uu>o<wu'ma xwvamvvwmwas won evmwaummwmwwwlnkws wwwwa wwwmx 1% ?H£ Hlfifi ceua? a? §AaaATAKa A? 353332035 3A?EE wxzs $32 2g" gay or AHGU$T zssg 7 EEFQRE wag H§fi'BLE MR$.J§STICE a.v.mAéfiEfif5&A ' * ¥.?.NQ.?§Qf2G%? :am颧c; E§?¥EE§: 1.
Shri Araiagpa, 43 ysars,”–
Efa M2ri3g§a {late}
2. Shri Rajapga, 3S y%§§5,:
Sis fiariappa ilatagg”, .’ “W
Ectfi are residi5gf£$ V ‘x ;
Mestrigalya;”fir;bic’£cixage 933:,”
Baagalcre–$6Q Q4§g w a_– a_ _; m?etitioners
{By Sr: §.3;§ijayén§h Baku aaa
Sri fi:S:i§iva3a¢”gdgmcatas§
V vfi!$.’Royal_£nclave fiuildera & Fzometers,
1 .=fia,2;_t3kaviaw, nafanaa Calony,
*g fia;aha1i1,¥§$t, gangalare-55$ filfi
Kaapraséfitafi by ita Eregriatar
Sari K;§;R3$. m.R$5pcnéant
V”AA§R$%§é§§afit 3§rva§§
T ?hi$ patitien is filaé uaéer Articlea 226
“anfi 22? af tha canstitutian af India graying ta
quash the impugned arfier dated 16.12.28G6 made by
the laarnafi City’ Civil ané Séfifiifififi sudga in
$.$.HG.1$32§!2Gfi6 in Ra Ceurt fag that ix hereby
aarked a5 Anaaxurs ‘E’.
?hi3 §etiti¢n gaming an far §reliminary
hagring in ‘B’ graug thig day, thé fiamrt mafia the
fcllcwixg:
5
§
2
§
.’
a
E
E
5
3
1
it
:
.« Hnrwllrwwwwunz ‘Ian-rw «.»…..-..;-»..»«s~ nma-gum, \…….,,..,,,.,,,_m l _’ ,_ ‘__”_W'”‘”_ _’ ‘Nu ‘U.
GREEK
?he Csunaal far the §etitione:s»s§h¢i§s t§é:
the writ patitian ariaes I§rca A${3¢$§;iQ32§f2Q$6
and that the aaia ‘!r;:igiA:2za:i”– sui *;T., hais
withmrasm am therefara:”L’:_Tii?:is s§”*.i*;”‘[–;V;}ra’?_ ‘:L_t§.on has
hacama 31 nfxuc tuau.2{ .’ A
1%. %–mme.».f:Lled.~V–*m;ftiée 533$ éi?;£”éT}:t is taken an
xracasrd. §_-vI§«”*V1″iiIZé:»”””§’,’.§’::.’.§V.;’L’.3’§'[r.§:.’§7. 4_§xati’?ii:m is fiismissed as
having §§e§_c<.5~.EflV£§_ i:£1'?;z7a,V:§.*':f:L;:;:i;;:$V'.
Sd/~
JUDGE