Ill mm maxi mum or mmwraxa, ~
mrmn rms ms 12:: pm or % ‘ ” ‘ ‘
asmnm
ms nomsu: mt. Jusncm _ r%-pzmzm
_ – ~ m – —
1 G MAD;HU’=sUDA?H V _ V
39 YRS,., A. é ”
3/0 H S ‘c::oPi§;.ALR1sHNACHAR
mo DOOEENO ‘224«1,”‘V__CROSS,
BAsA~vE.=sHw1xRA~« _ ‘ _
ROAD,» Mvsonax % % ”
” PETITIONER
(By :«M/S~VAGDEVU_\wSSOCIATES as SRWEERESH B
:_’j ‘PATIL–.ADT.Vr’~,., ABSENT )
—-_–«-
% ‘ . _1 THE” 1:”: comma
‘ .. , LCHAMARAJANAGAR DIST
* V CHAMARAJANAGAR
VMYSORE
f :2, THE ASST COMMR
KOLLEGAL, CI-IAMARAJANAGAR
MYSORE
3 TI-IAHSILDAR
GUNDLUPET TAKUK ;
:W\
x.” J
\
Judge
CHAMARAJANAGAR DISFIRCT.
V
(Smt :AKKAMAHADEVI HCGP FOR in-:~:§’_%) *
THIS WRIT mrmon FILEi}.P’RAYING_TG ..E3ET’,ASIDE
THE ORDERS ma 9.10.93 AND 29;-11.99 mm: ANN,-is AND
A RESPECTIVELY or ,’:*:~;_E RESPECTIVE AUTHORITIES
DECLARING THEM AS V01)” AND rianam’ AND AS HAVING
NO LEGAL EFFICACY. T % . =
THIS PETIT-IQN’ Cf0MIN{.’x .,ON_~.._FO¥I: PRELIMINARY
HEARING IN 13 GRGUF THI{~3_ DAY ‘l’_I-iE’Cf)’Ul’?T MADE THE
FoLLow1NG:, ” ‘
no representation for the
petitioxzgcxj. The; “p§§titia.r:)i1 for non prosecution.
55/!
V
‘-1