KO T CXICCT Q1."
1N'1n"'E 'nuuu 'i'\'.'ir"n.nn.n a
III-
nawmu-mnm-19fi"' um: ormnc:-I zoos % j i
nmHoNn1.mu1r..
w.1I. 110.4335 or zoos :
'.55'I""l7§3n" : V .'
Z1 CCQQQHXZ $ZTQ'
nnunnnuxm anus. 5
8.10 LATE 'I BRINIVASBIEH
am; conmcrok
HILLS V
sauna Bnncnararg-, "
Cnnuv" '"""J'nWI su.""' I155
MYSORE
.. EETITIOHEB.
tn! m. Imunmxan
-W-rt
FIND I
mm Fawn nmcmum
'
«.3 3+3 asmraay
2 oirrfin
rut: pmczxmrnm
" x jcrseitn m:s'm.1.'c'r
Qua-I Tbuj
.. RESPONDENTS
F 1′!-II9’fl’kIT PETITION’ I3 EILED ‘UNDER
%%ka1i;i’Ic1.ns:a2eT& 221 or cormxrurzon or mm
“2.1t_m.rmts 1:; 1.=;;u.sc_:-;- 25.; gammy: 1-9 :m_1,ns-nu.-rs
‘I31-13 PETITIMIIR TO SERVIC3 WITH CONBEQIIIIITIJLL
FILE! I y
CIRDER
In this Writ Pa-titian, the p.:1:%iaz;j.r%%m L
’15
HI
service and also to dira¢tL«L.j1:he 1:e”3g:t::»z:t<V.:'E:eraif.',§e':VI VVi';va»
conduct an-quiry 'i:-he v:'5:V:'i:1'e".rv: of
snap-arxaia-n dated 9.5
ms 11$ v EaVé.14;c}1hyath Raj Act,
°'9'a;instV »t'heV ,’3′-“Iti”:’.5?;L’:_(T'””§i:’»/4:’.~~su5P9nsion Pas.-sod TOY
Sucre tary Pancrmyuth. Renewing
A;nexpé’tiVtionar to tile appropriate
‘&g.~;§u;yi1TA ‘ 12!,a;it34{‘5;r:Ta “_j..appropriate uuthuzity, against
a1.=.ape-_:-31-2: ¢.!L!L-I_I£i 5.3.2005, this
‘P§_i”:ii:ic:n is “en: my rafiaetad ‘–ithraut
jV.rIg:L”I::_3:§:nce to respondents.
EH9.
sd!’
judge
raged f-9.1: ‘I.I;r;t_’. at <':'¢'.t._1:'~u<:t::1.i1:t_;'_a ._i:VI1eV~'
fiapérafiisnts ta reinstate the, §et'.i*.:i::_~,=.~.i.-'r.'~ '