I us.” I wvunx I-1!’ RHKIVIQIRNR HIGH C
BETWEH:
-1-
amen THIS THE 23?” on car: %%:a::2g3%% f ?
nmromjf
11-m HCJEBLE ‘
I
SEI8GHA!l1{&’E;,1lT- g
new Anciurg * V
~
KAaABAHo33,1 ” %
KUHIcML.?Aw§z«…_’%’%% %
mums
munHAv.am % %
mm K 1,: SOHAIIHA
[mm av ma mummy
% V’ “$3111.
»:5t.’mi::
‘ .. n;f_.¢I;’rT*:1;£3*.!f£ti;.-\1m1nIALLY
Lk wmgzxanmmcr
masmfi mnsmx
amt: atsommm
: [~.RE1’. Hymn mmmx. emnnmn
sfm:u.sonAn1m
‘”AGEDAB€)t1’1″!YEi§1R8
nzxr mrrmnuumv
KASABA HOS!»-I
KUNIGRL TALUK
‘TUIIICUR DE’l’W’f
PETITIONER8
[By&’i. : B N GHIVAIINA &A88OCJA’I’E8, NW8.) 1%’//4
no-mason -Ifihlhs
unuu Ir \n.:I.u\u 1.1: n.r-uu1ru.|-‘u\r’\ rattan \Jl”‘ RHKIWHIHNR “I5”
1 suruaxammt.
wmaumuzmxcu
aemnmauraovum
mrnraunmammrm V
aanmmm-560035 ‘
m L.;. rmmmmm
TI-IE W211′ PE’1’ITI!4I_T_i8 FILEB UHDERARTICLE8 226
AND 22′?’ OF 1% GFVIHEE PRAYIIIG ‘DD
QUASH Tm 033321; 2a’;5.2oas,;_ THEEEBY nmcma
‘ms P::.”r1frIc>1a_’n:riT3?aiJ.1 GET ‘cmnnnnn To court
on 5.5.2603′ mars’ Lfisazflma : wan. ram?
JUDGE A’? I!iYfL};w”.C.’E§l{).151[ 2006 wmcn m
‘fats 61! FOR PRI..H<} mm DAY,
% 'um LIAD$"1ffflE'®£JaOWmG:
ni' the writ petition.
1 2.k%'Aeoor@, rm pemon is dismissed as
3d/2}
Iudgfi'