E153 THE HIGH C033? 3?’ K§Ri\7fi.”i”AK.&, 551′
Darrw arms ‘3’!-3E 26% my arr cc*roBERé..:éL}€§ 9%3″‘V;~ ”
PRESENT
“FEE iiGH’BLE ism. F3. D§HAI{$£§A}§; ¢iz~:1E:§*.Ag§i:$;;%:f:é:iE
Arm
THE E§0E’€’ELE m72..3$s=*r:cE ‘niéam “s§i;;£%?:%;€;SAéfi$bs£ ”
wan’ .&.;??E.§.L*’§§). 3;i’34ff3fi5f;¥._{GM-;P6§ic£§é}
gasrwgfiziz ‘ ‘ % %’
SM’? AfiaTE~£’j2′ ” _ z
344, “SR1 ”
2ND Cy;-mRAV:€;éY:%PuRg%..V ‘_ ”
B1%§§€§!§§..g{§£?E 3543:. 0a? ‘
. A§>PE;:,LA§~s*§”*
S33 §3A§%Z’E””‘£’~–E§’~§ §3*.E<T;§%Sf}E'%}
" V' "'vLS*m:?<§«: £3?' §{;%i?§'€;%'Ei%E{§
. j = .. gay f'}'%§.§2'.§3§%3§?€€:§E"';%L SE{E}€%Z'fF.é}%Y
" _T_3¥;'§:5%'§2.;§';{-T1-;'i;~.ia:_'.?éeji'.f*'.«.' 0:3 H~:Z)§*¢§'E
2 " GE§~%EZi%AE.- 9:? §?s:}:,::3:«:
_§%Ri§—-?'fi{?i¥iU%%{}A mag,
Mrgmaogg.
, ?:3§7}§s%§x€’ESSi(}§€§§{ Q?’ §3Li«:§E:
“ié? Tiifi Q??? §§?’ Bfi;I*§{§}fiiL£}§%§£g
IN§’££E”€TR”{ RSAB, BAN§&L.flR€ 5136 9Q E
4 gssmawr €{3§v:§,»3:S$:<3;%:R Q?' ?{}Li{Z':E
§\!iA'iLE§SHW&§€AE&% {}E¥1$.§§;3F'*§3,
Efi:.§éGAL(}RE
" " H:3st::.__'f$s; Eéa
Eixcepi giving i3'¥3€:1't3:* :9 that §3€1Iit:iQ1'1€I" is mow the Laiszajgukta
ragarding :33} I316: gxtiévances that has baa: descrified; in thé
appeaij affidavit iiisd by the appeiiasm: within Bi} fiayss fniizaj tsday,
110 furthar mflezs are necessary, f<:0u1'se
that if such an appiicaiimi is bang fiirzd by
izzzifiaia praceeiiéngs 313$ Ea}-s:€=. a§;;3r0;§r§§a.%:t:Lis’»é;£>;::A’:;EV;2j_ ‘§;;e’ :11.§§’f::eVf,i’. 2
siriciiy in a£.’.{,”.GI”fi8I}C€ with 33%; 110%: §:1*§iur}:;}$€éV of
tha Qérzsawafians mafia in writ-§;£fiti€:a1:i. ‘
Wm: apgaera}. iygiigmfssegi. ..
E _ %_}_{Lk4 _ gd/_
AAAA % Chief Justice
Sd/---
JUDGE
$n%i» %%
' Endsx: "%'§>3§,l f£'«§:3,