II? THE KXGH COURT OF KARN.§.’I1fl~?..A A11′ BAHGALQRE
DATED THE 31*’ BA? OF JUL? 2609
BEFQRE
THE HQ}5I’BLE MR. .393?-:93 N. ARAND A;; ‘-..::.
MISCELLA.¥§€}I38 mas? AP?E.é.L §;;iom.”2628’-«£>E<2xe}é§
APPEL§..;AI\IT :
gm. :\§z”.¥’§$3.~=’% E?%;’-3.N?;.3″ V A
3&3; £7} 2Js\.’z’§; SYEED RAE§{)()!,fi.§–£’?1£5;§E§.D’-L_ ;
:;;:~:§:> ;’*,B{}i.§T 33; ‘:’£:.A,Rg ‘
RESEEBENG figff _
aam mA:«-:.:a§1–. V _ _
(:1:-§:’mA;s”)1m:22{*::§%’»€€~:}
‘Jis
V ?oz~;£2″$,,,1);I’?’%=:¢_:+:: A
‘Tmgzz. éémvazazma
.:§’;,i~€_.:% ‘§::’si.§.m§<§w {.1-A
-A{“§_E: ; m«.;{J:;4:
“v.§e::sms:x:»::’; 51;?
Nil 35, EST ¥’*e*’§A!N
Ki L1»: §5- 5:3
Assisrmze .E§’a_-¢:;;§§,’&,~
35% Ceuri cf _?;;ars:;§:2gge
liaasaiurc-56%! $53:
‘M
0/\”
*3″
l¥!.F.A. Hfi. 2628I2G{}9
GRDER
Finally, One *.£:e€:l{‘s time is gmxxted fen” mpIiaf.fi:<:<€ of V'
Gffice h_je<tt.i<m3, failing v:-hzkth appeai $fzf;3i5$"disiaxisssfiVé::5fE}c.:a£3 I
reference it) the Ccmrt.
S-:1 / ~
1}" {X} E,
~'%f%s:*s§:;,r;g f3 'I
;"§£éi§5 ".7<2'%:ré 52?? ;
F? Ea: §1:2~=§::§@
kfia
,.\.