IfeI*éresIp'eIfII*Ients I and 6, it is taken up for final ' THES WRIT PETITION IS FILED UNDER ARTICLE 225 02%'--.__ TEE eoI~IsTITuTIoI~I OF INDIA WITH A PRAYER To QUASH NOTIFICATION DT. 9.7.2003 ISSUED BY THE IET EEsEoIsII>E'I'~'I'I.'_ (UNDER ANNEX-L To THE WRIT PETITION) IN so FAR As~~ITj_Is_ I- , ' CONTRARY , To THE PROVISIONAL GRADUATIONW. 1,IS'>"'i'.. f-- PUBLISHED BY NOTIFICATION DT. 17.4.2008 ISSUED 'ET TIEE 1ST RESPONDENT (UNDER ANNEX-J To THE WRIT"FETiT!O?J3
AND IN so FAR AS IT PLACES IQEEIIQNDEETE–22 TO 5_..A_BOVE
THE PETITIONEES AND DECLARE I’I’l_ TO,._BjE ILI,I:GAE_;a__
ARBITEARY, UEENEORCEAELE, UNTENABLE :.ANn:> VOID _::,B”
INITIO BY ISSUE OF A WRIT IN TIIEEATUIIEI OF eEE’I*I.II;TI:–_I.I; EQELQIEING:
Ever: for orders on
extension ‘ : with consent, of
Mr.PrasaIma, for the petitioner,
Ivllersidy, learned counsel for
reéponriiéixts 4 and Mr.S.G.Pandit, learned
‘2 ‘fiie petitioner has sought for the following
X’
-9-
final iist is prepared having regard to the
severai notifications issued in this regard. -f –~
(C) All contentions urged on merits am keggi’
(d) ‘Writ petition is ailowed to if
above.
{e) Compliaaxze in
Rule is issued and mafia the extent
indicated above.
sés VA