:5
E
Z
M
g§
I8.
0
I-
8
J}
O
U
I
Q
1′:
E
E
E
5
ll.
0
§
3
D
J
5
2
E
5
E
I
P
2
5
3
I
E
EH’?EE HEQH gangs 9? KERHATAKA AT 3AmGA;$#E_
§&TEB TEES was 3g” BA? 0? sE9TEMBEg;”3§§gf,J
BE EBRE
rs HQN’BLE MR. Jfisrzfifiwfig’2iLL39fiA,»g ,_?
_-‘u
w.p. me.12543;2aaa ;;aeREs§; “”
EET%EE§ : ‘ ‘ ” ‘
53: 5 Hamvxawmfia 3a§~»f« ‘a
3×9 LATE VERKGBR Rafi _’
fiflfifi ?6 22Aas,””T-‘-‘
fiC;&GRICULTURE; ‘_
3fs.sIaIH3L;:,<' "-;.'w}, – 2
§H:KnRIE2E£*TAL3K;" "."""**
sxzxma%§Is?gIaT,$3?=45§,_
E ;*, *»_'{;a'~' ;.; PETITIQHER
{By ari; R gfifiafiugxgg 23$ ERGNSLE, Amv.;
arm:
3 Egg Swgws Q: xnagaraxa
any B?’E$3-SECRETARY
,EEPflRTHEN?HQF&RVEN3E,
. =fi;a;sUILnIm$}”
,’-,§g,B,R,AM3EmKAR $23331
‘j_EA§@§z3g3;;.
2’_€Hs,LAxwTTa:aBHAL
fimxaaxymna,
», sfizgaazyvaa razux,
,”=§fi:xm@a nzswxzcr,
._§3 :23 sscggraay.
3? 53; Exagvagwfiayya
” 35$ LEEE fiALLAPE&
a@§;fix@aR,
3§§ EIRIHELEE;
sfizaaaxysaa ?A£¥K,
sxzxsa fiZS?RICT~5?? 455.
… assponngxws
{By $ri:H.§.$&Tfl¥RE&RAYAHR Slfififi, BEG?)
a/
hflEH’h-lmuuru It’ nun… .». …
mm 91.9. 12:23:: UNDER ARTICLES gizé’
:33 ms: corxsrzzwzrrcm as ZENDIA :EiREt.’.”I’: 2
‘mm 151* arssmwmn 2’0 Arporzif’
mm xmmxas or me; 2:41)
was vars comma; an FO;’3;”?EELI£E.3:fI;§E;i’ fimnme
was my, Tm ccrtrzui, .z¢AnEV_iiz=:iE A~.rca:_.Lowir¢a;A:
0
In th;a”w£it §etifi¢fi uhdéx Articles 226
a 22? ¢.f of India, the
petitiénnr’ hfifi E3§ugh:: $ér writ of mmandamns
directing tfie.fi;ét xfiépondant to appoint the
__Chaix£gfi”‘and “athar Hamburg of the Sacand
‘gezfiafifiagtérxibunal.
W Vi, fh§” Di§isian Banch of this court in
.fi”#;§;Hm,2fS4fG8 has alxaady fiirected the State
a” ; Gfl#e£fient’ ta .roconstituta the ‘Ixihunal5 in
a “~_u[“&§é§:dancs with section 43(3}ef the Karnataka
LX
491}! VNVLVNHVX :10 Hanna umu smu——– – – –
Lana; Rgfapmrsg éct, 3.9%}. fkzarefisara,
csxzéar 21$ mart reqazirficé,
fiiapgasgafi 23f in tarmg csf-v.__f’§.f:g r::r=:*?..ei3;v..T_§;;=a’::*r§1:$efiVL by
%:hia r::<mx"i: :3; ?'?.E7uE*¥'£:g.2'?5=éi,?"2i';'?§'%.5:'
W F~:»:f£'2*;z$'€."§if.Eg3.§*; the wait §v..=:t§._*;"i'm2'~ is: V
,Jm§5m 'MN.m…a=rn.n. KWWM ._ ..