IN mm HIGH cotmr or xanmmm,
mmn ms TI-IE 12" ms: or
TEE P.'.'.u-""4'.%LEs' HR. a.'FJi%'£".".CE' ~ ""-'.K'."'V'~"'7'--I£,j H
gfi-rri-;_"orr rix,<;_,%1a.i£:§";'2%a's
nnmm
1 am 3U'REHl?a__W.lO 5311;: no Txnmm
as stinks. a'vw1'-~iu"r:'%:M.k'a,~ a;'a*sV71i3i'i2.-'1
naLmmman,%k% New
Guwfififia pz;.s'r.'=, _ % =
2 "J1&'A".!Jfi€l!!F;A'Rj "
41 nahmo. 6! N08 71/3/G/2/1
alum: ROAD
eumn:&Qa« '1::c%s1:,A% = % . .. pm-zvrxmuns
M. ....g cmwaraawrna; .-*.:2=.='.;
"*3 x
ksu'rz+a»nnGA%"Et.mcwn1c1r! swan! cmcumr
-- %:%i%%j%.:;c:a';2L,:%1%.t:;:': sun nxugxox
unnhuannqnnn an 31-21 _
-.5-'5-.I".'-°"n'-HWUIVI-Ill-I DI IIDDJ-D¢In'l'I-IN}
Z Jmamnna mac). . . . msrmmmr
{BY 3111 N K GUPTA; ADV.)
'H'I'.1"I"fl IEDTVF 'flI!'l""l'|'f'|'I"f\'Ll' TE I'Tf.l!fi "IIHIU l§'1'1'f"l'.'I!
an Gala-nlua. at a\- II-nun-I-vault
Gflég 'Ii IOHUV alt? H *fl$l IIQVHZ
i 226 mm 327 or ma: cons-In-tmmt or nmm
maxim To QUEER fl fiizfiifiiifififiiifiiifi fif.
GH ICOUIKT CI' KAISIHIIIAH Inlwujr.» ....
15.3.2301 Issues 2:: M. gngsnounmu-r% VIBE
mmxm. am: 5.
-n-us IIRIT n1m'r:m~:
mnxmmmt rmmxm ms mt,
'i.".r'3'.n I-."3'."..'l'.a'.Ea%'."!'.7.-2
111.9 patitionifigjs-V..V_ tfiIV|}t'
corrictnaas
No Marian: (Ti duéga 1s:%,s%;L2:?§1 _.'.aau-e.-'.'.. by :1».-
rospomdogt B; Gianni: :i.ng
:euponJau=.+: ah: of aa.12. coo!-
°°;1"°*§/gt' ya: 5:; ~ L J, §'1:ha intrantnucturn
de-1.**Lel"=:'.!r'g:r.r.., ;V';1.*i."§VI"~%" grouentinq tho inatant
V. '1'ho W6':V:13_.' grievance man: out by the
*f'__fii»*u€i't;_x-:jxs2 is *.:.-*= 1;!-.1: gggpondent has called
"'7
-Ffho pIi::'I.1':'i'i'1'ii:' ta pay a -.I1.1.._ at
.. , n§".~i2, 0001- towczds the inixuifuufizfira
-ilctrol-uputnarxt cost by tho respondent - company
‘fl’idO Annoxuros A I: 3 dated 19.3.2001
szeatszaéing that thn petitioners :29 than
/
%4n:z___….
/
Layout within the lifflifi 6f
corporation as only an 1980. so 4_
at trash davalopmont and
infrautnucturo will not *?.§.
gggggnagg that th§.:nqmafiu:_V_dd§é§findf aua%
for fonnuti-an ofi autninahli
and 1iab;a h9 haM§o§ gsiaprafi¢ £nanany sought
for ra:E11:’i’§_>!.V in a sum of
na.12.n§§}4Eg.He§¢§§ £51; Writ Petition.
3. ‘ _ the luxnnd counsel
tizhiiv petitioner and the caunul
, ‘&gV§gEé4:sning rospondont.
‘;1_ 7’££to:: careful evaluation of the
iiatigifil on roeond, it amzqod that the
” g.e+.~1«.-.1«.~.z-.-.-~; .1:-…:;-_.. -£ £i;L.i.g ohjggtion to the
hi’ filed ‘.7
“fit patition is 1191310 to he diamia:3’§&;”L:’–.T:”‘~,
Ageezéinglyi the writ “is
diifiiaaid reserving 11b¢:ey fig tfi§*piti§igns: .
to tile objection uri1;§:1n ‘ .i:_{ro uaé”::gfa. 4_v;:E:§:n’ %t:l§ia
data uf receipt of Jfiho Local
attics:/3ksaI1ataz;j:”‘:«– in tho
respondent ~– {:9 .1:gc_’.°g.:L_vg :h.
with c:om1ianco of tho
provided under tho Act
and RuIaag.§j efi§§§i£ioua1y as possible within
o.j£.ch1.’: “the date of receipt of the
A¢”@$j§~§tiap. ….. V4
than ahsorwationa, the writ
;;e!;iv:’i§:i: utnnda disposed at.
sal-
T *1′ Iudgé