19': THE I-ILII OF ICARHATAKA AT 'I'\l.|lllI'l\ Illnln ml!!! 1 IIIIEH IEIISI dill}! 5 DIIFHKJIJI5 TI-IE nonmn unauarrmn _ V: " m-1-molt ,.-mess; % % % I1'Il|a'flIlI'IIfl'; Una wanna- 4 . SE1'. 3. 1.
Km.-Iu’Luu£ 165 a””‘1uub”zEfA swmqz 3
mm: ABOUT avvnnlia. L .
006 B!L’I1¢”l’.AflHRMl
uwxcnumnrk 1.
nmpnmemmn43v%m:aomzm% ‘
;l.-.’.!l..D!fi.’1|21!E!.!.A.- ‘
M
VH)HYt.E:AGiiR C¢3;.0IW,BLDcK..Ni3.8,
r’>fi’r.?ic’:mia?’L”1’c,
AGED 21 X
sec: uouamtom um,
1-I ae».n..a.,
.. PE’l’l’l’IO!IERB
flléni’ PATH-u
Ania IIA Inn nan. III’!
.!.’|\n.’.r.aIl’IlvI\q ‘uh-vi nu:
ax-mm
AGED 67 Yflflflfl.
ADVDGATE,
R] O EEEIIDURG l3fiLLI..
fiflffllfm
I-III-nr\arnraI:.:
an new 9:2 r.-.A.;.-ms. 2eee%k.
III
gar am ‘\f..ll.BI-IEILAVAl|TH non R1, ADV. 11: BEING
smwnng.
TI-I18 wnrr rnrrmou Is mun tnmmn 2§”§–. ~
1′-‘mu iii
Ill’ 1!!!! UUHUIIIUIIUR U1′ lII.l.Jll’l. {$3.350 «I, ‘~ _ .
nuucnnnua mo mannz. nwrmcr JUDGE. T
3-‘iii: aim iniiivosfi 6? ific. *
commcrnan mwmta, wrrnm A mama km Vsm’
FIXED EYTHIB HOIIBLE COURT .. 3′
mm war: rumor counw%LonkFoR rmmmn. ‘ fir %
uumnmn nu .nr.nnm’m -rm: nu: -mm nnrm-r gA’i=>.I!”-i%i.r’I!
II-IK”Il¥ulrI’I\l «III II ‘IIJVVIIII JIIHIF la-1-Q3 I! 7 ‘ ‘liar
FOLIDWIIIG-. “aw”
The paragm a writ of
mmamnuu Judas.
Behnum, so macananoous cm
z¢c3.155;L:2a:3o mm. within tho than
1’r-.ma— m w flu.-r..
:i’a3_ one, nation should have bun
turn to engmo_ _ other enamel in
_ 1% nrl”. Egg; fl:_g_t_r g_h_g lnnnud nnrnunnl Q; Q
in-p-rwu –.-. ————–.– —-.:–,__.
..____ _.|.I_ _
” fiat ii pm-auuupe.
3. The mponduuh counsel nubmmod that the
yuugudoumtuuniuufnrthnrumnthntlui
land:-annual flu-urn a cannula: fivnnrn ‘flnlcrn-non that 1’
4. In View of the subaniuiim
«lovflrluul-IIA1-n.n. maul ii In nllnnn-In-.141 an ‘HAa.s.|.ui-n_
IITKKII-I13′; W-II’ Iv D ” _ . -. ‘ 39’ ‘*__