CID 0Ih"PII !I'l'l"I'I'1 I flflffljlflfi AIEAIREAI 35$
us u1n- mu CUJRTW xinnunnnnn Ill. lll|.l.I\.Ifll.d'U'fl.l'c
DRIED THIS TEE 10" IIHY OF MRRCH
nzmnr. %
'11-m HON'BLE Mr. JUSTICE T &
u:1:m~nIr.'rrnn1I 1w.._v2*:?:-*ifiV£'iia* e2nrmI7,
nioé Ihauan-Le-.
Sy.!ln.23, 111 a2rs:a,m;, % j _
Ilfifln '..W'I 'J76 .
NIH. nwmrl 5, Irlq'
Gadwal Road. 4 =~- ;
fiepruoa:r1tca-;i:'v:_xfitni%'i:nger_ 1 mfifififsfi
%
Rfldefif 4' % IiGfifi;1'?¢!i01IlI1'. .
;'%e'g)i'aiaz11;afi 'u'n"r:-,r', i'*-*.s!'m -3:.
'-1£IVA_.._' 1"-'.91.'! V '
;:sn'n;m..':.
%%G.ch.w% ' nan £91-R2].
~ any is "led - nan _n..-.-g 22;: gm ms: eftl.-.2
AA .-__Cnz 1M.:ituti::n of India pa-nyirq in direct tho ruspondnntu
' V. issue npeoini 'Lioanneuja 7'2-it oftho e1':'":.
"l'h'I'W.Pcn:m'ng
Ann: Irhn, ('nu-uni small: 9-
V-5".' 'mi 1
Iain}, use
on lhr
$11..-'9'-.:"=-:
m.H.K. , lanrnnd 'n
directed no make notion for mopon§§§.£'
2. Evan drug' _iIi"fil_1:udvi'A:i:?Avp1ahm:nnryv ' '
haarim, P.KaJnnoor.
m.-mm mm T mmi
1 am! 2, the matter
in up 'fer:
fifiwifi was fu'i"Iu':m'ari iii'w.ur""'
pcoeauim. rice. para boilnd rice and broknn
* 19.07.2005. Sufina is-. no say am than first
'l;vuI-:1 -Iv-vial nmflnr 1'I".'_rfit fin 'H 991
'E u..|M.u.5umu
'M if OUTjITj fifi Til '9?
ncooniingIaowhichti:epohcyai'p'tinnoi':'|i"nn's'3
can an the flood prooeuirg industries was brought"
-//11/7
./ ' -
aiaout. fine petitioner the ox
rulptmdenus 1 and 2 inW.P.lIo.17'95BI2007 Ear
a direction to them to ham market
carfificlte to the indunugr as per than
LIX '|arU'|al.llq wauw illllllwiflll-Q his llllfiir rug.-vr
opinion that um--raw
APMC Act. in raquimi. mm ifimm. mm.
the quantinn of not iris.
31.1.1
.1 to obtain
:4) offieotion 65 of the
i order. Pursuant in thin,
the applioaflon. copies of which
rwnnahnrihnol ‘.” lI’_¥._ and (1-. Thu a1-hung; 9!
p:Ip_.?Iu’Iul’ V an-In ‘ u—u–u —n -u-u–u -.—-ww—-
I__A_I____
LA “9 that. apphunuonu
mud»: on m.12.2uo7, the town!
in not processing the name.
.1 I’.l’….I…– annual in Man Inn} 0-Inn!» nI1aIInI1n1I|f in I’ A
‘T: .l.1iH»Vil.I.’ I-Wlil IN HIV IE-Vb lnlullllr lib!-I-Illoliuulian Ina uav
order panned by Court in “fi.F.io.i’7§53ififii’.i7, tin
petitiunar having made an application hr grant of/n
‘Wit
6/
4uA__n_-n 1!_..__.-, L-_…l__. (I__.Ll_-_ fill -10 4.1.- .I…|. .51….
apwimlmmmeuunuawuon IAHOIUJDHOI, U19
second reopondnntis required to aonsidnr in
aooordanoowithluw. V %%
R..*.$…-‘i .
-3
II
B’
I
3′
er
reupncnuon’ tin com-mar” 1% _nppJ'” ?inn ‘pun’ *’
in accordance with law of sh:
months 1’1-am tho .m.@…;..:
file four weeks. loarnocl Ana is "I