su-unuvruruur-u IIl’\JIl \a’hI\Jl\l Nil” I\r’ll\l’ll’\lI”l!\.l’-\ l’H\.’l!”‘I LAJLJKI SJ!’ HHKNVHIRRR NEE?” L«L}UKi L}? KHKNHIHRH HEUVI1 L.
m TEE; Ificm 0031?? or Kaamraxin. AT BAHGALQRE
mmn ms ‘THE mm mm’ or f
*1″:-m I-§{)N’ELE MR,.1Us’r1{;£ :Ii.1*JI’I&£11%3..:@E.€A*1’ri.”‘* M’
WRIT Pamzou NQ;’ 9_;’.?9 4 Q: ‘
1 ~%3’AW yam: E?.I3Uj{‘3g§’I’I9NAL mus?
mm rrs REGiV$T’E1._RE¥_]D farwmg gr no 2312- 1
am m1:é§::’.ss,s:xJA1:A¥Ajfl?§:rsnF:.E smzm
YEIJ..é§£i¥3!3I)A.*3A§?g?£YA3ia1V_ L
mmamgg mmsmk BY rrs
2
3-! C3 MU3313WfifiW.
“»Mé’rED é3i~”‘£??.6é’%YE?sRS
mg Av? t:’:”i’.£-I €,fE2:}=3s,*Az~IJANAYA TEMPLE mama?
vsmamamsnammvam, :3Axam,oIm-4′?
012* 133. PE-‘I’ETIt’.}NER mus?
% _ *Vw;%ii:’;*%V1sEc; RAJAN
V -5=:’zEx’J% .35 YEARS
§:;1nm~zo s5,vxc’m1-“cm IAYOU?
V-..’B.§..WGAL»C)RE»4?
~ SECRETARY 012′ THE PETTHOHER ‘mus?
PETTITOHERS
gay 3;»; : sanwmn 3 RAGARAIE, ADV)
1 3. surm, 31-Err?
am cmmmmmma SI~iI’3’1″I’Y,
MMGR,
of;—
–:-an -as-r-urn’: 1.11
l\.f”Il’\i1l’IlrI!’|.l”| n’u\;H! V-J!’ i\P’\l\l’II’\IIiI\I’\ ruurl QKJUKI ‘Jr “AKNIKIRKA Hit?” LUUKI Ur IV-?fl(NA¥Al’\A TTHJI1 L’.
R38′? R0 SGQI4, 6TH CROSS.
YEEEANAGAR
EfiR ~3B
2 maaymm eowm
am EC)? Known in _ V %
mman, A « { .
HEAR vwnmmm E¥’.}S7.8T§’3P’
BAEGAL()RE-47 ‘
ms my: man UHIIJIER AR*rmcLE225 Arra227§
01-‘ 11%. €:£}HS’i’TIU’E§OR =01? Elma Pfiaimfa 10 QUASH
TEE §Ism,IGHED ORDER Ur.%%%23.05%.2o0s%?pAssED IN
sascmmwmus P’E«’I’fi”I()N 1m.” 15-£3′?/1’99’Z’;*.Ij_'{_)_I—I THE
me Q? mm wnmQri.aL en? $331035
mm&, mm ujmr, any ALLOW
‘rm i.A.§§@gPJVI1DE”£fl_XeE’-_ ms BY’
Tm ?E”£’I’1″I1″3HER 7&s_E=f_I_\t;_. A
‘fifi ‘ ‘ ._ hearing,
this égy, the
fieeifis fior a. Writ cf Certiorari no quash
23.05.2003 puma by the
and Scaaiena Judge, Banwbrtz
Ivfiscefifius Petitien N<:.1500G"f99.
2 has filed the application tbr amendmmztt
51¢ same ww rejmtazl by the Court below. Henge
this Writ ?et:ifia=I1.
“‘ “”””””‘ V’ “”””””|””‘”\”\ “I’M?” MUURI ‘J!’ RHKIVHIMRA ITIUI1 MUUKE U?’ KHKNHEANR HIUM L4
3. I heme heard the learned Cem’me1,fnbr the
patiatianar.
3. The petitianer Ik.A,§i:;,:v
Cirder 6 Rule 17 read with secifinii 151’efc. 3::%
fer amenfimcng sf the 5’12: “bf V
petitiamr $3 that {fig Qvhen the
suit was flared for farm” $ 1. The Court
balsam rm Am: ;%¢m of delay.
..n::€t”} reason or any legal
gonna: ti’~;.$t’* by this Ccmrt. No
gxnmzcis petitioner to entertain
ms wgrsz §e*§-xiagn. “‘?3&’v’::.’1$,Peti1:ion being devoid cf mama
Sd/…
Judge