…..}_…..
mTHlEGHCOURTO?KARIATAKAAT
nxrnn ms: um mm on or was 2008 j
an-on
ms Homsm a!n.Jus11c1n_;p._s. pm-m—‘Iii V ”
&mBV%mmmm
WmNRm$$dm,
No.44/3, D:-.D.V.G. Road, _T ” ‘
Ehmwm–&mm% ; ;_gg,pwnmnmm
my
@
fimfimmmfimr
&mgmnmmM ‘£mMmfi;
Kmmmwflwwfl.
MMMMM nus!-%n
mfiWflfifi&mbfimumm%mflm%%&Zfldfiw
i v&mwm&nfifimhym®gmdmmemmfimammwm
ymmmmfiwflmmwmmmmmmmmflwfi
“x 3m%&mmmmmonbmmm3mh&mtm(hm
¢®®fimMhm-
_ ORDER
‘mEmmm$bmm&mflfiHkflmdmmdmmmmm–
@mw&mxdhfimflmmmmhymmmmm:Iumcmm
fa’
……2…..
occasion, on 09.06.2008, none wpcamd hr the
Homvcvc:’,ir1thcends¢fjusfioc,twnumoeks$mwasfinaHy
granted to comply with the ofice objecfions.
Today, when the xmttcr is called twine,
naprcsentation for tm petitioner. In the ‘
pctition is dam’ ‘ set}. for nxm-pmsefi