EEG}! CQLHET OF §{AR}$~§A’§’A§{A AT B§¥3*EGAL{}RE_ ‘*£’e”.§”N€3. }2’?{?9 QF ‘?.{%f38
«3»
referring that “if it is fauné by the Gear’: ihaf there:
truth if”: the submisssiczrs or fihe petéiianef has .
piecing faim affidavit and fabricated….§;:a;::Jr:1ér1′::’§’_’fcséEef§aV
this Cauri; the Registrar Genera? af :f
to be direcied is initiate ;srose«éLs’§§'{sn prbtgaedéfigs “é gfiir*s§t
the petitéener before the §u{¥sdi¢&§anéf§’–dGuft ar;:5d”v-fs:’V:such
gurpase the presence ef’ ‘i!$*’:é’V g§.fii§”‘_have to be
secured and ne:’,je~*.::-*é3{V;:<';;»* £0 be paased
an that (2133! '*r£°¥atter before the
apprapriaifé Further, 3*: is
on 183' Dem-amber
2608 th;;-vi: théé have to resort 1:9 coercive
uring fine presence ef the petitioner, if
thé"pe%§§§é:1§f..'fa§'§$v"ie attend the mart an that day aim,
é:3dapéié'de;v3V§ ef 'éfismissirsg the writ peffiion far iack af bone
*§.t_ is é:§grx§ficant ta mate that inspfie caf the specffic
_ d«iT.'re£:"'f§i§§r":AAi$sL:ed by this Court on 18%' December 2008} no
'§;3.§1i¢'é"e efferis has been made wither by the cczunsei
TEE HIGEE CGLRT OP K.§§€\%'ATfi§-1A AT BAHGAIJGRE '!*€1'.Z~E£Z)_ 227%? C)? 21308