IN ‘1-in HIGH ooun-r our xnmmu-mm NI’
1-w—:—- — .._ .._….
n mm min 2″‘ an or nm:L,1_ ée,¢e%.’%T#’~~ %
-uni-an-an
SVHID
1-an aownu ma. ans:-Tm: ‘
wan PETITION u9.%523&”L’L§F M
nnsInIix@.__m’.–‘;~ ‘ ” ‘
433, Ev
9′”
BLuoAI.cR_ue 55o .Qf!.f3 Q N
2 sum.
aem»%’..=-1-. 5:3
.1!/O SRI._8i11*Vl|’£’£tliAR mam
“‘3i3’E*’3TN’5 %%%%% H A
1l(:J”.=62._IfltI.LBBHflARMl 3”’ max
” % .k%nm:_m_.<m%n-use ooa . . .
% s'V<:'c;-a%.".':'*%;%.1:'xA'}§ Joan: ,mv.)
ummma nxnlcmn
KRRNATAICA STATS PIIMNGIAL CORPQATIOH
-560 052
B’llI’fif’Ill’I
. Janna: fig.”
(By 8121: BIPIN HIIJLDV. )
THIS w.r. Is n-run mum AR.’.|!2l:f.’.!J2.’.l_§._’4″2V’.’§_’c§’~;.
227 or ‘.’l.’l-E consmrrtrrxon or Imn,
Quasi: -ran omnn. 131-. 4.5.2004 _
Rnsmmm:-.r, A8 I)! nmnanmn-31_»+.i. V % V
This Petition oanzlng 6;: .
hearing this day, the Wit ” *.tha ‘–
following:
Heard the counsel’ ii .
2. this W1.-it
otferedx” « ‘f 3 as a. ooliaim ai
seuu_z.~ity, ” powers undnr section 29
_____
V is squarely covered by the
‘. –:__ uun'<-uni-1III|.I|-I-1?!
LS: court: in K370
.-_-._–.J
~.Vl . dinyuuuu 3: $33 . 3 . 2'-93;.
the present petition has to 'be
i follawing the Judgment of the Bnn'b2I.e
supreme court.
a /
(V
4. Aoaordinqly, the Writ
allowed. It is always open for
IR
0
E
W
– insg
,__u_
E
E