111' mu-¢:~ 1.1-n-'¢.T'r.r .~.rq.-r1-um nu 1-3-rent-n..m.1n.r.n gm Ianlra-nn1'_.r'\tns
11.1 inn: .l'J.l.'|u=l.l.'1 UUUEL Ur nnnnnuuua fll. nnnumunn
mm: ms 'I'I-IE 25%: new or mRcH, 2aqa__
BEFORE
'THE H0-H'BLE MR. JUSTICE H.N.HAGh1'QV!_OHAH_"' 1 3 {
wm'rpm1'n_ cm nn_3oL1a')2rr.acs;.m< . F.
am. ANNA mam BRAca<ms%F?%ik%[% %
nwzn L..a_r«:c;'r.r;~' sr.:I_I.4_A
AGE: -an mans '_ % A
in-.5 1.:-n-1. ;. a-~n_-u--rr-:"w---m -- 3. V
MHUUH, IE2: J.l.J« H.'#fl.'Lv'-l'.l'l'S~Jfi '
' E-SI HCJQPITAL
ROSE VIIJJE. HOUSE no 15-1
LC_J"'!!ER BE-.1."! ~' '
am: cmas,
mv z;::.£m*rit.*?i;irm._'1:.a§f:\, "nfiv 1:._~m.7
'lift gun" 'a nun u.u.urwuI-c.-an; ova»;--I.-0', IIIIi'_'-FI 9 I.-:4'
sm :1:.M.
'n:.:.-1:. in ri-Fi:!'V'1::n11nnnwnu nnwmniava
uh.""u|HI:'f T. M
a..p..|'.m_.I..a- .1 ..w.L_rv-uliasurav vrrswu
'Mfi!IG:§L€?EE'*@¢3ION
2 ' it RESPQHDWM
4 xrnv urn ,6-fl' A Iru-Irlsnunn l.J"'1A.I
»- {DI an.L_um.a.n.n.I1unnnl:u, nun;
1 ElI._J_§D 1_Im_:r§.:e. AEHGLES
% mm 22'? on 11-na consmmnon opmnm,
r'ir1'An-r_l' hitrlrn 1'I.rtIIr1"nn'r\
~ t-l!)1't.rrI;r.r1,s*IHI'v; -murl-\.r-II-sauna:-n_-uni
l."'.l'U!'I.l .|.|I."-I .l."-J \£IJl'|.fi.|l'-I. J.l'.|.I:z .l..l'.\'.l«l.1.F'a.l'l!t.lI.l.J l£tl1.I.iHJl.'lfl£tl1'-ll'-all 1.-
ii2.1.20OB AND AHOTE-IER ENDORSEMENT
D1'. 1.2.2003 ISSUED BY THE -RESPONDENT vmn
nnmmmp gm 3 n__13;s:mr:1~Iwg_.~_.gq
–‘-v–av-an-.-u-wv–u-Iva-I5w– -:1— I -In x-uuunuunwurun-Inv
ms -es.-*.=:e1’r P’E’i’I’I’IGH coamar ax: F€.”‘.-I’-‘.’
PRELIMINARY HEARING THIS DAY. THE COURT MADE
mm mLmwmG:–
28.9.3.8
.-.=ari.s.z.A.1<hu:~eah1.1e.axmd
in diramuad tn talus notice for 2 i
In this writ pumon the pa-mm has}: kid: a
writ in the natut-e of ,1: dated
22.01.2003 and me 01.02.2003
Act, 19763, x ngailtnt the unim-
or Authority. Under the Act.
the pratitioxaaf to file apprropcriniaa
2-..1…… .’……¢…..;……: ……1.._.. __
.- Luu usuuna, um: I
a_nnca; jéppmpriam Apnel]a_ te Authorily arzan’n_ ‘ t
pwuun: .% 1″””””””””
W:
\.r~1″
0″”
I
540
I
1
$$iA;K1’r,-.z..re:-.;1~..*., .1:-.2.-.-:…..,.. % …–………….. .
;._
1
is parmifnaci in IT!» xmmu of appearance
waelmn
JHI