3: Tim men comm’ or KARKi’sTAI{A AT ;
BATED ms THE mm my cm KQVEIv;I.:B$_E%. O, ” 1
BEFORE T %
um HGEPBLE am. wanes V;J§;{“}Ah¥1§A’§’f§{§§i~I
WRIT yamxcrz R0. 159:5.s% <i:z? {$53553
BETWEEN
1 DMHUR!Z}?;'rEKDRA1AH'u _
azcs. 19.31." ssmasmvmaa *
AGED % %
R;o.Dm13_mE % €3~E
§£§.VA1N¥{}ERE 1::s;es'r,
(By Sri: 3 snivg
ARE:
a——-……..u.
" ' " QF SG-GFERATIVE seawrwfi %
_Bfi;.Pi(“iAi;fiEéE”‘I?E’éCvI{)E
a drag cagazsmn CADRE ccmwaa
_1.:.;£.c. Biamc LILEETED
_ “«.{Z’.I{IfI’RADURGuA REF 8′! yrs smasmflvj
” .*.::’:iE EIAKAGEG nmma
2.3.0. BANK LEa{1’rE3:r
” GBHWURQA,
mmm SECRETARY
€3.C3.A CHI’I’RADUR@L E.O.C.
$A..?¥X LTEE
CKYFRABURGA. g. . RESPSHEEITIS.
FETIFIQNER.
[By Sri. JA%DEE$H HUNEDARGI, GA FGIR R-I
R-2 TG 4 ARE SEFfVE}.”.¥ & UNREFRE$EI*3″TEI}}
mm PETITION rs FILED mmm A.seTIc:LEa_I€~-._ THE” .PE’%ffFI02~:m” as
EARLER TEL FINAL DISPQQAL GETHE PENDIHG
EEFORE THE KARN;e.TAKA_.–«–_A.PPEL1.ATE ‘-*’1″.R£’.5UmaL,
BAHGALGRE BEAWG _§C3.§9;3« 0F 21306 AND
ALTERNAHVELY, IJIREC? ~ V’K£xRW;_1’AEA APPELLATE
TRIBUNAL, BANGALORE TO”£3CI§3IBER “3;’I5I_E_ APPLIGATIGH
9? THE FETYPIGEER F022′ ‘t;§PaLu*r~..;;:~.F sway; Aymn Arm
‘1’GPASS%&SC;3NEW3)j’ORDER.~»w*” _
FOR Pasmmmxv
H:EAma«:3 m 3*’-rmeur, ‘rH;s DAY’ THE (mum mung THE
mmowmczw A = 3 ‘
% b¢£ 1:
_ the patitinnm submim that
is likely m be diagnosed of at the
KAT and ma matxte.-r is pcxstsd ta
V7??”.1:.m,2é2%:i and zkmmm, this pet-men be diapmeci sf
to the KAT ta dispeas at’ the apw}; at
V[ saarléssn
2. In ‘Kw éf the abevc submiasimn made, KPLT is
d?rec1:ed to djspme of tlw aypeal an maritaa gt: 1.1.9:
2/
at