....W.., mmmmm I"!l'¢Wrl ...,W... W Mmamm mt'.-in c0_uR"r or: KARNAYAKA H16-H com" on: xnmmwca HIGH con:
la I-'HE man coum' ore' KARNATAKA AT BANGALORE
mmn 'mm THE 0913 am or nmmmmz 2009
mm
um aozmm ma. JUSTICE 3.n.maaxom$I:fW*§v1 " =
am Emnm
am mnzzma
may 40 mm
1356/2, Pwnqmwmn-3 _ <
mnmmam soc 09¢. M V
1 JAYATa:a2'1H3
PRESIBEJCT, Kamxmxa memmwm
SEGRETARJAT 'EMPI.GY'EES HOUSING
Imp
% % .2003; 3:21:15, 21% noon
% azzxmm,
L2 =sEcm'm1zv
' KA%1fi"fi'I'AI{A LEGMATIIRE SECRETARIAT
AA EEEPEOYEES HMISIHG C0-OPERATIVE LTD
, KO 216, 2" FLOOR, WDHANIX scxmnn.
Iéfiiflfialfi-Sil
' JOHIT mexsmm or co-opsnxrxvn
SOCETIES,
BAN GALORE EGION,
BANGALORE
REsm1mEnTus %jT%Lk
(BY snm K.N.SI-EVAYOGISWAMY, HCGP FOR ,f _
um w.1=-. 13 man UNDER AI%'IICL_1?.~3 . T % « '.
2:27 01? 'mm coxsnmxox or 1313b'-1, Tc).
DIRECT TI-IE RESPONDENT M2110
AHEAD WITH TEE ALLO’l’MZEHT 0F.__Sfl_’ES,
FORMULATING ma szmom-1″! LIST
URIFORM PRICES ma nwrmmes Am A$.*30’E}IATE
mmaks AND DIRECT um mazsmm 01?
CO-0PER’l’NE SOCETIEE: THE
nmznm APPLICA’I’IOH 3? ¢¥li’B1i%Mn/5212609
AND nmom Tm: 8AME;VDt}’E:’T¥11″!i§£E’_’,.URGEHCY
IH\R3LVEDH§1’I-E*9\I8PUTE..l”A ‘ k
‘mus w._P.
rmmme ar, mm um Sri , learned t take notice for reopondmm
ofthe. pcfltionw in that the third.
‘mama to considnr and pans appmprinte
rm Imsxocumry Applieaflon med by the
V in dipum Eo.JRB]MD[5’2I2009 petzxfmg :11:
file. Ha prejudice win be: caused to tha third
gwww M Wnummmm MW”?V-“‘5?” Mmwmmaw WW’ VMWKE 1» iv-mmmnrsn mm:-1 amrum ur KAKNAEAKA mun c;uuR’z’ or :<ArmA1';AKA Hmart cvum
respondaentifa diractinniaimsuedmpassappmpa-inns
A/7%"
I7/
ssaawwna vr nnmvncnnn nswnuvflfit. mgr-afllizvninman nlwrt HUUIU V!’ lfiflltflfiéfllkfl l’!l’£:il’l’l..’UUK’!’ WI” l§AKNflJAKfia HIGH CQURT Q? KhKNATAKA HIGH CQUR?
orderahaamordanoowithlawonthepending
application in the disputa pending hefinre
ax.-pedftiously as possible and in any event, _
mans froxn the dam ofreoeipt of: mg: of T V %
3. The burned Comte]
that tbc firat is.”
aumpm in ragiaming oft§d’1’na”£Ewf mg
anouaea. If that in ac. by the
rm mpunam «snug dispuha
pemns A
4. with the writ petition is
v In file mm of ap®m1aoe £01′
‘ ‘ ‘ 3within three weeks from today.
sd/-
JUDGE