Ix) THIS PETITION IS COMING ON FOR ADMISSION THIS DAY THIS COURT MADE THE FOLLOWING:~ JUDGMENT
This matter was caiied in :tne’morning. _s’es_sio’ns’ and i
passed over. When it is taken atIii_gAOO»PiVl
counsel for petitioner absenta:~~.,perus’ai.. .oFt”th.e””ov}rvder’V sheet
shows right from 1Ov–£1€}V~2OQ9″ thiisiwicase istomijng on for
hearing and due to absieniige the case was
adjourned and again at his
requestfnyni02i07g2ooaflur:é§07:2oo9; 24~o7-20o9,31-
O8–2OO9rv¢3®;0éQ20O§I=]O2?G9«§O09, 09-09-2009 and
contintjously “these circumstances, I find
there is laci{o.fVir1te’rest..:_Ion the part of the prosecution in
_ A pro se,c:utIi’ng this ‘pe.t_i_t_i_on.
‘-»»proseciJvt_i-on.
I2;*«._rI.v”iT:heis:’.1~~petition is pending since 2008 and hence
notir__in9,.~~iar:;I’£<j1..* of interest the petition is dismissed for non-
Sdfw
fudge