Iiosq 'initial VII l\l"'Il'\I'l'Ill""Il\l"I lllinlll Ia':
ma: mm man mum QF Kssmnfmxa. AT Bmaamafi
mmn ms 1m 3m mayo? may 2a"aié% i f} --
BEFGRE
mmtmwanm wm. ;;:
'WRIT Pmmmz
Bet%:
E
GHGLESIA. MflSvtQ{19E-.;A'8a x '1
K0m&vm:KLJAHG5L%rEER,
_ .
.2: , % '§:$m.uK,:;nLm Xmmzcr.
SR1 s~'2'_EE: SA}-{EB
&&&& m'rmm13R
my
% mmajswam gamma 0? wax:-'s
!:3t""'=R§.3§..A A ViAKF,,H"D'.5,
- _ '£??Y§EE'i'3;H¥C:I-{AM Ema
A "EE**s;K;€'?¢»f§:§}C3RE-52.
YES CI*%F' EXECUTIVE OFFICER,
a Vflamszam TMMEEM camarmm
imam: COLOHY,
A mmamg TALUK,
L "mmm fiIS"I'RICT..
REFZBY ITS PRESEEET, RESPDHDEITIS
{By 3:1? 3 M&.§.JIPATH.. - 5113*.' FUR CERZ)
W
I J I A
i |..l\li..dl'&..tnI\lI..rL: nth. mains'-nun. sun-n-on
'flfifi 'WEI'? PE'1""I"I'E§K IS FILEE ¥JHIT)ER ARTICLES
926 $3: 232'? G? THE {10NSTI'I'UTIOH C1? INDIA PRAYING
QMASH TEE IIVIHINGED ORDER AT ANN-G,
PASSES IN fi:P%ECIA"I'I$K KTG.8f 06, DT.23.2.08 HY
¥\/
M1"! LIEEILI wuwluatunu Jn suhrx-\ l_I£\ll...: xnnmnusnuuu nrs iurirsfls
.........-1..-.n.--. --an wvvnu we nnnavnimnn riiwrl V-iluill
KARNATAKA 'um-;1«' 'TREUHAL AT magma,
mvzsxczwra, MYSDRE ARI) mmam TI-E E-'E'~£'1"£7l£2*I!1'£sZR
comarmm m (mam-:::*r umms FES11'.H&L % afsmzv
mm mm Tm :REGzs'rERm
mmmmn vmmas, S1-EUR. T
UDUPI DIST.
Pfifimmznav rmmma ms!
TIEFOLLCFWHWG: % A -
QF..,fii£R"'
Petitioner L petition the
ordnr at Mysore.
the pnaintm" where they
nougm.g'§.w]Lv"" 3;'1'1;a»'::,,_¢jos:§_1:1via%;','tha*Emtifionarfoommmee' is a
at arm.-ur, mm and aha m
msamhszcs from
with t.'n§ of the mana mm by
w _ . 1
pegémmgimvummn is 9. mm' mgstnma
/} s§¢.35 of the Wald' Act, 1935 am. 10.10.2033.
A is the rmistratinn mtifimm. :1-2
has zxanatitutgad the ' Commitwe an
27.16.2903
. The mm3%m corrrwtm was d
1/*
2 !..!£%!fL£ w’Sx§%-J§1§.dmfl.s1..r\: may amaflmm .
rat I Valli!!!
to manage that: said umiaar
aupervéaian af the Km-rmtalm fitate IBo3nd,.of ‘
the mm is» Iuwduvcvezil as Aatzrea
215336, the 1*’?
Conmzittee for the of
flmmn am pm §-zamdea
as per tlma ¢rdar%n:rt1z§ pezriod of
anothm mu has beam
1 mu.-aaumg
C311 16.3.2902, an the
swam’ of Wakf Aaviamy
am mania, the mid pmpeny was
promflzy as it was in mm’
mm-we than 33 yeam. The ‘
:31′ the game-um weld’ has new conaucttim
.. i year in we month of I3oze%bar fin-
last three fiwadera. in at’ W Sjred
Baba Afi Badvi Valiyuna. The patitizxun’ aiona has
thar?g11ttaoonductUrmfe=ativa}.ewne13rycaramI the
almond raspondmt who below so Ayeeaha damn?
L,
_ …….-. guyg. vqpvnn III lIl’II\I’l”\Il”II’fl”I IJIVIII ‘I-uIVl\ul’!I-I ‘if! l’ll’|l\l1.l’\Il”Il’\f’I TIIGTI VIVJIJB
Moaqtw has no right. ta cmnduct Uranus In
Da&ber 20%, wlzm the pefifiutm
m to» madam: {Em-am ”
Impundem irztmmmnmé and
of the festival by an patmgnassgmmiuea
disputes arose. They A
petition: in ‘WP.13§f§0O?5″§éxi§é§w’».’ib«.b¢ which was
dimiswa the uihunal
eonsflmtgg; This 5 haw the
tribunal. The matter
was, rworrdxad and
tharaafier to be passed
balding fl;g}t”fl1e no such rigm to conduct
Agmwed” by the mid orrdeat’.
the this Cam-‘t.
of that: pertitimam’ cxzntcnda:
material on nword clearly dischaes that the
izzstitutiarx is rwktea-ed an a wnlcfhtnfituizion
ax:uieven3Dywru pm’i::a’totl::e-1-@su’ntian,thay haw: y
5/
vs – V: v I: II I II:-nan: us-1.: um
I Vuvur-uni Ira: n.a-gnuq;-‘M–‘nu-1 nus.-a yvwsgu Va “rum-u–n;s–uu–u an-as.»-aa -mu-nun: -ups urns”-
been mm was p:’opax1.y. ‘rm: are
Urmu anti than 2″‘ xwncim wine has an
mam ‘ a:sP1’a)’°¢-lfar. T116
ap@med’ tha mm uf the
r¢quhmmb¢mxm-fwd’ ”
4. the
comm1m.=:e’ m pcvwm’
to am .51.”: in the
Azmmam B, in this
mick puma’ arm the Umas
Qfiah is. ct:-nduetzad by the vfllagwa
__ the imtmxtzioxza and thmfi the petiumzmm”
% eacchaniw right; tan censium: the said Urcos
= fin tzribuxxal was juntifiaacl in rejecfing the
– J requsat.
5. S9936 of thc Wald’ Act, 199-5(Far ahart
l:Im”¢:afiaar refierred in an “The Act”) provides £01′
rlliirl \i\IV’I\I \lI” I\I”|l\I’l”IIfl’UI\aI’| IIIWUTI MINI?!’
3 Kuiulifllhi VJ!” ihlfififififiiflfflfhflfl l”llL’Ul’I \lf’ l\l’\Kl’Il”|8J’\!\:F| I”‘Ii\3I”I MISIIIKI \J’¥” fll%fli’l”I.8!”!l\l\ I”II\Il”I \-v\§|’J#\I VI” !\l”|h!I!”|F1″‘ll\vP’|
rwatratian at’ mid’ cmatmd before or afmtf the
camznanint vi’ the an-t.. Game the
int. mmu mm’ ma «mu-oh 1 at’ the:
wnatimtnd each Emu»; cf AV
the board which has Qanatifmt-Qéd.
supesrviaion caef tinge
semis: flégg Board-
(lj .__Baard Vmay,’ it mnaidm
?.’;8§§a}JE_h;’ am }ly as
, i’qr~-.a, “purpose at for any
V “:35? mmmitm fem’
~~~~ _ ‘ ‘gtha”‘$;1pa.’7risiafl ‘t*:..f1I2sé”nl:.€a
(21 mmtiam and dutsba
‘ afl of ufiioe: of such
be dawn-% frown
Bccard.
aha}! nut in nflsary
T ” of auch aonmaitbem te-
a-fthc Beard”.
.V cammitwe otmstitutad under this
be in may out the mncmm 01″ a wnkf
far for a parwmzlar purpeae. fiub-350.2 of
provida the mmfimfinn, fizncfixmass and fiutiea
the harm of am mi’ sum commsutm ahall be
&om&nemfimawt.m&mfi. Itisin
\/
Inruruuvru.-runs:-1 uuuvarll humanity! VII i\a’|a’\l’rI:Ir’r-IVI1 IIIVIII €33″
wt”; :2 use wen-ururuxu -Iva warns:-nan:-u -nu’-an ‘I1-run-un-
: ‘cu-«rants;
pursuance of the powcrn cunfm-md under this pgiayésinn,
Hm amamw'”‘”E*”t is iaswerl by the bound,
tha comxnitiaee tn mag
gamma} aupezrviaiors. of éicatn’
to re? the power in
canferred ::z1 th’n arxytlwm with
Maw at whixsh they
ma Irma mken nuts of
cross examirzation. whom
with by the petnw ‘ new
“it. .. that than was an
Mum Mohalla Shh-ur,
Bhukari ¢a1.mg.r, may and
% mggsfi filkihlrnintx Mainalla Shirur am aammmxm.
of the tlzzme, the Bhukari Tanjeem
belongs to Aymha Jam Maaji-:1. Prior to
2EJDs3,tmvi11ageruaati,}’taimngtheSl1irux’\«?iflagehc:gethun’
V