"%awu:'"ss mwwma we" fimmmwmimlfifi amww %mW«Bgi§i¢%'*ee§'5é./551%. §'"§%i;§?"§ §,:W¥.,}K?' €33?" mRNm¥&m Mgfifi CQUQE Q5 %»3aRNfisTfiK& HUGH Q ..;.. m 3:212 me;-z mam? 9? zmzxnrmm AI' BANG-RLOB.E QATEfi $313 THE e1"'aAx GE DEQEEBER, 2oo$;" "" 223323 33% HmN*3LE HR.JUSTICE B.s,Par:L"; "'
§@1r ?E?ITIUN NC.14§§1 a3:2Qcs rsfi»c2cy7; _
§
J3 EELZAHEE TELECGH INKfifisTR§c$fik£g:TD_
émsw KfiQWN’&3 RELIAHEE INFRaTELfLI5ITED}.
2m12.1x:s’=.’:cz3«.2-ta. cmcns GFEICE V .. ‘-
N$.39fE, RELIANcE_HQ$sE,; ‘ J.._aj._”»
*y mmm,animmmymmmfimwQ@”**
EANQRBBRE-5? §*’ . »<; "ga 2_'_V;,f
RE? E? fihflffifi EQ3Eg_ '". ";.g§PETITIORER
{By 5:: 5.?;B§§T;.a$§,3g 5_ .'
AID: A
5g?~a0wE£3xA*
-*,V E?fi§_3R; EA$EE§EA?P&
‘A_g@2a=aaa§r 55 YEARS
Vaazxfigggfiaaasaa
233$? $§$.LAKSHMAPPA
aaangaasaw 53 $2335
z:~.;;#
..§fiTfi~RfhT KYASEHEHELLI
»gV$mQwa QEMERTMWK
g fiH§TEA§§RG& 2:333:21 … RESPCNBERTS
.4 ‘E’?'{_€$ §€B..I’I’ PETITEGH IS FILE}? ENBER ARTICLE
2135 fish’? 22?’ SE’ I3-E CGNSTITIITIQN OF INDIA,
, “}*’?.Z3sYET€=§%’.§ T23 QUASE-I “STE DRDER Par’-KSSED BY I-IT!-E
V $33713: ?§i..?}73i3E3 iJ”£{..E}13 5: JHEEI. . JAG-ALUR IN
ffj.S.E€{.’?£63,r”2$i3fi 53%-E Z.}’=..I*€G.3. B1′. 01.97.2603 AND
mam
zzarmlrzie in my azznsiderafi View can he zzaiigéemsed
$5 Eaaaring arm? ta disp iS’s 9 pf without
any ezzzre aseaablw.._ fi_e E’,_a.y .w .’ “~–.._”=1E’h’ie: direction is
MSW Qmm? £3?’ M&W~W:.”§’fiaF€fi., Wfifi fififififfii? $5′? mwmgam fi~%§€%Ei!%*’% i
necesaitatad as 1:.-a’£:i{:ioiié1.r”‘is right in
granted is
fiaizzg below from tima tr:
I the interim order seem
‘Err: b.a*:3’a;u .._ €:h:e’ fig ztastraining tha
‘V ;.;.sat:{.’£§;;1.;;<*.:»i:i"ze=.%: 1;:;e::&_V_i;:§." putting up ccsnstructiasn
It is man clear that no
%':~z§r@3$afi can the mazrits cf the
V ap§i£matg¢g;
A. Lpatitian stanfia dispasad cf with the
f:-f?.L5=L’.’.<;4.i*'e:% 'Afiizrestiana .
sa/3';
Judge
KEY.-‘
W ww-w wow mm =ssI:w« w.ae’mM\”we;me”*m I’MHé’%x\i§’t?”§€ V343?”
tax a xzmnaiderable extent if the
direatad ta heat the 8§spliCfitiGi1″v-f:iJ.:£:82€.’i
$35.53: 39 Rule 1 and 2 -§a[::;.’«’l’5.:c_aKc:i_2:$n’
filed uuder Grder 39 Rule 4 fin the figxfiidatév