_{{.i'(1 \-vi1'.1i 2'1ii{'1 11-(id

xi

Jfi

adequate o;)1:)0r'm..I1.ity to 2[1'1pr_i2~11′:e e?xp}:ma1;i01’1. on 1\:nc.>\vi1’1;;>_; tin;—i1″1z11ut’;:?§~

offence or mis<'.01'1(i11(:{".s o:{'w1T1i(*.1': 1;1<:r…v,.7_as <'_-i"1"e§1_'§__'},'

. wiii

9. It is not the (‘E180 mi” I”.°§”1vc-‘7;.x?Ii1i;.1″t:x.?£E~~1;’e?

perusal of tfxc. m;1’_’Le1’iei} 211.11¢§,g;§2:1.i«.it’§’:vé’s~.’if: ijhc <.:1':z;1_.1*§.§;cr slT1cct.,

as CXf.I:V'V21(?i",t'CA11 '£13,: ':.1'1'E3 fi.1i(;z_:i:"'\,»' (")£"i(fe.;' in his 1'cp(_)1'i.. I am

sat.%sfieci"V1':1";21t. 'e-1_l1' fin«j:{$c~.§5E5e.'1":*}a r112.:1c'1"i:11 ;J;11'ti<';_.zl:'1.1':.s in

s1.1pp{;rI of tT1.ic.–. ;,1'i.1'€-fga'ti()11s 1()\-'Cf(*.(§ e1ge11'r_mt I110 petitioner

E1176 :" r51,:t': ~i«:_1 the c:1'1a.1*;ze s}'1c"c?t. in (_)1l":m' wc)1'(:1s. '($10

'v3slf"1–r;jC1" .AV.is;.s'§11ed to 1:i'1<' pnrtliti(::n'1£'1'~~c–'n1p1<)yrtc is valid

211'1d"~pr()p<ir~-

‘ IO: ‘1’1″1L? (tout.-e’nt’i(__)2’1 i::}’12″1.:’ the mz.1E.<:1'i;;1I ::11.1:’T1s

~ ziiie. iii the 1’1a1’1.:.re of 1’1()1’1C()1}}}’)1§Ei1″1(.'{? of p1′(><"'<==t<'.ius'c:. in my

0pini(:.)1'1 (:.'.2.1:'1:10E be C01,!§'1?'(:T1}&11"i('t:'(.i. "¥'1'1(= }I)t"liI'i(fJ1E("'.l' K't'E}i1("

dis(th2211'gi1'1g-_{ c1ut'.ic=:*s of -Sw'1'cE;¢11'},[-* oi" t":}: £;32=:m1< is 1*<rq:..1i1*€'c.1

£**i

J L

to mair11:ai1'1 {he books of act(::m,1m' ml:-1I"i13kg_;" …tV(j:)-.4'

business of tlae Bank. If the aoc'?(')um',s 1'el2.1.t"i11–;§_ £6 .

loans are not mai1':iain(;’.t>.i14i(.)1’1-Cf,’ “‘.i1:”I’t:1″1 “i1T ‘wzls

for th€ pe.titi.01’1<-:1' to point: 01.11; as 13,0 \ix?}'T1<j vx.-*;;:.,s "z'¢_~é"(T;1£ir.E:=;E 13:}:

maintain those acc()L111ts éi1'T_1'('I~._§f' st.)-.V1.11_\iv.1j'121€_"'111ariner=

since the inst.ruc,ti0ns the

methodology of r11aintE:;"1g:1n(~,sj f':? £1} 3A.gi(1:c;1..1:”:’i,ss. Mere

Counter sig1VT:21i{i1r_es .’E3r,§t_%1f(?*;’,V211:§g’ to the said

ob1igati~oz1s’1:c: L5>.1″1j-:9-‘:’t£,1′”E;»j.thE1{.”–I”1’1£> 2–1(‘<tm1ms &.11'(".' maintained

in a n1anris:+,'1fM i_}1ai;._isflr£3q§.ii1'ec1. in !<:rn'1.<; of the (Iirc::uI21r.

'_ In _ (:i,.r_cIu17iS"£',e2.r1c§%:~3. it c::a:'111<)!"' be semi 1'I"1a;1t. there was

'I1.{)f1eQr11_;5E'i:;rt:{§e-.'of the proc€d1.1re (:0nt.ernp1a1:ed in the

Circigilar d{€fj_ 6112. 1996 in the m.21i111:enar1(:e=: of acc0ur1ts

_.re1z1t,i:m.g_{ ';_t0 tractor mans anci do not. mr1st'it'.ute

'= '1:.'1,ViSt:"_.r1ci1,:t::t,. The a11<:gai;_i.0n illéif ciurizlg the momhs of

N <§)v€:mb(~:r. Decczrnber. 2000 2111C} Jar11.12:1:r.'y'. 2001.. on

Cert.ain dat,s. the petiti01″1c=.r xv;-as in p(‘)Sse:5Si()11 0f]’1eavy

cash baiamcrt? and retaiiméci ‘ir:)y hm] pcamts 01.11″: to clear

M

violation of p1″c.cd1,1rc of H(?(f(‘)i.}11liJ”];_§. w]’:i2,t:mg _

amount. to S(‘1″iOL1S I1″1isc.o1’1cit:.(:’1.. TE”1ai ‘0,\>v}f1.&:2.}

proved. carmot be Iigmly 131’11Sai’i<?i.I 21s;idC' on :":%.'1{*' })'1'"é§'1i1j_1i;'=1~::eV':_*

of mere 'vio121ti();"1 of pr(')("tc–(.i1,a«'§;~..

11. “.E’h i1’121deq11§§(‘tie’>s §.il{.ti.ics by
the pe{;i1;1’o1’1e1* (“,()L1v[)a}”(“‘V:C”i.~. in 11110
perform ance i ‘clpttieiéfl H discipIine1ry

authority. 23,£’:_~;5*’1<._'ri&:§js’Sz~i1*y1’p;’c>}–ir’1’ij’r1ag*\,’ €:*.nq1n’13.=’._ saizisficrci

that tJ1 e1″(-.*. v\’.r’¢.1’s%*S(“:c-rc(:1i 1’1§____§s;.

;12._ }”121\r*»E1’1.f.§’ Véxa’mi1’1¢;rc’i the’ r'(%p01″t. 01′ ;.!’1c’ 1?Lr’1c}1.ti1’_\,-‘

vOffiAC €.r eizid _tié:..¢ order of the I’)isc:’pI£1’1:;=11y Au1_}’;()rit,y. I am

f”u1Iy__ .s’at::i’s;.1″_ied ‘~’i’h21t, it rims not. .’-‘»l,1fi.€’]” from zxrly

SILl]C)é’iEE1I’13Qi.\;’€?v”fE£1\K-‘ or e1_’1*r:)r rm {Inc }:_>asai..~s mi’ wi”1j<_*h this

,(,?€n:;:+_'_L C <5u}d irwzziidatsr I.i"1C (iis5<.?i;.)li1"1a1'y p1'('x"cc('1i1'}.gs

."'.'{.E'.5"'1v1*§E';b'.'£']'AAf)_\_.-" {he rr3$p()11d<:1"11. in <'xm'*vi,<_e<? of ('ximr.)rcl%11ary

Said discipIi11a1y j111*1'.<3cii('.:i.io21 La1'1c:'i<=.r1' A1"1i<_'E(.* 227 of 1.l'1c'=:

C0I1stitu1.io11 of India. ft is not" fox" lhisr. ([§1″i1′}f'”i.S’ i:’f_iE£Vi_ié.1’t…*’fT»V€.1″«

being a n0n~speaking 0:’de1′.

14. A11 exami1’1211i(“m oi” !}’é.§+ (.:_1″(fi..(:?’:’ in 21;.5pL.9i11f=..;.-1.I’é.;1(:;’

does not discloscz non mmsade.~«.::;1*:-i.(::m-m” ;”g=>1(‘>*..}f_e.1A1é.?l.Vvn.i1;;u.é1″i211 -. L

or the C€)111.€’,I1TiiOI”lS ac1vam1′:(a§.i.3″ in the
memorandum ofappeé11.» ‘.EA’I”‘r.r..% z?>g.11.):;3(¥i{€,1§..g;”atat’i”’11’i1’;y }1e.1\,»i11g

taken into (:(>r1sider21tio”1i”Hip Sz.1_i'(i_ ‘_¥}’¥Z}L.].’VI:1 L’3..S.’ e=1.n(‘l 13<-2111;; of

r :_&ii'd_ am: i'{"'Cft1i1"(" 1"c'-<'0nsi(:Ipi1’1im”1. was ‘fully
justified iii «1f_C_j C (‘I i1r1_g ‘ f._I’ic.=. g£’1:)1’:.)c=’2-1.1 .

‘I’he”i~z1sf{.____Qi” the cxomcljamm t.he~1’t’ tihe a<::.s of

'm.i'seQr':vr:V1€;r*é. p:”(:’)\-mi {‘.’.2.i}1}’1()1. n12.1i1 in the

“i;Vf_1-..__ 2′-1 major punis1’11’m:11E” of (:f(:.>1’np:..11S()1*y

r(%tii*em’:m:.’vifom. SI-31″‘ViC..€? is e.1i::;0 wiEiT3(m1 :mé1~i2’. ‘E~i;wi1’:;;3;

‘1″s;rga1’d ‘m”1l’}¢* 1’1aI;1.u*e of (‘111£.ic.~.s m’:t”:’u;~’s1:c;*<.1 to 1'1'1c* p(:*t:iii1’1<:r

'L110 possf. of a Se('1"eia1'y. in $119 1[1e11111"c 01" C}1ic::f

' E::e(:1.:tiVL' of {he Bank. their e'1(::€:.<:; of }.)1."()'v<==*(:.i 1'2:'1i.<s<"<'m(' u('71'

F
/

zw

calls for 5;eve°1"c-2 p1.mis1"1maxi:.

Auth0rit:},n I’Taa\Ii1’1g regard 1’0 El”:(-‘ .=’sgy'<'2'%Iy' .15§"i.-lit'-.?vb<'4'hz2a.1'g;{t?s

proved fell. the need to izI'1;)t'n.s§g:\ t:_1V'1»:~, ' pm1:As1-51;-n'c:1[:1::..A 'bf'_'

Compulsory 1-e.t4i1'e1ne1'1t". v;?I1'i–:"j}2 in my is

commensuratie with g_§r'(z\«rAiV_t___\¢L,:’V §2ftlizgf }T”.1.i’.§(“.’.K.):1′.”5ACi1:]E15 held
proved. The u2″-V%Vi}2€;f):.)s;:?(I. in the
circumstran cos, ‘§Z’é1_f1I10it”b'(>* ” sh ockingiy
disp1’op()rt.i:_(>n so 1’0 (tail for
i.r1t,erfe1f:ém:gig’v.in ; V ‘

2-.u”1y e’2.ngI{?. the (‘Iis1’y’

“vFetiféfI1€.?i’1t1 the PL’Ti;’i’1′;iVone1′ (.’211″111i’ ‘{‘(“>=.11’1C.i f}-mlt_ with.

8(f(‘Y(,)1’CiiI’}§.-Z1}? :’e.=__jc-2c’rt'(=:ci.

sfi/«
FUDQE

‘I’1’1v I_)§i’§§t”i 1’} 1 ‘vi-:.’:.1.”;”‘1:f.3,V=_f_ ” _