that there is m authorisatisn in writing empowering the zzdvocaie Sri.
GE-“.P. Raddy ta conduct the preceedings an behalf of the petitionerg am!
to raeeixre the cefiified cap}; ef the mrdxss passed by the {TenIr:3i§§gig*T.
Authority. In {hrs ztbsenae of any specific aufhmrisaiisn it CéI£inG§”‘§§¥:’§_”€§_i_C§ ,_ A’
that the said am-‘oeate Sri. G.’e-“.P. Raddy has received {he T
the side? on behalf cf the petiiigners aizei therééy vtléé ;1’$I’Ii1fiGI§i3i”S.:_§1&€iV
kziowledge ef the Qfdfif passed by the Cofiirpiiizzé. Aufhefzfifje-<. V'
Appeilate Authcwiiy witheut noticing this of zriaiiefceiiztiiiffed
an iliegaiity in dismissing the apgwai fiIe'ti'b"}'–f§1e ?p"r:?E_i¥ii3:1£3i"§'$:}1i1§;'*"s{éif: the
gaund of iieiay. 1 . .
6. Per the reasans stated {ha fo.E1p.§§i11§;. L = ”
V.f2;R_;El.;ER ;
i. T ‘zxfrrogaetiziegi’isLjm::%e=ek:.;T”azmwezz,
_ The “img§ugne’ei A<3rd§éf":{§.ated 14,1:.29{:3 passed by the
' :b_ §ipp:3%A}aie is iterebjv' quashed.
V _ is remanded :0 the Apgeliate Au£I:a;G1’i{}.=-‘ if} 33333
Grdeifs iii ACC-Gfilafifiié with law afier providing
‘ .. ;§12:*.~’_ %§§por£1a::it3? to both the partiass 35; e:~;peditiet;s£:sr as
pfissible
Sd/-
Judge
LE:3.:e3:1290s.