MAHfisE’iI?sGfi.RA WXLIKE
MNGALQRE.
(By $rE : K as PUWEGGWBA,ADVOCATE,.F£1.é:fi,:i’$§R2}_ ‘~
»o–0-3%:A
THIS wm” PETI’T’IO£’é is #:LEi: uN;3’%2:g;%’j;a;;2″:i:–3}X”fIi\3C§ To”
QUASH ‘2″z–:E-«- ENBORSEMEN? mf. 2_6.11;2.Qfi8’ VIBE Am:-H
1551.251: av THE R2 :3: 50’X%z=:::R~,aS-.}.coNa:zmA:q was :5
CONCERNES. V 5 ”
THEE PE7ITIfiF\5AVV_VC€).§s€i§VGiV: *:\:”%%%’~1!f=;:*s%:*+*; PRELIMINARY
;-{gamma IRE ‘Bf ‘e’f.-‘:_§Rfii.f’? Tr:;’s_;:;a;§r,% Ti-IE COURT mass ma
FQ£.LC3WING;”~–
53333-£%R»%§
….-…………_——–
{The ‘petEV£é5:’;:.j:eirA :éé€:.i:<_:§;~-xfim' a writ of certicrari to quash
the enci'1c§f.semé'r:i;.'4' 426-:11~2008 vide Asmexure-H
aa,s;§~§eud 'in so ?3"r–..as_ carafiition N95 is comierned.
._ 2'. "'_'Théi;;'ié.arr:ed craunsei ag:-gearing fer the petitioner
su5mit.v:* e d"f§:at he is aggrieved anéy to that extent cf five
" €I'Is'i'3§?"S;éI'.'fie7Ti"'%i at ccmdétien was wherein the Cerporation
"':*;VaE;é"%r1afie 3 demand of "meipattu" charges. Acccrdingéy;
""?}§ contenés that thig team by the Grder dateé 21-?-2038
V4"
petitéaner am pass apprcipriate wafers Era a£€cr£”§4a”£=’.–rie«_:;:%i§ti”:
iaw.
Writ patitian is dispcsed off”a&cc:§%:i§}rg§y..””
rsk