IN THE HIGH COURT OF AT' EATTGREDEE
mmn THIS THE 25'"! my 09 "E % h
BEFORE
S. f"5i_TJfiYA Era A
A4I3~EII1IABOUT46YEARE.._'j'*_
BILL COLLECTOR
E.'aF. HALL-I G'£§*I.'-'n1'.{..% P'nI%'{3I*IP..'E'A'.":".A. , V " '
"UK
.¢1Rm..a.1.UsaHnEm C~"~HANN&F'ATNfi kk
FAMANAGARfA'----..EiST'RICfff,_ ; PF".-"1"'I'i"IC.'ax'i'1:T;R
{BY spa:
1.
; Hmnfiitgtr
GRAMA mrmrmxrxru, vmupaxsrnnxna HO-ELI
~fii:Pj*1TEi’:’i T . ‘ ‘ UK x”x”:”aL’u’:’v’I:’*.I’1I:”‘uGa’-‘L1″x:'{fr{
A “‘I5I$r£{Ir:f1f. REPHY rrs ‘sE<:RE'rARY.
f OFFICER] MANAGER
. " u:1I:*TAI.1JK PMTCHKYATH
* %_:.:1-:_A.,1~:1~:;¢1=.nrr:q;;,
omega
x , CHANHAPATNA TALUK
'"r'*v"u.?'ifl'£-'i:'i"1':"1'I'E:I, flfifififlnr' "A135
k' Eéamauamnnm nI3'mIc'r.
%% 4. -'mm czamr Emmnwa qmcnn
RAMANAGARAM DISTRICT
L73ILL.l"L PAII G1'1AA1I'1, .
R"H..3%H1}EI'u"'l'$
[BY SR1 : -J.. PEASHANTH, ADV FOR R1
Ifl TO 4 ARE SERVED]
\-._/
THIS WRI'I' PETITION IS FILED UNDER AF.'TI'CTaES
22: any 22? (JR comnwnan or
mmrme TD guns}: THE mmmesn ORDER 953339..
P:":r' *rH:% ma, mtz-1.5.35, =.m1=a-1 a.*:r.'}.-=.::.U.reE-.1
ORDER PASSED IN APPEAL NO.BEM.GRfi-.JI.PAM: {
MUK.fi.a'tA:VIf3PIARAllE I.f05-06 VIBE
ngngmmg-K EY 11-13 12;, BY A .02?
canmmmel AND DIRECT THE R1,:j"'i'$3 Ramsmm
rm" mmafiaa %
BACKWAGE-S AN D ETC.
_%c_3a::.:..;;_g12s
mus: wxzw m’.1__’r1r__;.1q ‘Q3
all-cl-nouns rva-V-an-nu nu.-
me my, T’!-{E comm Fc:LLowmG:;
“I-
.n. 4. .9. £
In ..’t*…”.e-. we-k »%%y+%n.;«~.-2»-1«n….n
in the quash the arm.-.r’ dam
24.0.’5.9dQ:5 _ from sea-vkae an
the order of Appellate
A.ut11nn’t3.r, the mntmr is remanded for Erauh
. without setting aside the cnrdear of djnmiasal
24.65.2005. Afbsr ramand from the Appellate
9.1.; hmi1.:_I,r. 1.:-.-my tbs: Q gaing It in needlena to
F’
my tiuat the iappufiiata £1..1.:thT”tjr iii ‘ ” ‘
-___–____.1 _……:l…….,
unpugxma urum,
E
,1
O\””A”‘
in apwific wards” has not set amt’ We the orcier of
dabad 24.95.2005. But the entire reading K
impugtwd. narder of tug Appellatn AutI1ority’V’fl331’u_””‘.::: 3-A
it clear that the order V
n4I.G,5I.3Gn,Il .. a……….a hanvfi 1……i..4i;i.:,_é-tx …J.a.§. . ‘
3:
S
matter is remanded for fresh V. V
..3_ ‘ .|.L’;._'” _____,…’ ‘1. …..u..’s.l…….
Wiih aw fi ‘%fmvum_ . -z_ wanna is
har¢bj.’ diapusec1″ofl ‘A.’ A’
In wrimv ii» far a
lung fixm. if the enquiry ayinat
the pemmnmémmih mm monflm from the
Adam .35 «:5 .5; order and in an::mrda.nce
Qh