IN THE HEGH CTOVUR1' OF KARNATAKA, BANGALQERE
QATED THE .;zvré,I>AY 0?' JULY 20ALA G€)wf;{§g
THE I-ION'BLE MR. JUs'§;CEiAV:L,NARA\3Ar~:5',; Siyfiiay
WRIT APPEAL Im; 2006"
c:/W 'WA NO. 2o56;*2.oofi. WA *Nf<w.%%.?.o57/zaoa,
ccc N0. 629l20£37££3I*J§3.1'_'_.
WA 333:3' imaizmfi;-%A:ij" '
BE'E'§JEE§\§
.A€.}RIC{}LTE}RAL SCEENSES
_1ia,!B'f"1*rS+%f;7:<:E GHANCELLQR AND €f3}~£AIE2.MAN
A ':ss«%oE* €':AN§I§f)A'}'ES FOR THE
"P<:2s*1' <33: 91209333033, <;.I<.w«;:.z3osT
§~.aN(3AE..®RE-65
REE'. BY REEGESTRAR
" . 'F}'*EE ADMINSYPRAQVE GFFECER
UE's§E'§!E§Si'I'Y OF AGRICUL'PZ§FiAL
SCIENCES, GvKwW|K:F$$?
" BANG2%LC3REwé5
.. .. . . KPFELEANT
{B33 SR1 §5.SREENIV§&SAflKA{)V(3C;%TE)
AND
l'=».'.¥
SR1 GANESB NAIKR
3/<3 REKYA NAEK I
AGED 44 YEARS, ASSOCIATE PR0FE$s,Q::.;0£%5jj % T T
PLANT PATHOLOGY,
ZQNAL AGRICULTURAL
RESEARC}i STATEON,
UNIVERSITY op ' 'A
AGRICULTURAL s<.:IENCE1s_?,'%*~NAvIL§_:i ' " '
S§~IIMOC}A--§'?'? 204 * M
SR1 GOPAL \!.BASAR.T' _ V
S/O VENKATAPPA DA'-:;AR- ~"
A{}E[)41YEARS, if - AV
ASSISTANT 'f?R'tZ}FE?ESS.(:}R:'-O'F{f-- . _
SOIL s{::ENfL::2%A&% _ %
AGR1<:U«LTuRA:§< ~C}EE 1»£:¢3TRY
COLLEGE oF*Fc3RES%:R¥
UN7£\?'ERSf£'E_'Y «:11? A:'}R£CULTURAL SCEENCEES
'SIRSE .
A é 'i§'K*I'2§f€A§{fiNNA;DA DIS'£'Ri'C';E'
S1\1"wffEs?:}§,:§;*:*1é;SH
" . §.dAJ{)R,__A{3§€ICULTURAL
'RESE;AI5{§:7:H STATION
§,?iAD-EZNUVR,
H DESTRICF
% » .4;si §:1 PRA;E{ASH S C
V MAJQR, ZQML AGmc;:L:::r{§RAL
RESEARCH: STATIQN,
\£.c.§'ARM MAWYA
£3:
MANDYA DISTRECT
'THE STME: OE' KARNA'E:§KA
QEFARTMENT OF PERSONNEL &
AEMINISTRATWE REFORMES (SERVICE)
GOVERNMENT' OF' KARAN'i'AKA ~
VIDHANA SOUBHA, BANGALOREW 5€>{}"{}i?fi_V v
';;'.«RiESE'(}I§"i§_E?3§'*FS
{By SR1 3.13 BAJENTR1 FGR R': &;;2 . * ._ ( '
SRIK.SHASH1KIRAN SHETPY FOR R4; X % ~ =
SR1 M) VIJAYA FOR' R5}_ ' *
WRIT APPEAL FILES U/S THE 1%-':;xR.1§fA':%1a:A HIGH
comm' ACTI' PRAYING 'rQ*~«-SET' ASIi'3.E."1'E-IE ORDER PASSED
IN THE WRIT PETITION N'.;:;7~1?%s%/*;:2;:305.,:::_$;*:?$§) 30/10/2005.
WA. N0. 2056/2:t§(}'§: %
BETWEE3's§
1
ER H.@mAKAsH » %
AGED A13zf}{ET}<é4";'E?iRS
go LATE CHGWIEAEAH
wma1<:::w::3~ as PR'0FESSOR 1:9' SGEL sczmmg 85
»A fs&GRIc£;;._'f::RAL CHEMESTRY,
' ._<::<..:»_*:_,_:j;£3:<.:.-§;%wJL1?%' AGRICGLTQRE,
% = X smM:>:}AA*T2-A'5?? 201.
_ APPELLANT
(33; Sm RS LRAJAGQPAL , ADVOCATE)
DE GQPAL V.DAS,%R
T AGED ABGUT 41 YEAR,
sgci: VENKAPPA msare
WGEKING AS ASSISTANT' §'R¢3F'ESS€§R <3? 83:;
SCIENCE & A€§RICUL'§'E}Rz~'%L {.'EHEEx»§1S'§'RY§
GQLLEGE2 SF FORFZSTRY {LENWEEQSITY <3?
AGRICULTURAL s<:§E::s~:c:.E:s, DHARWAD},
"\
SERSE58 1401, L}"I"I'ARA IQNNADA EDIST,
THE UNIVERSITY 0? AGR1{;§U'LT{,IRAL s::1E:N{::§;;_<§_ g
REPRESENTED BE' ETS VICE~CHANCEL.IJ{}K.?a. %
CHAIRMAN 0;? THE SEf{..E(3'I'}{)N Qs<*;fj-. % -
<2? PROFESSGRS, GKVK ?<.)s:*.,,M ~
BANGALORE » 560 055: V *
THE ;%QMINiSTRfifFIVE 0391033
L?NIVERS'£'1"Y 0? AGR:CU:;1*-mal; ~s<;i:;:E«:
GKVK POST, <
BANGALORE » 560,065. '
V . ;;~;..RESi?V5§3IV§v'BEN'i'S
{By §,§f:~3 'B}SL§;.;EN'§',RI' F®'HR:&R2
V3RI_ £ii;%.S;}*III{ivT;PL}?:Ei§A $1E1€'E"FY FOR R4
85:: A.L3.V1gI;%a¥;;E3;=kI,,E?1§£;1%';F3~~"i§/S 4 0;? THE KARNATAEQA HEGH
__COUR 'E_§AA€;".1' PRAEING 5150 SET ASIDE THE ORDER PAf3SEE>
{RTE-E3 "w»RIT=Vv%%§g'§IT1:;§-:6?1%/2336 {Z}A'i'EE) 3%, iagazizé
-WA :19. 2a5%7;;m_e6
. 2 " . '
V-V:
§i%.¥?'§I€é'§§ATESH
AG*::€:L_3% ABQUT' 44 YEARS
., AA ' £3 LATE MANGALA TI*"§.EMi%'Efi.§fi}§
* .W.{}RK.IN{3 AS PEEOFESSQR {N
PLANT FATHQLQGY
T' COLLEGE OF AGRICULTURE,
SHEMQGA 5?'? 201
fibifl RESIDINEE AT' Kr'IVI{}N'fi.GAR,
{EFF CZCSLLEGE SF .?:(}E§CZi5I,,'I'E§Ei£<§,
WRIT APPEAL FILED (3/8 4 OF THE }Lm§ATA@
comm' ACT' PRAYING 3:0 SEYI' Aging THE%.09:sER%..PAssEn}
IN THE WRIT PETITION '"?1?8/2806:-i}A?E:};)*_3Q§.!Q';;2{}{§6f'.
(ICC HO. 629/2007
BETWEEEVE
}.
AND
DR. GANESHA }i'\3A{E~§;~E§
S/O REKYA NAIR * . . ;
AGED ABOUT 44 YEARS " ,
PRESENTLY woR1<_::sz::; gigs
Assacmrfi 'am FEZSSQR' x %
PLANT PATHGEQC-_GY§' _ %
ZQNAL ;';Vc;E;:%:'::.:UL£:;*L:;QA:gr RESEARCH 3'rA*r1:s:
{UE\$f?JiE*3RS'FI"1' '©_I?_A€3R.[CI;ILT§EE'£AL SCIENCES}
NA'{ZLE,"E%?HMC2GA}45?? 204 c:0MPLAmANT
{By sxfifgflgs B§_§;»fAEN?'1'R:E;'*'.&DVQLTATE ;
§ 53% P--..%:::s c§E:mA?§A
A , \z*£CEi,_vCEr£:®§§E'JfCELLOK AN}: CHAIRMAN
Q?' T'H'£.V SELECYIGN CQMIVEITTEE FOR
% * s>Ez;E<;':*§a;i%1%é% 09 CANMDATES mm THE
P€Z3STS % PRGFESSGRS,
mg UNIVERSITY 0? AGRICULTURAL
.A §§(:3IE?*3CES G.K.V.E€'; P88'?
"' _E§i~l$5§ALQ§E - 5&8 Q65
39% RAGHU
~ REGESTRAR
'§'HE UNIVERSETY SF AGR§CE}L'§'{}'Rz5;.L
SSEENCES, C%.K.V3{ POST
BANGALORE ---- $60 365
v?
'-.3
3 DR ARUN KUMAR
ADMINISTRATIVE QFFICER
THE UNIVERSITY OF AGR1CI,fLTi3RAL--"""'= %
SCIENCES, G.K.V.§<i ms'? * u
BANGALORE -- 566 (1165 5' .'%;{:;2%.<f:§c7'£;I$};a:)
(By SR1 M SREENIVASA FQR }';j"'§Q A3 ; %
CCC FILED U/8.1.1 82: A12 . {I-§F'r;m::E»A. '
'§'Z£~IE'SF7 :£;9iA'm~:12S~gflavigsis B333»: HEARS A£'%S
RESERVED L §?QE'.V~;.}u{3}}G:;:ga:2W:NG:
& : Junenmm'
---§v;'i: appeals are fiied being aggrievefi E33; {ha
ardézfiiéztedz.l§{}A,?A.1G/2005in W 9 :~:o.71:?8/2305 {smggsy W A
}P€v6 is filed by the University an W A Z'~E(:>$.2{}5€; &
are filed by the rfispondents E 85 3 in the writ
"---'.f§¢Mtif,ien Whe am 316 $<-trieeted eaméidaies E9 the gag: sf
:.'E'r0fe$s3:'*s as against the §.2G5é~
"K
2901 anii Se1ecti:::n hm £0 ha mafia mlder R1115
The Wm petitioners contended that aftar thgfgf
iiniversitgy' of V€€E§1"ifl81"'ff SCi€3f1{26, fmfihefi;{2t%fi63'£ig51:_V;¢qi1;ir€;*:g 7.
Caxnpartmerital wise subjeect V91':-:_$ervi§;*£i§§11_s tvfir-t+;. $10": V'
and though 'aha petitioners §:igh§éI.': haéé:
been denied selezctian made 111
accerdance with tifxfi law 1;,-3;.:V i:}EAAi?fi;VV»s'§'5i1;.pre;x1e Court in
A111} Gtxpthws (:z%_iSé Amfexfféd to' "S1i}:'>1f_;1;*--" * ~.
4. "-ifziifizersity has filed fiateméznt of
Qbjectirgns ;a_r1ci C::::;1?gé1idé'd fiat after bifiircatiari i0ta}3y°' '? pesig
._:'eV::1ai:?:ed ,% S. Bangalare 0%" which 'case paats were
}°'€S3I'i-*€_2d .,fa1i{;>L*.;:' of Warner: azzd tam in famux' Qf mzrai.
V ::aI3.d§éi.=a€e:é;;' éarhi 0:15 in favarur Qf ganeraii. TEEJG pc}$'£s were met
, u§j'"§e£a*s;;swe 0f WaI1{ af aligibie candidatas. The
_}.?\7'€€;~;«;13:5{:':i<iI;e;i1: N03 mafia ax: apgiisatlim for the 3303: sf
T }£3§*§iEssQ? in Piam: Pathiéiagi aioeng with other fem' Candidates,
'ifha appfifiant university cafied four pagans am: (If five
app}i::a:1§$ far caangsfing of which Cefifi Qr."a:'e:1katesh hafi
<
aa
{men seiacied since he secured highest marks of 95.48 as
against the fist I"€SpO1'}.d€I1?.',, Whe had secured,"-..$3.3€3',
Ccrzsequezztly, the first respondent was not se1<%_;:t§ci, far
as the seaond respandent Sri Gopal V Dasar, “”;_’_t}r:=,v I;§:ii£?ef$i:’;y’
reesived two appiications iew, 011$ §1’cgi;1 Sécand 1*.e3§0:_:gd_€::1t aim 7.
ar10t}1e:{‘ from 41%: respondsm: 11a1I;e1y,4E}:;§’Praka$f:.5SV”C. ‘
them were calied for counsefizffg 3’r.§:fa};asi:, C ‘ax-?1″1§z
secureé 90w60 marks w2z’:s “$€ie_:;*§i§1:A G whereas
the se:{:o:L2,d zf’t%Sfi{:}s;;:¥.¢iT1.%: I:Zs1’§1: g,.’-fi. E36 sscured 93.1%} marks he
C.13iEIl€d uI:{{i$i* , “S§11c€ gas: of Pmfessor in Péarzt
_v?athc}i§:)§g3ff ;a:a8.fé’:;ef_:%k1ed 3’0r SC Rural, {ha secend r@s§03:1(£<2n*:
"wa,$' IEQE _éé;ecta:1. Er; rsspeci; e£§”-~VA:I::}{iifieci herizmitai yesarvatien in regpeci; of 1?”
‘ ‘;§§io$tsvTr¢:aii:ed by UASy Bangaiere, it is stateé by the apggfiant
-t,§.23f£-Zfiéixe 9f the contasiifig f€S§GB§i€I1iS have chaiisnged S6
” in View {pf the sang? the agapeimgm: £}”z1§.versii:§z submits
that me impugmezi m’de1″‘ passed by th& learned Singig Judge
is liabie :9 be set asififi sinzrs ms ieariaraei Singia Judgé has mat
of
1}
appreciated the correct positien 0f law. it is
submitted that the selection. mafia by the hat
suffer from any infirmitgies and ;T31″‘a:§fS for ifs Zsvfifi
appeal.
3. The Gevtzrrxmcftnt has z3;:1$«o?._ fi1ed’– _stat,em»§;:3_t”‘–.Qf
objactialis and Contendeci t}1at.._ fl’;e séiactiryxi’-.::19’3;~.§{<i{v::" by the
University is in accordance wit..- the Govéixmmfim Orders
issuesri frcfm :i:f1i*eTv%_:7 .:_i§11e <3-ievemmem. 0f Karnataka and
accordingly?' 125$, £1:'1s1:t4":;1;c:'£::i,<)3'1::.s»;"'1$s11ey-?..;if_V1é Vfspyszilazxt university.
33- V the Iézamed csmisei for ‘the parties.
“*'{‘ht: iaagrnfié :{f0i,1nse1 far the University submits that the
” ” ~:i.”v”:_::i*£a{:tien in accordance with {ha gavfirzunent csrders and the
‘S§3:}::;;c::%9:7i 11:16:55. Ths impugnad order is Iiabie ‘:6 be set aside,
.::*_?h$–iaameé Caunsa}. far the respondents 1 & 2 submits that
“Q16 Qfiléii’ passed by $116 lfiarrzeé Singlfi Judge £3 in the fight of
the -:ieeisi<:::1 Sf that Supreme (30:31? 83f}C1 as the Ejzziszrgrgity has
not issucad (:0mpart1':1ent8l resesrvations and not d*i:§::}é*sé{l_ as
to what are the individuai posts reserved
posts. Hence they pray for dismiss.§1'Aéf'{h¢*§3?ri1:"gé;};:};5:é.}$§.V
7'. '$116 University sf '-S.Ci@1i::e;":,v§iéS S issuéd
notéficatian for filling up~..}j3ack""1<3g":4 pfigtfs of ' V}3"r0'f¢$s<)rs and
Assistant Prcfesgors. in tl1é 1ifiitif'iCati§:$15t§.:'Vg§:;I1exure~–A, tetafly
them were 18 pos'{=.3%:V%;f pirofc-aébrs and in Vifizw of the
bifurcaticyn _<':+fx A' U"1'}.i';¥,'léVl{"-S§__4:t§}:' _' of Vetcrirlazy Scienca, the
Uzzziversity <;fL?1g,:*i<:11it':ir;«fi"'S§iéii1ii};t§;?. sf eiigible candidates and remainizig five
V p0*.3ts, .”‘t.I1t:- 1f:”11”:§:t responéent questionfi tha seiectian af Flam:
‘ I§fa:i:ha1Q @? f3.né~ S€CGI}d I’€Sp(}1’1iTI€1″1t aizallfinges the selestion of
—Préfiaésbr in Soil Sciérzca and Agiauiturai Chemistry.
8. By ‘%2’i1″f.¥;2€ of the bifurcatien 0f Univfirsitiesg Umivergity
Eias issuad Giflfi meta noiificatian an :24/9/200$” in the $aié
natification, the Univarsity has ciassified».-_i;h¢”‘~V.:mQdifi.€<:i
horizontal reservations. There wefa Se-war: f:g(;:*s'ts"'reS<§:?€;e'ti,T-_tk:)r
SC, which is a verticai resewafiga hi'-§s%Vk':ichT~
ciassified for women and _1:*%As;§§?éctive1§,? as
harizcmtal reservations. the: {Inivefsity
has £101: disclosed ss1;bjec§t~~*%»;* is3: The University
shsuid have jposts reserved
for tvom333__3¥1§~.. said rficlassificatien of
subject~W§i$& befin disclosed in Notificatien
AnneXure~RA1R§§;aE:¢d"' but that itsekf canraai ha
<:c}I1str1;+:f§§ a;:3% an i1ix3;ga 1.ity. on the part gt" {he University. It is
§;.23_:rh%3i__L1r’£ and 93:39 by thfi Szzprame Cour: that
%’h€f1f:§?€r’ fiaééfrvfaations are :9 be I.’10′{Zifi€§, there shalfi be
Subject s3Ji;Sé:.éV:’*<iiseI'gra:im3$, '{b that extent, the noiificatien is
-..é.~§;?iE§j§3t ifiu._;’e$p€st sf (:@I1}§}3I’tI§1€fita};/$I_ibj€€Em2%*iS€ rmervaiiazig.
‘–._’T’i1;3f€:fGI’€, in View 3%’ {his, we have ta see whether {ha
V’ A{f§13iv ersit3f has made tbs 363663303 arbi?:r’ar*i1§/’.
a(
9″ As per the G:)ve1’m1361:1t Qrcicér dated 22
hsrizontal reservations could be c1assified__.}::y _: i;}1e
roster points. Since five posts wefg r6;q?{1i1*€és:$. “tQ ‘-A’i;~é–..a3t:=*,A_1V<%::::fc[e;':1, 7
Point Na} 83 4 were earmarkeazi' faficegf' 0f Sf: Pa9,{émf;>osts ware converted
inta SC four Si”; general pests
{G be C0n$id,¢f’€:;d A:~§1£3 <f§ candidate was available. The
first re:§p(:1}deiit~-.a§{3;s"'a §**L;;";"a} carzdiciate and he sefiurad $3.30
${'i3$CfZ€d géandiciata secured 95.48 and tha S€(Z9};'1d
reL$p5::-%f§;1Té:1%i"" @320 'Wh€I'€aS {ha galectad candidate
V securéd §%3..fiC?; 'file said cantention 52? {he wrii peiitioner in
.::g:%it "';§etiti0r1 138$ been €:€1'v11l'§'ifiI'€d by ilhfi appszilam
.§.I:i§–§}éféi'E}f stating that thfim ware fmsr c3.3:1didate3 wfiecti far
"– féfi':§:};3€ii:3g af zssfziath {ha fEl""S'{ re3§G:f:den%: Srfirarzesh Eiiaik
'4 'S-$€3E1I'€'i{i 93.38 sxzheraas the s:31er.:taz:3. cazflidate E:)r.'V"€:1katss11
Se<:u1*e»::i 934$}. Aaaardingiv f}I'.V€§'i§£E'£§€Sh has hem: gsiectad
15
against tbs pasta reserveqi for Plant Pathoiogy”. _ ii:
the secand respondent who was qualified in .S{:is§f11e:e ;«3j:;s.–d
Agricultural Ch€mis’icry, he: was; c<3%.1;"i?se§1t%.:€i~. "£fio'z:g;_ u:t§.Ii3é1%;"
D:'.Prakash S (1. As per the aw;-'r,_;e:' cixaa-tétl if fiofgfi»
NG*3 is reserved in favour R-urai :.:23;:3.did(é3.t::. The
University's contsnfion was% the second
I€iSp{)3Z1d('3I1t secutztcfi hi'g}::e2;%f Vfl}.%L1T_}z{S '. the seiected
candidatéz, but "*}}€5Ii.:d'id" ;zf;«:}t'….c1a1i:1fi~ rfiséfvation unciez' rural
e::a'teg0:*3;.' The.féfé3:€.g,_ L3: 8 C though he seC':_u'<':d E«3G.5D
Since he c}ai.::i€zd u;r1<i'i3 I" he was S€1€C"£€3€i as against
_§:hc; $a;c§::%I'3;:};..ré:spc'jiz3;_efi1 éi<'1t §%:}7m ciaimfid. imdfir SC gfinerai thcmgh
A ' -1:13. $<:c:m'::Ct $3 marks.
EEET. iafgfifipetitiaiaarg made a Specific case befozt {ha
— ieazfiéfi fidgé that the selectiam made by {ha appaéilfant
~ _§_ffmiversii3;V__”3-is mniralgr E0 ma judgmsni f’&;§1{§€I’€t€§ 133!’ {E5
A S’1_.=.pr¢fi%’€ Court in Am} Ggipiha referrmi :9 s’:.:zpz”a in
%%§_if;ic§}T: ;:ra§”a§”aph. £8 has ‘@6611 raiieé. 1.113011. Tbs Szipmma
{.’ic:uri:T hag héiéd that Whiic: 8.§;}§3}’§?§Iig haréysfiéai E’€S€§”%Ja'{.i{}riS,
I6
the Special :’eser’*Ja£i{>11s macia as a EI3€aSE3E’6 .{>f asézmfcai
rmexvaticna {Q be kept. in mind whexl the speciai—
compfiied and reflected ii} lwrizontal~rese1v3..¥:iéfi:?i;rid:§1§ri:Fi:ei*g ”
aciion arises. T116 aaié lass: iaid c¥;£>u51€: ii§£ :€;i*1§§J .§3e;1§::§it_:§’iLi:}n
Eench 6f the S1_1preme Qizouri §:a:é”~~beefi” amgaéfi j§Q1i§§i$?ei1″:b}»? :13:
Supremfi (“Ewart in ‘tha {sage (2V€’;s3~’§’7%§’-87″-»SC€: ‘E85 ..§ivhic:}: is a
C§m1stim”:i::::1: Berrxch guégmézitg. ” = is .’z_3é}rj».:}?:;it whéérzaver them
is specia} I’€$€¥$?8;§’fE_€2$1?, madtf: Carédiéate etc, mesa
regersratians ihaxéé Vié Vbe”‘:%§:§}é::§§§:d ;r:.- the S8169: list. Frem
amang {Fifi §3?g:§$’¢’3§_ 2ii§:::i(i§g”§z:ffié’&:_3 fsfsie salesstec}; zzaxzdiéates who
securfid h.§;g}1£e$”a “§z:a-;%f}=:$., §’1;::.>;$ been S€§€C’€.€ai§. Since ihs: ::ss:”;»~
“$::ié*:C§%:_:{§~ <:2::1€§%ié;z3;tsV"'§:i*:s;1§1g%1 Sfifliiffiii highs}: ma:"}§s§ E16 did 331:
iéiaiftnr"::.s§:3fi$?a€iQ:1"~}m1I:der SC: I*E1f8;} zmd Ehareferiz E15 was :13':
~ seiéctézi,
{L if} V View 9f the abmre, W6 do $103; gfimi much
.__z:§;i5és:t;*€§*3;&:}:w::”Ef:r$ and Eififi
Eat}; iaid iimzsii by ‘zizéé S’u§3:*€3me C€::L::’*iI1 that fiisir csémstitaiional yights
were 110%; properly Considered by the University. Therefore, it
was thought by the learned Si.ng1e_Judge ma: th€ ‘
is mquired £0 reappiy its mind sirace it is a Ii:’a{Le
under the pI’OViSi{}I1S 0f the C011sti’§1;_:;’1:ic2z{»:’;:’4§:if I’i1di_L:é;.’
Single Judge has directed the U11_iversitjg: to reifid Sei£:c’i:i0;i3
in accardance with the various’L4L”;g¢v3mme:1t: T iirdérs referred
and also in the Eight of d–eci;3i<,:3§1._ "the Supreme Ceurt.
Rance we fund that it jp:'i*”‘– .:1rie University to
reappreciate_f_.hé’ 7w3i1Vc_$ie\ prgioszss {sf S€16CtiO1″1 only 111 respact of
Plant PathéE0Lg3: and Agicultural Chemistiry
vazad. pegs’ apprfipfigté of-def within :3. period 9f three months
7a:.~.f receipt of copy {If this order» Tifl thezi the
seléctiigfi 6? : :*_§ ,$1:a;«§:§:°11&ents 3 85 4 whee are the appeilants in Qtherr
k ‘two ~:,=srii’a-‘i: appegs sham 301: ‘mi éismrbed. W A N0,2G4~8/2986
‘ – is.L,§ispQse§5£” 0:” accordi:ngly’.
:2. In View of the abcsvs, W A NGSQSS6 and 1295′?/:ZCiO6
–‘sit; I101: surarive far cfinsideratian and they are ac<:9r:.:fi:1g£j;
dispersed Qf.
:3. Fugfizer ccc N0.629/3009 _2;::§:{§;:; Tfim
, ‘ ‘1 I1 F11 ianca ‘ 2-1″‘s, ‘”‘ L
Com iaimr on CG 1 of ‘ti _ {ts dfi V «gm vi 2 E,he fim E __
petitiem, which was stayed in: fsftie i&’§’i:f}’v.8;i}pf:fl1,.A.é?t}S«’$0 ‘:§€’>1»:*::3£:
Szmzivefi for comskieratiaia in Vié€%:.._§’;E {E15 €):fd’é::”~V;{3a1$§3ed in W A
N{§.284~3/£2686, }§§r:1{:6 aisfio {¥§.S’pQsé:i,Qf aczrordizugly.