EN ?HE.HI&¥ €333? §F.XARR§%KR AT 3AN$AEQR£_
BATEE $533 rag 3″§aa§ §’§avaM§§§ 2§lQ’ FtF_
FRE££§T
may §§N’BE£’MR.JU3?$€E vv@.5g3§é§:?}’°V ¢’
fififi .
may HfiN’BL£,MR3JE3TIGE g”v’§é&§§§mgx§ “V%
w.p.xa.34345K2§zfi {S §az3>_ _’%”
n-_…,…….,,…………..»..
SR1 xgarya narx
sxe Kfilfifififi NA:K’w
AQED 52 YEAs{‘ ; ‘ . 3″
WGRKINE As $¥fiE$iQEEX§E£v_
are EXECUTIVE $H$1H§ERaj’ “° g
93 n:v:sxQ§;uTUEEUR«_-_ *«w«’ … EETITIQRER
{By Si: 3 vi:£y§%S§A$x§R, 935103 CQK§SEL FQR
gx;=g v RaxgsH_saz3 & 5319 R§E?S§
Afifi :»
V»jn_s§aTEr§F_KAR§&:AKA
,-any BY :33 SEfiRETAR¥
~A=mE§AR$MENT SE ?ERRNCE
,v:ma§§a asvnaa
B5RQRGRE~5é3 ea:
bi
=x”‘w$HsCQNTRQLLER GE STfiTE AEQQERTE
-__$” 32903; QAQVERE Bfifivfifi
B%§G£3§RE~56§ a§§
u “3 TEE STATE 92 KARRATAKA
RE? BY SEflRE?$&Y
EEP%RT%ENT CE ?§ELIC flfifififig PGRT5
ERB EELRNB TEAHS?GR?
Vififififlfi 5QUDHE
EANG&$QRE*5§Q G31
é TEE IZEEEEE’ E§€fGI§E~3EER.
{CQ}’Qv{§’%€I$$s.’I’E$2’~fS & BUZI$E2%”G3§%
K R CZRQLE
BF:I’§GALi’.§RE””§§€3 33?
5 53? K azggavayaz
acaavmws §UPERIH?E§BEN?uw»,& ,4J.
aagzcz OF THE CHIEF Emézxfizay g’ =
HINGE IRRIGA?I$R 3Iv:2I&x’¢§§Ur§j’ 7″ ”
EYSQEE
6 THE EXECU?I¥E ER3zNE§a ‘_ T” :
PKBLIQ wcaxs BEPARTfiENTmBE§ESIQR»HH/
Tfififififi ‘_*a .1 ;_”,»,},_RESFOEDEfi?S
my stat ‘3I~F–E.E%i$’z.. 7%
THIS W}9,EILEB;§§fiEE fifimzcnag 226 & 22?
02 $32 cefiswiiurranfer KNEE; PRAYING we CALL
FGR THE~RECGRD§flREL$T1NGV?Q~?HE zmyuawzs 92923
€SfiEE?§ Earfia ga,1a;2§30;9E KAT Efi APL. 30.
55s4;2§:9 VIBE AfiEEX§R§_§, 2325325 Qfifififl EH3
sans xx SG_FAR éS–$HE”REF§$kL GE THE ENTERIM
aapaa as Pgazgg xx Ea? ETC.;
.ffiIS §E%X?:§g_cafiEN§ SR 333 Emflflifilfififif
= §Eaz$a THEE 3A${‘v;@.5A3HAH:T, §.; Hfififi TEE
GEBER
x’*$hi% writ getitifin is filad by the
‘Ca§§iiéant %afar$ the Karnataka fiéministrativa
” f£ibunal; being aggzieve&T by the iéentical
axdar pasaefi in figglicatian fie.6§Séf2G1$ datgd
$G.lG.26l$; wharein, the Exibunal has §aase&
LQS:
fat
idantical. zzrdar daciizzing the yrayer far
granting atay at the atage af ismiirzg vI;ai*,»».t,’i.*};:;,ja
ta the» zasgandantx mi has diraeteé
apglicatiens and similax ‘V
appiiaatinms ahmulé be guaatiafd ;a.f;t’7veiiT, s9i’r:%i::¥§.___s.a§
natiaa. Petitiomz hers-i.n fi3.é::i ;¢£pf’}’;¥.,’fa§,;i;a.t_Vicz:
befcszre the Eetxnataka 2′-‘:§;fi:.”x3;’;£:’z-2tflx’a*#:’i2.*tfé_ ‘;1’z%Z§bunai;
being aggxiavazi fix “C & R
Rules mi fiihe erdez 13% aypliaatim
far stay fig ‘the petitisn. £2′:
$.13. tiéaa Leamagi Tribunal by
wider aftesz cczczzaidering the
.–vv.é_cs3nf.:é§13f3′-$.62’; $15″ «the» Gamma}. agpearing far the
‘-..Ap%%z.;’.*%::§.g%£=.__Vfikfaefirved as fel1mam:-
V’ ‘.V-*?’£*I§:#rst.f$r9, at this $tage, as
d$:;’§,3…i3:f§:Q its grant stay.
” £238 mass appzicatim-as azzd
V._» §%:.imil&r zsctzzzwatad a§g::.£.£:::a,t.£m’zs after
serviaa sf zmtiaafi’
Thfifififfltfig at this staga, we dsmling ta
9&2: ant 5 tag? .-,
Li*”1,.:£
R!
th
2. List tfié applicatiana and mthax
simiiar afinnectefi ap§3;3£.z.:ai:ie:3ns aftar B$u.’t.’.V”V_’aiL’T;8
at natiae,
3. Learnaé Saniar fiaunsel agggfiiifig fa: ~.E
the getitienes aubmittefi théfi th¢:$£&$£V§f §fifi ‘
reayandent may he alazifieéL_§srmiti;§g. fihé
patitifinex ta yuraue the a$§lica%i§fi $9: atay
after sarviae a§ fiotiae, 2g$is2 shall ha
cansifiered ind§pend§nfi1y. A ”
4* zfifwyifigi*fi£,”§hfif:iimited submiaaimn
mafia h§_t%a’i#%mfie§V$@$iaz Caunsel agpaarimg
far the fi%§;tg§ge;sa§d having zsgazfi t9 the
n.fact”§h§é the §:i&unai at thg Stags af isauing
V nm$icg~t¢ t§e_rasyondenta faumd that nc stay
ca§l§ béf 5§rantad. withaat haazifig the
‘ _4’za$§§fifi#gt$, it is cyan ta the patitiangr tn
“= fiafiéfia hia agpliaatisn fa: etay after the
“» “£3épamdants are aarvad afié the saifi
u”a§§iicatimn ahail ha fienaidered indsyanfiently
hy the Tribufiai.
:5:
5. Eazzcardsirsgly, zmdax thesa
csbaervatiens agpiicaticma azxd writ §e3€:”l;*£;$:=1V§:$2r;4
are diamigsed.
c:§*