114 THE HIGH coin!’ or
DATED mm rm 15′?’ 290′?–.’I”‘
V V’
-rm noavmsn ;di~=..,_.’_
WRIT pm-r1’J:Io1§ (N-«mm
as-1-omen:
1 LTD
BY I.’I’.’§- ;__s
vi’1si.’a-.5:)
s/_o
“3/O, rm 1:I.;3.o’,v._1oc now, 12 mm:
HA1. :1 ‘s-riaaa, ‘*-..1;m’a1nmm.aAn
8*.
APE? ”
“ragga “so ‘mans, s/0 Rmmaomn
– _ ‘=p,i’ vxmam
mom:
Am map. 13! Puncanm Ann rm am
.. K{owza,12nspEc’rxvnLx
“BY Jmsr D souzn, MA 47 mans
s/o K B D sown, mnnmmm, mmw,
mxsam
. . . mwxwxmm
(By amt :1: RA&RV£HI,ADV.)
A3231):
1 THE DEPUTY cmmssxoxmn
E38351! DISTRICT ‘
EASSAN
2 ‘rm DE}.-‘*tP1’Y
3 THE swam or
1239 B! ns smm-.1:A1zz_
nspzamw or _
:4 s BUILDIHG,
. .. *’ s
(By 81:5. V”
‘ra1s;”‘r3;2.”-V-V—:£s’ ‘EILEIJ marxcms 226 c.
227 or was. ‘or 33mm, msuxm mo:
n’r;».5:4.2ooa Imxm as
mmmm Agra-s_:J’m ‘BY’«.fIfi7_’R2 *1-o rm pmrxzxomns
Am oziimxon: 2308 gamma: 8 13mm 31’:
arm ” sns9n’e’r-‘.rv’x1.Sr A’ n: so saw. as m
pmxurxotwuzs v.mc=:-ms’ (mum.
P e£it3′,qrx (seating on for Preliminary
7i;,_’l’xis day, the court made we
ORBQ
is calling in question the
and carrectness at the rejection of
” __h.::i.s application for grant of ailfilfl
V’ perm:i.:.=mion by the remxcients.
2. I have-heardthe laaxrmd counsel 1:31:-
the parties.
63/
3. In si3xu’.1aJ: 4.:
has di%ed at _V
applications ” by the
rewflndenta. petition 1»
w. p.x:o,433:§32i§ifi ;9’£’ 15 . 2 .2093 .
” 11′ .- aforesaid order: , the
writ’ In the light. at the
in W.P.!Io.3932/07 disposed
mm swans .vs. -rm
azsssm Am %o’rmns), the
V’ X Vii’; remanded to the rwndents for
;:cmaideraticm of the applicatian 01 12113
in acaordanoa with law.
Sd/§_
Jfiage