gm THE aw mum as" :»<Aar<sAm<:A AT aAz4%:$ALé§kE§£L% "
amm "ms mg 235*'? m*m.¢:4;.s:~.s'§}E:%,j2:%1eTc2é.;§.»«
gyms '
we Mamas ma' '§§...§STE~»;'fV«T;E"'§r7.$V'.?'*~§. f'¥ifi.G%_A%»§fO7%€g:§;¥§E_;£3i%.S
wmaefé sszsigebésseiaa-CFC} ~ L %
a§*:"w5§%4:
:. $%E$:TH§§a§M§.;§fia%§
§s'Qi¢:ég°§'E{3ER§f';';?'=g,';*?°§_9;?£*2g
mag 5? 'isms; ~ ~ V
2" E?;¥*eé'3i'$*£';Fs§':%V'€§;=?%x'§E§'§iF§4§é~fa; * 'V
53 §;.:"§«:zg~4z;»%2x.%s:-fa;-it
mm $23 Y*E;§§*%S_ * '
3; $3: ?&éL.§§§,§s§;§ .@V'§g%a§'§é,'L;é;Q§a§¥::aPaa
asc%9;?H:;v2:a4As%'%.% %
s&~{~'%E'»?*<%33%%'='5:*aRsk%.A %%%%%
1;;-'ggezg:;%§ fi~-,..M_
Magfagg "§e§~e%;;:s3;:ag:5';i%.L:¢i:,Aa
;«i::§E_§« 3%: ::«%§m$*
%i.,%..:;#'5$ RE .§;'Q""§€%$&§E%§A§§A%§AL§m§ '2:'%§..L§.G E
-- ' §S€¢,§.,,fi;%5x%'§é§eTT§.§ <.§!*é.fi%£&EH$'RA?§"EE $33?
" " " 8fi?~§_fG:§i;;{}RE~§5'
,FE"§'"§'§"§Q¥'€ERS
{gig 3?; a»§§9;::..A§A%§§ ,é.,§'aa ;
V' Am:
dvw
§<...'a'
é<.§§%.,¥'~§GAPPA
sza i.,.A'%'E KEM paw
AGES ?§ yams
we Ngaem ; MAE?-é %
*§* SYREET, NEW' Giéfififififififiiii
?21%'¥'${}RE mm T
BAE\$GALGRE-43. * . * _
.'.'§%$$.PQi%é{3?E.N'T»
This writ getition fife-Vd L3{°5;"£ér"§'§;i'?%¢i!e.$ 228 9&5 2'32?' 9%' tbs
fianstituiien of india prayirxgio quafis £E*:;év.VErt1~;*t;;gned order dated
8.3.2
{‘:Q9 in 0.8.?\é0.2Q$§!2G9?f’Lc»n’ £§’:é;fi§e.&Gf %é{..fiiC£idi§{}§’E3§ City Gévii
&ue33§e, Barsgaéore City, H .. ‘ ”
§– cr:¥_€305’¥V’ fi§*ie¥.é:%t%1i.?:’ia?’;”:hearing this say; the
This peti§§1osz:f,i2=3::2$n
court made {:59 f¢§§¢’w§:1:;;__,; ‘ V _
‘ ‘ ‘ ‘ ‘I
R:e’:s;§=’atE*i%sé2′:e;’s eetered apaeafarzw gefcra the
fiéeé sa}?§§%e-:«”$§aie:nen% észeiaééa degxyéng the tétie sf
%e;é’§$r;§§;:.”:x;s:_5§;,% fizas§€;:”.%gi%a§’s 5% ma péaint ssheduée gyogeyfy and its
§<:::r§<':§'§a:'§e$ .é$pased the céaém G? the zespsrsdefia 952 the iaasis
sf 2%? §.§§a;§§:§§s§ ihe 'Fria§ gem fiameé the faééawéng igsaes:
' . H 3&3 3% ,aia§:2é'§fi grove his sass? ,a~o.s:%ss:'a;? ever me
.2235? scfiwzzée faraway?
ii} fiws 82$ §£3i&#§ff pmare am inéerfearefice caéised égz the
éefsnfianés Wf ézris m$.%s5im?
‘gm
as;
2.
under am? 2:; Ruée 5 cm to Erame ada;z:¢gga[mes%a5m¢:;%%[fTi
33
Wm? was: or aecree?
‘¥”‘he§’ea€ter§ the petitéoneirswfiiezf. Aai} ap§3§§é3:ir§n’—E’.:A.:£~é
Wfzefher the sags sc!f:a<:i;rI*e-progeny' 5;: saenfiriabie .9
Whether €he"'s§é§t- r¢n;?;e'ne wfffmzf seemng
decfazafion is' ":?zé§§nf3i::§z£:.ée..V'.w§é:'%'J the defendanfs
préves mat he has purchased
s'::§§ prbperiy from defandané' ifirozxgh fsis
Power' sf Azinrney wider
§<f;<A5§%a;dags:?
{he p£ai:2f’§ff praises éhaf the saw? sahedssie
is famfsm’ in Sy:§’éo,? af ?a’agadevaz3aisaii§
y;;;age?
§f’§’§’?8§%§” 633% mass? fee yaié by ébe yaéafifl is
$£.§§?cfe;’§§?
ifirgéser €939 Empugneé asfieg the Friaé Sew: mgested
ifizfiéeé fly Ehe §eE§’:é$ners. fienae !:E’2§s wzéi gezétéasz
dw
fin, it is :19: En dispute that {he prayer in t%1e’§ég.%§§ ‘:)}§a=’§¢%»a*. ‘%tE*:é[ ‘
Triaé Gear: is may fer a decree af §e:*r{ea’%2 e’nt . Eén}’:,.s;a¢;tié%é;’ »«_E.”:.::Vr’%;E€ir..’er
is :19: ii’? §§$§%§?.’& shat the respandgni in §§2s_ ha;$_sf:.c’% sta§é§§”%h%éi’
hia fitée is defiéeé has the pei§§§a:neVr$;v._fi?+e%$reE3}”%;e§aus§::’~§hé’–:§é’i§ti§ne;’s ‘V
£32 Iheig wréiien staiemem gignéed me itiuife”:>f_respéi:’:%:.;*e:’zi;’Eii’;$ £33539
:e§a§Er:§ is iééie ef the sche&e§§g*p%c§e§?§; v;%’i§% %a~3i{ ‘arise. was regard
29 {he édesatézy 0% %%2a5§%:ed.:£VEé’¢;§:pe%t3r.t’:%1¢ Ees«g;§%§r§<£ent has 20 gmver
5;! §§&£§%'E§ a1¢§:%;";fia%;i§§e–;'_evi§§?{c%§§t;@,§ as fie.-cord':'VV Therefareg the Tréaé
Sear? whiée i§'V.:iec§d'§:%§'g'jv ._!he _:n5é§s:.2§f§~ __aIready flamed had {(2 go
ne<:essari§y an me quesfiicbn"–:*:§"–xfiéaéuremeni and boumarées.
"§"herefa:*e.3 Eliza» q;;.zes3:§7'e:,::72 ¢f'%§am.§'ng 't§"ze adééiéonaé issues as grayed
ft.-'iir *.&£%%§.:1Qi':a%E$e'.;'*. z
W§9:§§.__£%%e5' L%?§%$a%<%'§."¥i3ser*s:a!is§1 the W5: §$€é2§§s*: is §3e;*eh;:
:'e§§;*:t%d z%;§'§§%¢§:§'§.';&fe:{en% is resgsnderzés
Sd/'*
Judge