111
m ‘rm HIGH mum’ 01? mkmwmm AT
DaPa’I’EB THIS THE 155* BAY OF HOVEEBER, Zfiifl
BEFORE
THE HGHBLE me..ms’rzcE T_
* o 1″o En:¥;;:5e.Es.’, * V
£
1 sa:uTMAR1swazaI:-‘:;owI3a””- ‘ .
Ea.nvGAHnmcoLLEc;r;’em.a1F! _ ”
KGDMD VV_V_’V_V , V’ V ‘
aansawnn 5′-.–m1_ao3:A’
2 1=’xza3Fnz..,I:t’x.*3fmV__–_w_ M ‘-
vxcs mmcgmz J
:3n..n.n.Aam*3:1:,;i:An can ” as gnaw
HQ .33,
IIEGBE TMGAR 3.532;. mm
B£kHGAJ;£3.RE 5;t3i:?%«3_ * ”
– .3 $81 mnn*n§mm*A.viAnEYAR
. ‘2’-“mr2:IPfiL
» ~BfiE%&’i§fA~”¥,E’R_EE comes omaw
‘ 1s’.aAR
. ‘x,«§.s;9as’r,’Koma
_ 4 “smA’1§g-vsé”vEna.a1a1I
PRENCEFPAL
.A _5fiR”\.”01′.¥KA’!’A LEW’ CQLLEGB
” * R’.Q.86”?, V CGIEPLEX
V’ –DR.M.C.E1}I EOSPFIRI. RDAI}
BANGALORE 568086 PETI°EIOR’TERS
{By an s HAGARAJU, ADV.)
2 mm REGISTRAR
nmearnona Uxxvmw
2 THE Rmxmmn BfiJ.&.LUATIO¥t
Banqamxz wmamm V
3 ‘I’fiEVICECHAH1Z3EI.I.0R
4 mznmscmmw -. é
mmamnm
5 THE sscnmmkw-‘m
HIGH rm snzxtxamm .1:xEmI~:mm;’r
Rnsmvrtnmrrs
£5i?._&~i M miimr, snv. FOR R1-R4
M’.f.I3’V.I«’r’.\:GA’S},’*,£_IiE4E-, am? F912 25)
‘rams PE11’1’I C?«K§ ARE FILED Imam ARTICLE 226
– am.) 2»2**'{ C§F”1’HE czmmxzunoa 01? mm, mme m QZIASE
.V mm’-rm as’1LLgz3AI., Amxmaavzmt: mm ‘arms.
V T_’:;’:?:1$$ x¥.i’i-:.1f:1″%;.=E11’1zoRs came on FOR mxmmm
ammia ‘B’_’-.GIE’§iU1′ ‘Im um’, ‘:35 com? msssn ‘mu
mnxzqwxm;
ORQER
eoumei far the pefiiianem has filed at
VT aeekng’ perm:x3e’ ion nfthis Court in wxthcira’ w the
3 paefitiom.
‘M,..»—-.»
‘E
-3-
Em mam is placed on record. Writ ~
dfimissed as withdrawn. K0 tzmstm
KLYI