A ‘ §\.’i .:
IN THE HIGH coub’ or KAMAIAKA
cmcurr BENCH AT QHARWAD
mrrsn 11:15 me 29*” on or suns, 2:293 ._ i
BEFORE
THE non-ms Mx,.ms11cE Asuqm, HIRCv!fifi1{‘:£’RI’_’_A.V % k
sax ILMI, s/Q NABISAB Assume;
AGE-%1’f’EARS,
occ: ausmsss
PRESIDENT or ARSH MASHD; – V
MOMIN MGHALLA,
R/Q MQMIN GALLI,;3fi;§%§£$§(H!é.!*l£§E * %
azsmxc? BAGAL3<Jif. % « %
% APPELIANT
%%%% (ESj'.v$!§f'fVR,P§;=§§ULK;A§N:;, ADVCJCATE)
15 THE VMANAGMG CQMMH"1'EE
Qngmsgzn K!"-§A.$AR.$'¥fHAh1 csuzsmn
% % _ 3Ai*<ii€H;§.ND~i, fiiSTRI€T BAGA;.z<m'
,R§PR5sEr€rEp ax' THE mssmgm –
HA3: TLIVAKHQTB mxrsmu SAB AWATL
asap .5;.'=.'$.L;'r.gi$vS YEARS
RJQ MOMI'§33– €sALL1, JAMKHANDI,
azsvazcv aA<aALKoT.
mg KARQATAKA smre BOARD er WAKFS
magi; AWKAF; meg CUMIHGHAM ROAD
saaemmas — 550 352.
which states that me appeats neg against any decision or ‘cigar,
whether interim er otherwise, given or made by the T!j!;’t:..:_:_;::rV€;’:a5;§:tj”~t.-.V
3, In View ef the said gtatutery gzfevisierug»v–t’:j’rgjé§:t«.tt:»§$” v.
appeal an the smart ground at matntatriaébiiitygfiv it,;§A..matée::w-fitétatit
that the Eiberty is reserved ta thettaageéiafltc
Ne order as ta casts.
4. Qffice is directed te tttétggrn’ ‘annexures ta the
appeitanfs side afl!gr.itc!3_mt;§’:rV:§;’t?f§ée ceptés fer the record
purpose.
5: At the iearngd counsel
fer the app§§§_ntVgutptttttfsb’:t€§§«’:3et!t§ener’s interest he kindly
safeguardgzé c;!una§iz;..:Vthe.v”p§H§&.. af interregnum between teday,
figtffétajtf éiggaéggi ttfiéttvapgeai and the gate of institution at
tha’::szEit_t- sa-feguard the interest at the petitignar
t,,.,14éttr§ng ttzg sat:-t3~ itttatregnum, the effect at status qua §s c:§!3t§nued
‘ ” f93r__thteg m”Qr§* days.
3d/-E
Iudgé’