1 O.RI.nP.NO. IGHWI
II ‘I’ll! IIGI INCH’ 0l”IIlIHII’lIl’ fill”!-fill
mm mm ‘I’ll lqrm an or III aoo%8_’% :*__
1!! !¢_I!” Q!
cn:..p. NO. 1059120952’
nnmnm: *
1 sur SEN-IZADI BEGUM . %
fife mm m sHA1r=I!.3f” :2-.”x~r.**.a;1’3F~}%%
man Anotrzr 6.5 . «
mm NO 123, s1-IIVMI
smvnax 1-13553, 31″
I6
SID Lamm*np,3Hfi$IUnLfi«8HBEIIE
AGED aBcvufI=..su’;j ._
am I-m*~’T1.2f’3,.
sHIv3JI Nasan,«nanennns 51
‘I’lh’l”‘lfl’I{l;’lT’f’I 5 V
3 HATE33 ‘ , _ A _
fig!” ’13 §”I’3’J.’3=._f,”.]i-‘n5IH
RG31?” ‘YE.FiR5
mist-1145. 2 cnoss
_BfiHGK’|L3DRA3 4l5
J1Ffl+ETfi~ n nu.-nz-rn.
F
9-X’c”¢U\f If-ili W I-WFIU Ii-I1
*nr’c# sat1m;2sanIu1.1.n
exit’: Sim-I:a5″‘5″=it:r §iicTJ”1i
new main 1’! mans
Mn mi 123, s1-Ixvzm now
sz=:zs.r.n.-.1: z-:;n.r.;.n.;r.,. 31.1-zr.;;n.r.r;=.I:.e 51
._ 1.41-ac; _
I-‘ii-H U ‘
an-”
. . . PETITIONER5
” %[ zs:.? 31:1: roxmous Anzmm, nnv. 1
I C314-PHD. IIBNIH
1 sra-rn ax
I.ag.1;.n.rt_=s S13.-_1£.!1~!
am:-m.om: nnnnnsnnwmn nu:
‘1″n’E szraws WELIC maszcfircn
HIGH COURT or Knnnmmca
HIGH cotmtr BUILDING
g.A;I,cm..1.a;u
=m%o!.: as:-.2.za:
91:: mm mm smaxnrn
Mann anoutr 7:’-3 mans –
min no 33, n 2 5TPeE§1’_E?II?;AJI._’W.’~hR
nmemom 51 =
hi
3 Ianaz. 5112.111:-:1:fz%% A %
sis
Mann ABCJIJT I
an no 33.. STi¥.R£2vtt”«1s_I-‘IIV;A%JI mean
wsecrma.-.-rs
[By 5:1: n§v«.; mmm:sr$a.mep run 313
cs1j1:;.::a¢.I n%Lr:n4 t’n’s.4a2 cn.2.c 31′ ms anvoczm ton
;!i’:E’Ztf;I:°1′..1:;cHE.!1§.”**vl_!_1!A!I1*lI:?: n-M ms I-roman? coumr rm:
if: %r-:.fi7:;s¥E:::j’::3 {;’]i?””i-i W Pmacififirzias st” eia.1~:o.22ioa
s’m’w..3<I 3.5., G? $3.31. :.'o.3'.=..'2eea
nfimnrurs 1a1_L_m 9.12 M 3:; ;;,r_:.;»:,;;.,. ___2g I-Ll_.LL,.
~ _;ua-u–'-_-u—-….–.. .._…..
c1u..1!. comma an my. Anuxssxox 1'1-us rm,
AT mm '1'!-E 3a»;.;.gw1ne=
I %.P.NO. lflfi
Olflgg
In the light or the memo gilid bf fifi§ 13a§nddVV
counsel for thn petitioneru;g:§h§v fi§§i§i§£}{ié
Pri-