nmm man court or xamwmm A1′ mxoawng
n-.229 EIIJ my 25%! my 9! mama, noon %
‘rnn.=””” ‘lifinub “”711 iii’: J”l..I”””I:ru€.’ai.” as jf . .
GRL.R.P. 160.1942; 2nnSi& ‘ % k ‘k
I1’fl’l’fll’l!’flH’
“I35 I’ EEC’:
QIIJ IE5! II ‘HUI
can alum: -Lm”u.ru’ “‘E”-‘u’u”:,
9s.n.m2..;_ ;;1:gc_i..n;I_.
2 ~~~~~ « ..ro1mnm’
mas Ann nmmmmanw.)
REVISION PETITION I3 FILED
Lunnm amnan 397 mm 401 OR.I”.G. r-mruifi Ti’) fifi
% gm; omnn nwrnn 6.9.05 nu cam. 1¢o.2:uo4 on
* on THE PRL. ms’: mm 3.1.. crmmnoawn
” _ “i”‘!T-«IE ¥.’..’P.L”% EATED 103:0! E C.’-‘G !IOJ”!7_IO2 Oll
_’ OFTHE PR1». OJ!-J’R.DlI) EJHFO. IIUDIGERE.
%%%’rnn3 mfifiirifi fi.~:”~rmn’ caamr: “re m
% % ~ onnmxa -mm mwnzn caunr mm: mm mmowmo:
}2,P.QvxcL.:1»u
. . . V” V.
l.u– Iilvnifiu. llwusnru run: 20%
prosecution on i7it’J4i»i:Taf)(‘J6. Fm
on 10; 0-H0007 for meaning tha
m0+;2000. when the yon A ‘
1§!Q7§2l;lJ’?, appagrnd
I
ma uppufiiuzzn “””””” “””””
, 3.51% ‘W HIV’
5-
fii
“II:
C
‘I
E?
“I
II
A V: +1.
2. in fihd on
.r02:2¢000 ‘.d..I_nm_inI_I0; am:
17 10;0?;0007. The iaia’ I’I”‘ppIwu””””|.ififi is
of the petitioner as wall Sri
who was appearing hr the
4’ 3._> ‘1″‘I’;’:r the muom utnialti in tha sauna” ‘ ‘t, tin or-nan’
A 1730410000 and 1010710007 are recalled. The
‘n mutated to film. Atlziliq lingo, it is ropnwlnd
fig/’V
parties have neuledfiuubdflw mattzerund
5Z,QDvlC.Q,|\L’4——-
3;; applimtbn under Section 147 of the Hegotialjlo
uimd Jack’ ‘M hi! Ch
3 n V’ 7
h”fi’I.’i:””I.i”‘l.i.’n.:””i.i’..%:u’5?.’:fi nan ……, …,,….. ., ……..
the raaponflecnt and the counnei
rulpomdnnt. ‘1″l:nn.i:1 Ipp1iunfiou1iI_I:lntI:;1 k
4. 39%;; 1;l:_u_n Ear %
i-‘aifofiafit are %t..«_ +…h
mntlnr 7: settled and _’ ‘ in tnmrj’ ‘
presence. Section
14’? of ‘I13 ;;5. J’ in filed.
an i A… ‘…__.. __.u
‘5. ‘nn”an;iai i uuusn an %. ‘1’?»
npplInn’ _tigm 2 ” 14′? of the Negotinbh
Tho order of eonvlutlon and
than gntitnum.-nouns’ ad in not aide.
_ .2.V.:1 1.-_…’..;.:1I_ …….n.4-…I luv uh; shall gland
wuvuuuvu H’
1 Warrant, if any. isuati again’ i. tin
shnllahontandwithdrawn.