‘.14
2. in this writ pet:ii.i<m the pe{.iii0m;*.r 1121:; p".213Ieci for a
writ': in the I}E1t.1.EI"E;"f of cert".ior23:ri to quash the 0a"c1e:rV.._cia4tIi,”I:s–é}. “far 1816′ p’ef:it,£§}–néi*.:
and 3*” resprmdem; submit 1:.hat; ft’1<.é "im}3ug:1<;:ci' ()1*e1_eis}"'1'i1a1yi be
modified by dir"e<::ting the-3. pet4if:Vi:3:1ér. £:-Q peiy'vv.a ,/Stlm of
R:-3.l,1O,25O/A together witki' with effect
from 08.05.2006 in, ali the eiaims
of 3&3 ".E'he submission of
the learraegk,p($'L§11s<%1 V:§féij':{V is placed on rec()3"d.
ACC01'diI1§§}fy? *t;1";é"~.\¢xrV_1*itV is hereby disposed mc)di.fyir1g
—– “on the above t.c1″ms. Ordered
: j;
E {FEE
ac: A:}%(_’r.B AA