High Court Karnataka High Court

Sri K Cheluvaraju vs The Bangalore City Co-Operative … on 25 February, 2009

Karnataka High Court
Sri K Cheluvaraju vs The Bangalore City Co-Operative … on 25 February, 2009
Author: D.V.Shylendra Kumar
WW W  WW muum W mmmmm %~£¥fi¥°§ mum W mmwmm MW?-% cu

mnmzmacsamr GFKARB.?ATAI£& A?3;wGaz¢¢km%%

mama arms :2?-m' 2518 9.4? 0FpEmUAR3§2m;9 5':    

BEFCERE

 

1 SR! K crmwvaaagju      
AGEE ABc::m":*__4& &'Ea1¢f$  

2 K    
AGEI}.a§E$3U*E7;5C' Yfisuza  

3 K        

AeEm'a_3«:3rLr':*.

~  %g;;EV;2%g_13;.wLrr 49 YEARS

 L 5  

AGEI} ABGLVI' 30 YEARS

L ~  ' %s.Rs crmmmzx 0?

 'mm V rmzsmzaxapr Arm
 ALL ARE Rssmma AT

$33.13}, 91'?' MARI

 RA EKIEESIGN

wmacm GARDEK

Bazvsamma  mimmsm

{By 313'. S V BEAT, AEIQCATE}



,vV:.L\5"'%!lW|k'%*2tI1"W40-££!""W!fIr4f#""$ EW wwm an WWW

Inwluvuunn-3

I "I?-E:  E SEXY
CC}-OPER£'iITVE BAKHK LTE,
C 
B.A}i"G!&LRm-569 fiifi
REPR'ES»%"TED BY ITS
GENE-RALE!I€':.NflGER

2 *I'mAss.m*A1~zTREGzsTRAECrF 
caammm  '  [_ 
BAHGALWE sI.IB~B1vii&z:3aI     
BANGALmE   1  = 

3 THE JC}HTT;RE[;':ifI3TI?&H%3F   
f.'.PE1?e'.2'=.'3FB__.4'i7:i._  .-érvm
ARBI'FRATmi3I'.£EEI.¢    

 L YES Famgmrxm L'm.,
BwGA1;cs;2z;&       ...RE:sm1szr.:zm':~s.

{By 'Sri A 2v*;5:3r§rs:3}u~§&aNA Ram 35 an B :5;
mqs.»mra.a;?,ar;,xmATE3 miss: 9;
SIZE 1;: HAN%i'&I§'i'rIA.§?AYAPPA§ HQGF' mm 22 a 23;

 % kikk'%?z-agwm-*mm imam mvxcms ma mm 22?

9? TI-$2; zsfirfimfwafimz ca? B§DIA mama as QUASH
THE ~aRDE;::¢: PA$$EE? BY TI-m R3 DT.5.5.200é

   'cozW'm1m;3«~m mvzsma xwmzgms on Tim gm
  '}'}Eg_ KARHATAQKA AELLATIE TREUKAL
[*k%%%gn*£*%¢9.A.4.2:sar7 vmvz 2%}¥ZhIEXURES~F' RED :3 as Tm:
%   Erma Paocsssmss IS A mm as-mrrro

PR.QCE'EE}.'§GS ARE A RULLYIY Afifi IEERECT THE

 ?>-_ 'RE:3mRx3mITs Tm PM 'Item cosm me' Tim
 ~._FR't'.')CEEi3IRGrS TI*R%GHQ¥}'I" AHD GEAR'? SUCH
   ,7D'I'i"ER AND  E RELEF8 AS ARE MST.

Ti-I13 PE'I'I'§'§€.'.'3§ Sflliflfi Q25!' FGR P%Lfle'II§fiRY
EEAREIG -- 'B' G  'fi'flS EAY, 'Fifi fififfi?' MADE
THE F'OLLQWfiG;



 REBWHE Vuwflwmi Mr" mamnmm mmm 1-..wWa" W- mmmmm MBQM M

2m  

QQBER

A Writ: Fatima by §%s_ $1523. Whcs am  _ 
xfixmndeum in a  

Rmpendait-Joirxt Rgfiaar g;>f_ 

Arbitratiann Cell, Bama1are:"'v%%4zrmVfig3_1% 

ragamenizatixw cf   who

2.   92' am V
   legality :3? the artim*

dam 5;§.2s:;r:a5pag§[gd%y%'m%:rye Joint Rwnwu-ax af Co-

as-'-.

apmatiw    in JRII)}I}"BF['3'732[fl4-G5

 'F' in the writ petiéon) and

  M 'gm dated 9.4.2097 pmwi in Rwisien

 

   an tk Eve of the Karnataka

 at Bmmom. M Rasriaien Petitnlon
A 1 '   rim pcrmaat magnum came m be aimmmx.
   oftm ordw 'm proeluoed as i§.I  'G' to thia

:3. The1aga1g'sundasaughttab¢urged£x:&1is
writ pefifinn umm &X"k:5 }:8 22'? of the Comtfizution of



$ww

Va t«""nI:'mta'-"m an

India ea behalf ezf tm patitionm-3 and as» aubmitted 

Sri S '.1' 311431, 1earz'n-ed Cstaunsel ?m tlmi the 

preeech"g' befcxre 'tI'1fiJOi1'1'f: Regswar §::;';V gt   u  

rasaalution of the diwute umier  

Kamatalea Co-operafiim Scaei¢'E:ie:é_'£!s;j:t 1$?a:a :a  

the eye sf law as whm1  
tlzm pcmicners' fathm   and
tlm prcnzeeding be;r;ga 1§u:;ii;Q;n% law, no
fixrthar ord~r:::ra,:     of; mudiify the
daacripfi:n1_.  flue pmmaings
Em in the ieyefif the Reg-may and

tm Trib1z;1gu"§.._}1gmeV; '  an ermir in m  '

  the fimt rmpondent-Eazzk to

  filad mam Ordcr 22 Rule 4 1:9
   ~Bank*ht:: bring' anrwardtmmusmt
C,,,,.4._'p-pfifismrs'  as m: hairs in pxaoe 92' the awn" 1

:4-.Af:a'w*'basi::fa:cm1ead?mtct}mab0ve

  "patina am: in ma samnd mum nfiitigatimtn befam this

Cmzrt are that the firat 2-wpondmzt-Bank had mt

mtaina.m§£ntfiat1wfathm'ufthepe$:|hr1em. Cartam



'"\U>'¢»' w~m.wmmem £!kWE'& mwwarw wt" mmmwwwofifim warm LUUW aw rmwwymm Ewimfi W

remymeztt of the ban amount. it was d:£.1e_  

 t 9f the berrowué     

raised a dfiputae and the mattm   
Arbitramr. Tim claim petitizm'   gafad V%

had rauibad in an awmfd. It   was
aeught. is he axecutadg   havhzg
rw.&ed the  of ma an
appcal 't)e:ef:31::e.~~'   Tribunal and
   2-aspandent. 
appeal   of the erdsr dmzea

1e.5.19-99  Na.12Qf19'98 (Copy

jg; tn the ma-. mama) and the

 h.ag:i  mmaaa 25: the 91-Wm mum-iv.y

    the ex-pa1'Be award rm» homzm 3. ma
    £5 deciéa the mattm afimh.

V' 1'31' The prwfint Writ; Pefifinmmn qzzwtimsmd, that

 k %% m¢ m w_p.sa.ca59?12m2(cs-RES) filed befuzam tlxis
"cam-:, wmch mm as be diamssm: by arder dated

29.2.2062 (mm? praduamd at fiI}I  'D' is the: 'Writ
 This Caurt  %.a absmwread; that it was

t/'



wnwwuwxmt "9.wf5"§ flu-m""€M"*MM1m'"*t1:EAF'"\7.l9£'€v.lI9"€z ifi"i§$V3lF'l£ MM

spam ta the Writ Pa  ta ralm afl 
mm' by the swim mm' W  
ormma aumorigv and $1 'chm 'w=ak e:M:§f  T  
%.dj_,,g the mawgnmkfiimyfi gm 

imtimma mam: me  j J
bonaficie nzistakc am' the

an :11    am an
a;apIim41:.§§§:i'VV  V   ' ~V§i_fstA '._.§E£§fiandcn_t-Bank unstim-
Order    9 3f mar: axfi Smtion 5
of tha   ajkswed w the: arhitzmc-r

    13.3.2001.

*2'; 'V  in the or@3.a' ' I  ,

   pr;-;a¢e 'x 1§; ffézit Petitimzers as is tizxaeir trait, wales up a

A x %  ané rm: presaz-M Ravisixm Pemn am.
    hefam :21: Kamatalaa Amnam '§'r£bu.naI
k A    that the ertiar as gamed witiwut awarding a

proper' oppamniity m fixa pt-mam: petitimnnrs 129 $3 their
objerzrtioztm et;c., Em 'had in law. 31%  t fiunzi


V



awwnewmamwmm aruwlm MWMWE WW fififlwfiiflfluw WW3"     flag

favour with the Appellate Autimfitgr in mm emf 

mdm' dated 2?.8.2fl(33 paased in 

Hc.97j2002 (Copy pmduwd at    u " ~ 

Petition; and the arxtier allcrwing the 

Arkaiuatnr was set aafie     

to the cxrigiml autkzzritf to  
far brirlfing the lgal  Tltzsc dccmed
Vjiriahzlaiah   as to
the   pmcn ia ab-
izzitio-void.   Lixppurtlanity of being
lmzd tgbozh %/       

&~ .. x  'finch hfimry, thfi appficatian

   1.£1;'__ "" Err nrdmn cm 5,5.% and the

 to be ailowed as pear the order at

i   'F urdar yet agahzt was qtwsfiszwd before
'   But Witkmut sueawa on this aexasion as
K «  dismiasad the Revéaian P'e1*?Jfio:1 as par its
  datad 9.4.290? {Capy pmaums. at Amzre 'G' to
  W1-3': Hetitinn} and it is quamonsng them orders of

thus orifimal autlmxity azxd the Tribunal vac Anmures
'F' & 'Cr' rapectively, the pz-want writ petitian.

/"

x

V



'W 'QM

as 'w"w

g. sumfimm of $1 3 V Bhat, 
a  on behalfnffiw pea-_:mm is that   % 
immma againm a ma. pm-mu; Ea:

 

which ia a mzllity in Law,  .b§

Order 22 Rule 4, Gmdcr 221%  [ Swmn 5
ar the Limitmrzn 4%.-:'.:t__is anf"z'1.:;c1a3maxt-
Bankwas. aim?)-5;'   mntizrrue the
33191'!   whiz had already
died being"   am mmdm, it is

-V  the prez-mm arétzxa 9f the
 mfi as amhe mm are: aquafiy

 1 k%m".k%tI: 3 saw me aabmmm that deciavm a
x «  cfthfm mmmmmgh an Lmhsch was film'; in
  _ if1'w%gar'n of appslieatim, mm been allmmfi witkwut
 ,vir*t11a11ypriB

t£s:pe't:£tfaoz1.ersr¥ghtt:ad¢fmd the  whbh wag
@1'1ty of the  I§ wifich had been he-augktt



amrmawwwrwwrawwm uwwaw uwwma we" mxnnmamfifl nmm LUUW U?" K&fiWfi'¥"5M(& Mfifigwi Cfi

agmt the dead pemsn, 'fimrefcra, aka the 

badinlaw.

:1. In supw-2 crf this submiséfibn,   A

rein' nae on the 3%' ' ism. Bmch da>£$is£ mf§.'Tef

Caurt in tin: me at cmmmv
um:-ts, mmm, xe§§1;_ed  * 
293 and axmthm'    Caurt in
the ease of   aemct v.
awmmm  in Am

12.  the Divisinn Bmxch csf

   vim that a suit imnzmea

 yeratzxn. ia. a Nullity in law and the:-mm

  under Gxfiw m Euk 4 ram: an

  fim Order 5 Rule 1? am he ma-mm' ed in

A    M and diamiasmg the suit. along with the

_   far such puz-we was the prep&* warm: csf
 ta1nm1byt.hetriaICo1zrt..

13, In tm dee$im:3. of the Suprme Cam': in
Mfsfishok 'Trmzsport Agerwy case, a 6% nbtairmd



:1: ma xmwwwwwmwawmt K"H%m'M"&1 WM

:16:

agdm the dead person wlrml waa sought ts 

mmcttad warm the maxheim, 51-. was resimd f  

4 readwith Rule 10 of me, while   

tr:'IaIC;am't, it hafi been    V
Rmzann Fatima under    
was agin %ed by thé appeal at
theixmmrrxzeaf the   the
Swim Ceurig    Grder
30 Rue   respect of the
" not a  - 'p
cc:nom":1etc:uI,;\\/._VM% _   .  é
   Ran, ]aa.rz1sex1 Ceumal

 fir-at rwpomcnt-Bank weuld

 '    that the gresmt writ petitien is not arm
   by the High Caurt in an Arfwle 22?
A that 'Elm {Eda pawad is may an an IA in a
  pmmafiing; that a. writ patition alacufi mt be:
   en'bax'mir:;ed for fi1t  at m sta.gIa§ Whm the main

maths-zr fa afifl pemim before the arzigfitlal amfmrityh



W W" "W"-nwwwmwwm uwww H-uwwuu Mr nanmmémtfiafiu WKWW V-...UUi'H U?' fifltflwfififlfifi "WWW $3

:11:

:5. It an aim aubmmaa that the 

tmugh was agairmt 11% dead pman wfhnm   _

caw ta know that trim pcrscsn wag  u  

wmmfive shew have hm;   
pi-swarm had} been   %
the Bank was amt havizgfihe  of ms'
the pmon; that the   u of the
4mm pasaan.   by the
preamtit W1-it  tmir
@al smug.  pamans and
in such  gr  the legal hairs had been
mugm  fif the dead persmtx, the

   ths claini petitimi was cured

the eiaim pefitisn against the pt-«went

   withzn' 1% mm' him of law'; tmt the

   tlrmwh wag mt twxablae #1 has iniua1ly"
"    has mu cured, than anly legal

 applicafisn was filed am the lam}

 applicatinn  allnrwed, tha paramzt

pefitismm ware subatimtsd in plaec 9f the 971-g'nal

xmmndemafisusmnaflmthfimaxnaofacfionm

 -

Wfi e\wMwm.tt!n:r”vaH”§m\m”& nmuwaw WW

«ax wwwwuwx

:i.2:

term efthe impugmd exams are scught to be

from the Judi nf the fiupamfiourt in ~12

«pa-ua in Am mm ac 2&4,

has firawn swfic attc:-sntien £6; V

we men we and in the the
suprm Court in um #2:’ and
cums. in. that
was alse, jprsrson and
that the ‘ ‘ came
ta m®%mu§ m§%af gm dcfmaan: as was
agi xx”: the nafizze that had

and that had {wen

Paatal Shara “A&d1’me:’ci&* 22 Rub 4 of cm, om umcr

Swfimifil azfl 153 at? CPQ. The trial Cant’: u

nmrwnmawwuurflinflfl flihfiflifi VI-u\’*&t9*M!’fl’&% NJ?’ flfifififififilflflfifl

:13:

both the appncaciom bang cf the view

applimtian Ear subséttxtitjg aesendmz $03.2 m;4 % f _
ml hm and tha éarmiant j

the tiw for a suit an the

Thserafora was of the View
Secticn 151 carlnot be the
mm all applicatiom ‘rm
mam had been filing two
Rmian Pe£:itia,:§s Am; ‘clue Raxaiaim

the “tlrxat the o@1a’ ‘ I suit

wcaufi ham’ ,3 an the am gr fi.l31g’ the

proper View for the mson, the

5 at £1513 Lsmimion Ant. would
afthis mmm that the appiication £91′
ham. allowed, wank date back {:5

_ A’ gr smssmntm af the ‘ ms the suit
bear; itiafitutaé within the perm af zimitaaian fez’
‘ ‘ miief an the pmmte, the trial mart was in

diamisaing applimfisona and ages-rdir1glv_, allcrmmd ‘Elm
Rwkivn Patitisns emci the app1?m’tis:3s. Ayirmt. such

:14:

erdara oftm High Cc-urt, flm mafia: had beer: carried to

um summe mm by fin dasamaant, the f _

Cxourt epfixw that the addiwn of the =

aacmn {1} of Sectizzn 21 whfich was net 3: ”
the Limitatimn Act. was and had

1963 Act no cure sugh a

arm the: Caaurt was aatiafied
partiw m’t1:m~ as p ‘fi§ to a
miatalm made in tr:

correct witkmut, af such

mmaaxy stage and thc

prJ:*m1m’ him as? K ficrfixzsn sf law exwhlazi

as :2: Btlit, which had been

tht: mwly mm pa.-rufm as t.’r1a.1gh it

grow’ ‘zmI’2’I15t:i1:ut:ion am Ema}: is

vfiaavifinrx, tbs iriai Ccurt: was in max fa

the applbnankn an the graursé that the

mufi have besen barmd by Lam’ .tat£9n,

that the E-iighifatzmrt hasmlnmtime mzfracxtsriew

and acmrdingly afjsnmaa the appeal.

»vsm’«’x\ wwwmu mm ww”uaramawa”‘¢nafl”‘M€V.fl’\ aunuafrl uwwnl WT WHKIWMEMKK WKWW MKFUK3 LN” Ki”-5%_%_§§fifi«§,§fi&%fi&

:15:

16. 1: is this amman which 1’3 1-aim apex’:
mm Ccmxmel gar the {amt zmpnndent-Bank _

that the appfic-afion kmvkg hm bfj’ u ” ~

autmrity as well as the
not only by the Judwnt «sf v%
am at v.

so 2324, but
aim by the 3tatj.;*i:a:_fy 11? :::f the
Karnataka Aaentim
is amva g%§zfar’ @ 1;+s§ectiarn (3; of Secfintt
11?, whigh _’ 7
is 3 my :9 the
to mare than one reiief :31
‘ . the mime of amen’ mm; dam’
k«w¢a5ga,fwm reIi9_,fs; hm rfhe amim m
‘7cl:zimfi§;f_£*;I1s1xc:v}z refiefi, Iwshail netfinvwd
V ‘#5; far mm reiiefsai fimiwsci, wcmpt with
A. , fifths Rwfisbww er arm mhwpazwrz

whom a dispuha £5’ mm»-w fir dwision
wxdermmbn ‘F11′

it is submzm’ that in ‘him mm’ sf such proviniena

the authozrity m pernzdt tm additinn efa new

defmdant car when instituted in him mm at” wrong

:16:

ptfificfi text ads! thc fight pcrm at any ataga sf
hm:-zag cf the dfiplfie providad that it was _
bonafide mistake and in ma pmmr, A
mam bm% am as expbiruad
apfiiaatlms are: W33 sustains-;:i_ 3
wovm if mm um um

thwefiom submim :16 i$_ _

1?. comma:

£31′ the first gubm am the

addition ‘ as Raga}
jusfi.fieé an gm; as
the positiabn af guatantars and
nt in famur af gm Bank,

Vfgfgaymmt and ware wimmaexs. to that

fatihm; that they are wmpwd finm

J

t9 the ecntrary and if 9: pemn ears. be

g ta’: 13:1 their awn mm as d t, it mafiam um

VT if they are dmcribeci as mal haim afa ciawmaad

xwuorz. and fish:-e submfi that Im m is

mwmmmwrflurfiflffl E”‘HlQn’?fi”l Emhdfiflfig ‘Jr

:17;

18. liomally, 3% Ccsurt wauid mt
such wntenticxzm in a petition unéar Arficie

Comtimtziem of India, wen the ” ‘V

prameclings bfiore the

quwtion is tak¢1’1 up for

and 33 submitm by the
pefitiarm that the Vdaad parse};
:15 a Huzlity’ 53%’ ._1awj=”‘ gumiminn,
madifmatiefi, mm: ha

19.’ in law mt dehatabie

any ta “‘ixsf$;ki’v€erith;ari::;:; that pramewrxg’ agmrxs’ t a

dfisad’ Kim in Easy. Only €§1Zi$fi£.!1’i is in what

T3 atifi Em mam’ ta.1z’mc1′ aad

_vaMa’ A suixequem &s*¥:iz::r:…

_ V L329. ‘I”1’w @103′ d1’&’W”.£’1 by Sri fi.
_ Icameé Gamma}, far the frat rwpx3nd¢nt-Ba.r1k is
V W1m1 once a party is ad% by way af 3. t,

subatitutfiosn €131′ aafamwrka term asf’ tbs provhfiom af
fltisn 21(1) much date hack to the

S?”

/

/r

x”‘\auM”m ml: WM!» mwwwm WW3: mwmwnnwmamnm I”KiH£€Wfl WM

:18:

data: af tithe arkyéztlal ixfifiaiimn $1″ 13% .’ 3

therfiare hwxm valid im an autfifiy whfi _

eitfm” aptiy agzrplicahia er éjmcw =
pr%t 3ituah?o¥’1- Qlmtisn ia nut ‘«
pmeaurmg er the naturzz 5: u
rwponximzbfiarak maid
meurmeras iitbed ‘m as fr:

whether it had .

should belrmfi m:.§e=
ammpm.m;, had tlmemselvw
soug}:r§’t:.~ hgal rcprmentativm :21′ the
appea: befisre the Tribunal
a men alkwad and tha matfm’ had

tn the firigizml autimrity fixr re—

fiéisx an mazrzlrk If such is the mrfim

the lwl rewamntatfl an mm?’ awn.

VT , rwm’ im the: proceedum’ an bgal
:repa’we2″1tafi::fi, The queatinn is um: {me sf

mm aa lfial mprwmtatfim, but the qumfmz is as ta
whetfi the cxriginal pmcmdirxg as irmtituted agairzat a

%’

…. ”

ww”H “MW” wwwwm WM awmmmwamwww I'”ill’IW!”! muwsu VP” amamammm. %'”$§?£;$i'”§ QWUENM CW5′ §€t§aRNfi:g’fi@%& HWM flé

as its the vafiéitf’ caf the

:19:

ficad peratm was a. xzzullity in law and if an

has been gut aver by any ether

law.

22. Even fer a 1%;

canmd that the 0&1′ ‘
fherefam nathm

23. In respcmdem:—

Bank has mt what was»
an pemson by mung
the ~2:2″RuLe; -1; Grdcr 22 Ru}: 9

of ($93., Limita&n Act; as even.

” ..~ r an recaré as
k cm mg matter having been
W 1- m*a1 % $5+:r;§%amnase Tfibumi. The qumtinn 53, if
‘_”_;__. a;zch pesitian af tm proowdim befem the

A 3 — wimm tame was any rma say the m-imam:
as mail as tam Tribuxaal E have egairzed on the

3-_ wI:1i3e

examming such whsfiy uxmwwfiaxy appfimhiona unda-

:N2:¢£WmW~«*”‘va anwwarzzh Wmwwmi WA MKRWNIWQWEJMFQJW lI’1fi\¥N”E flaw’

s:< 'Wwn<vwrwuv'wmw

:31:

order 22 Huh; 4 er Rm 9 and Sectinn 5

Linlitatinn Act.

24″ ‘I”he mum: addIm&:f:éi5AA»V:§§1.,bf’?-31§}f_ ,&
rwnécriis that the

not suppazrtufi by the .

A.Madhuau€1hana c;:§§i;,m1 em

autlmrity

for the far subsfimfinm.

af 3 13.3., eafidixg af 3.

plehfifi though such adding

cafths p%a.;~:y%§gg:zsg1ga¢r peaifiiafuma, it ahcmld be team
. . . . . .. ‘ 1d’ A in law, wag mhm*’ warmmnd

iwaitian of law.

appfiaatimn F21:-$3 an behafi’ cf the

44 A’ A,t befare tfm Arbittamr mt one ‘ea add the
” it: their awn mpacity as partm tag: the
i.e., by way at’ suhsiitzmbn but may ta

class:-ibe ‘chm as lagal repmmtativm at’ a dead pm-sun,
apmsonwhn haddisw e:\am1attI*z.eix1itiai:iar1afthae

1- mmwmmwmm Vamtrws ‘6’i«$””‘|b£W.LtVfl3f””&.Ffi3″’65l\aU’I aiswau WW

:22:

preaeadE@, the impmwd erdws cscmld mt have

chma as am s:a1&ti:t1g the arigizlal

It *3 ea dfiwmt maaer if the Mp-».f:1;:’.tz’;ar;~§’&’*a:;-i u

have been batsught an mm in éa§pa§i;§”

defmadanm am: as ta whemmjkzmzg
way mama to the bemfiaaf ml the
clam: as agajmt than what was
athamptad an the’ cf anfi
that having ngni; claim the
bmu; af .i1’7[3}(d} of the Co-

capezrative Sgoégfimifi ‘ V’ _ h ” ~ ‘

:23. ma §r£§e abmae: diacussfian, than Writ

authority! Ammrurw ‘F’ 85 ‘C? are

quashed af a Writ :31’ Cafiorari. It in capm ta
its plzraue the matter agaimt; ti,-1:5 prmnt
VA anly in the wdsting ummcity as lqal &i”rs,
. w*%:3::::h atatua p¢r.i:;s:onm-s flzmtmeivaw ma dmcribed in
mgommarrmumzmmmim raurzdand

itisalsamada ckmrtmatitfmcpmtotlxcprwentwxit

petit§mxIemmurgeaEEsu;:h1%s9zfimi::naa51:m.ybe

//

23
opw ‘ea mm in the faxrtkwr gmawcifims bcfarc
Arbh1’at:ar.

Sd/-5
Itxdgéj ‘

Ev gfiwfigfig ax; x§§§.§ $55.: §xu.§m#iI$¢.:u.§&.¢s£….%e.n 2119 ;..:..§_. …..Zi, …:?.§..,