6. It is evident from the impugned order that the notice of the proceedings wee 3_ not served on the petitioner. There, is fed=" material on record to shew mthatf tfief ; respondent has made efforts to serve netideAof*ffA
the proceedings on the *first” res§Qndent;:
The averment made in the writ petition is this
regard has stood_un–contrevertedf1f;Vf
?. Sinee fihg Order iepedned is without
notice to the_§etitioeer; it is opposed to the
principles_effr@gers1″§gstioe. Consequently,
writ peti:ioe’=osseeeeds: and accordingly
a1lowed§”‘_The *,order’ at Annexure*A. dated
a2iQ9»§O04?rnf*Annexure–A gassed in; the first
respondent ‘is. hereby’ quashed. The matter is
lflremitted _:o. the first respondent for fresh
~M$fiE$®QSai in accordance with law. The parties
f’sre> directed to appear before the first
i respondent on 28.?.2OG8 withoutr any’ further
iVinetice from the first respondent. The first
Vrespondent is directed to dispose of the
b.
i
matter on merits in accordance with lawflgaégia
expeditiously as possible. No costs.