€..r%
M
Q
Q?
3
§
$
&§-‘A., flied under Section 96 at the cm, manta: thus
judgemnt and dexzrw dated 26.09.2061 ‘in*;C3’.$.
ranasmaae. an the file of the cm: Judge_.«¥E$r;”<97;r;-.) i-'mid.
cm, Ctaikrrtafiaiur, ducreeirta the s§.:__it5: gpacifig'
gerformanzze. —-
‘E?-zis Appsaai naming on fofifinzgi’ .
Cwrt defivared the fo!iowin’g:<r_V V
This matter wa;3….c–§'fijed"£5-p§:'_a"fid' Qésééd over since no
repre.sas1ta_t§§;§;Ai:;a:i§§$ _}5n_ _hafi1§.§§:bf"the {earned courzsei
far tha agzswié-z'a rfg ;ts. .::$jJf Learned caunsei far
we s:;§M:a§.:aa§i§;%nTiz'¢i"il.;*:«s.~v ragzrmntation made.
E. .. §hf$f¥§'.' v£,V-:v'£A'I'1 B.'§fl[J§.ii'ifl3..' is dismissed for nonrprosacution.
Sd/-
Judge
aims: a