wp6£94S.€)9 ORDER
The impugmd order is passcf;;i»i11 Vi’:V Of theu
order Qf this Ccmrt passed in
dated 16%? June, 2008. ThéE:””Ex6c”§:ti1r?1g. -‘lfully-
ignored with the dictugn = in the
saié order. This is a =Ppesidi31g Ofiicer
of the igxxorfing the
orders passfeurf; If, such things
contirlug, …. ;’V’1-will taken against the
concernéd oi’iic6i”,* accordance with law.
wig ‘:;:{.,>.”.I._:;:’_.t Whiie deciding Writ Petition
kLk.3¢:;.ki?2;2{m -clearly held that the plazijiltiffs prayer to
a11:<::1;,1§:;i t1ié filed for drawing up of a. fmal decree
. _ shall l:}€..ai1i-{_3We(i. Sinca the ajzzmnément was consequenfial
yrelimizttary decrea, this Court: perxnitteé the
1:0 fake up the plea raised if: the afllamdnleni
gzlgaplicantian. In this View of the matter, the trial {',.0uI*!: is
not justified in passing the imptzgzeci Carder Qbserving that
H
Wpé§948.99
there is no m11endm<~:nt or revision of the 3";-i'_:1'"7v.riI1g§,u »
order is made:
The: itzrlpugusd ergier 2008
insofar as it relates to I V€,=fV permission t0
the petitianer {Q 42:§§;3_¢:nd::’i1i:é’ ‘ief the petition
filed for drag to the order
of this 2007 dated 16th June,
2008 is the same is set aside.
The Ex§3CutVfi1g% 1Vé11~’; S}1Qaf13″~~’LdeCide FDP No.8/QQQ6 keeping
‘$35; .__ardéi’ ‘G?-953.313 Court in W’P.N0.?5/290?’ Tifl
.:}e7:>;1.;z”acteci one shall not be lifted 3:33; @1316: cf
the pazm
K V’ ” ” = Writ Patitian is allcswed accardingly.
35/.»
JUDGE
km?