.1. 2;: um: norm or nmnmm-an my I " " :.:_1.-1_rs_n mus ms 12-" my on-"mack, 2op__a "-_., % BETWEEN :. The Mysore city" _ am %. no..¢.oo5, sx1%.sh4'Lv+ayoq:t-. '3 ~ V ;" 3;-Ag 'ilagur, I' Mysore.-_7. , Pfbzr, at . P. s::.'_-:2.-.9.-.1.-.2.-;::e.I;'~.*i.'\',v°,. n..I,/i_a~ ' u.mtu:s3u,"'%54; * . .A nu.-1.5.-Imunk my I . 1.
‘l!hu-;b£.gi=:n::I4J::w’:V jug.-L::i:::a{:: or
V s¢_di.oi;.j.’esv,
-at
3o«:.t.”ot:i@”n_é–._ (Q:E£:l.¢’.I¢ of tho’.
nag-u_i;3r, @m;;;9I_ng:..-1_I ,.
I!yl’fil’.’I’r–A jbiit. . – AHYIOIO.
‘ H K ” a/o ,
iii’:-i. Wit ‘£6.39 .5, I.-=25,
‘._sri~.’.!§g1nhvuauwuw 1″ linin-
aRoa.df_ “, 6anan.1.naqn.r:”‘ . T”-*3
u …aayaon. .. ‘ alsrmmllws.
(5.:-:l..T!i.’.I!.liu.’.ondn. Drama, 1109!? lot B-1 1′. 2)”-
4-
This Writ Petition is filed under ……2s 0
227 of The Constitution of india te*:..que’£fi:1*–
order dated 25.1.2008 passed by wide
Annexure–D.
This Petition is corniigg irer
hearing this day, the court !l’EI.d.t\ the
0 R 0ssra_
Petitioner ‘*~ ‘ ~– Annertre –D which
-1′-5 the 1’aP°1’t District
Registrar . 9/ 64 -65 dated
25.1.2oosI”}_f~#
“_a§ 5.: his ietter dataa 30.12.2004 referred the
ntetter ‘ the District Registrar, Mandya for the
AA purgiese of conducting an enquiry. Accordingly,
‘v!1_er.–‘ha.s conducted enquiry and submitted the same
__5to the District Registrar, Mysore as per
Annexure-D dated. 25.1.2008. This report is
;g/’
V
3-
called in qneatian. If the Enquiry offtaatttgtfifi,
on the request of the District Ragiatt$x%’$&§§#é;tAt»
has only conducted enquiry” éhat auhm£tf$d tth€1
the xepoxi: subnIi.ti:.aic’E’ fy” t_1i;}n-.4. fi.1;;fm’a;:c;:_<§.-t Registrar,
tmandya by the_ aqmbét§ptVtafitfiotity. If the
petiticneg fig fi§yin§_$nQ grfiafiéhéé, it can submit
its aubmiagiafig 'b§£§ie~ the icumpatent authority
requegtingtth§,§fithatity.to reject the report.
kl:
II
.,_”_-L..I’_ .. …’._-I.” , 1″.1’|__..,.|.– 1.1.4 _ _..:_.a 1.4 __
Ell E4–I..|L’~5_»ll EH5]! In by ‘ Bllnlnfl is–In ELVIS
diamiaéed.
R/250308