1
as TEE 1-«ma Comm 9? Kamarazzs AT smesapmz
warm Tms THE ma may ms' NOVE
'THE HfiI*¥'ELE am. JUSIYSE A3:«:ai:s:':a. H§§is,§.'3oi;*§;';2gg,§____3 :>F%2&m%%rfeI§avr:%
Hmnusrm AEROHAUTIC$_'L}MI?ED _ " .
REPRE$EI€f{'E§ BYi'I'SAE§}I'£*I€.3§AL " :7 1-
GENERAL Mafiamzrg g _ - '
i3'AC3..rI'Y ££Ar{.£:c+;"€§,Is§EI~:'r_ D§V'i8I€3fi_ ' 'V
HAL, »
aéifim? »
%%%% ' €53? fiD'€Z,3
PE'I"E'I'IDNEI'3
Alfi
E. THE 2Ei}:Q'r;a£~?Rm€a§§oR? GFFICER
amwmmax {EAST}
.....
“,2. “THE2_S~’I’g6Ef’3E <3? Iauwamxg
.. .;-*::fHRcszJ$HT-*-I?EiE mgpammm an
'– A zgm'c:u3;vEmcLE:2 mmrzmr
'«,R_:EP}?£i'.'%.S}jE1Vi'EE BY frs 3EfiRE'i'ARY
E S'B'£.TH,EiI1*I§
_ 563991 Rssymmmm
(BY sRz:K.M.sJ~1IvA¥<;:3IswAm; Hflfifi
TEESE 'WEI'? ?E"I'T1'I{3l'¥S ARE FEED IIHIIER ARTICLE
"' :2§ 2 1& Mm 22? $12 THE CGHSTITIPEIGN ca}? mum mgvrwa
'rm nmmm THE Psczvmxcays <3? RULE .32 'mm
K!&R]§'ATPsK& H{3'I'QR VEI-{ISLE 'I'AJCA'I'I{3N RULES 1%? AS
WELL .513 SECTIQH 25(3) (3? THE T£KA M31133
VEEQCLE '!'AXA'1'§{3H AS'? (IF 195'? AS AZ'! £3'? 9?'
EXfiE3E§"ifE §E3.»EGA"{*IC¥H I1'? 39 FARAS PETTTIDEER CIIKLY
2
AND QUASH THE 8¥.IL§M€.”)1’§’$ §SUED BY THE L D
§££i{I72ISTRi’€T’E IS §,,C.HO,5.3′?’ T0 54C’f10 mm 546 Ti}
553;’ 1% §&TEI.”} 215′ 36 RES1~’E{3T{‘%e*’E£Y VE§E &I’3R’EXURES-
BTGB’}3§¥”EiE”I”{3.
THESE PETIFIGES comm ear: FQR afiaéks
BAY, THE CGURT KABE THE FQLLQWEIG:
3:-1 S.’v”.S1*msm’i, the _.1ea_ fer %
pfifitjssvntr submim am a 2=11,s0;w3i-«k%g1§fipm
afeven Iakth fifty the
firs: rmapanémi Von that the
amzmtv an aarfier data, as
the Gaiggréi hpctitianer Cmmpany was
hn3p’im3is$§;~ a 1s,v.i’:::’«.:. é1:bmi% that the wc:ampti:’.:InT
– .% }’:.s?’lm’§.,.i:;3<:3;ay,
tksa mpianatinrx afi'e1m;, E
H VV _ extefifi far smmplyirzg with tlffi $mzr%.':a mfier,
% '4 , 4; 2.*s;is–2a1a 511 may.
3, $231 K.M.Shimyag§awam§='; the Eaarnfi
» Gevwmmi Piaasder a far the mapmadants
aizbmim £1132 thaa rmpswenm wouifl mt preacipimm the
mafia' by gm-aftgiw ts': tha gcéw mmvary of the
fl.BH
3
amunim far 9, pesrirzci at’ two mantba 62′ till the dispaaal
sf firm pefitit1nm”s wcemptfian. petzitzhn beifi
Sesctfisn 16 of the Kaxmtal-mt Mata: Vehiciaj _
8:84;, 1%? [ ‘the Act’ for short}. –«
in flaw cf the suhsequaant
amvw far mnaidwafisn mf
4. Recmrdhmg sf
Gfi fli Pfieadar $31631 an
beizafi’ exit’ the &i$§:$i$fi…?£’fhese petitinrzs,
aantintijgxgv “gay ‘ pm in
c.car@as.3:3? tn 545-551/2313 gauging
an fig:-.~; a f’ 5f the Metropolitan Mawkwam,
m, far 3. para!” :1 3f
until the tlfapmaal cf aha pe¥3′.ticnm*”‘$
_ &ing ifieé. umiar Section 16 cf ‘ck
. .4 , ‘; 1 ‘ ‘ _£gst;”‘§’1’n’c:haever is mrfia.
5’ Heacilms ta csmarve that all tha cxzzztxntisxm
V . 4 are imp: span. Ifthe autmme cf $33 exaempsfioza gefitisn
is aévame to the: i’£’1tfi’&$E sf the; pefitiacrzmg it Mr: aiwaya
53H.
6
exarcfie the liberty af challanging the
acmréanm with 233?.
VGE