§fi.A.No.1§_5_4,{2004
J U D G H E If T
This appeal is of the year 2064. The order-sheet5§_:’e~.V_
ref.’
for previous dates of hearm’ g reveal? that the
and his counsel have not been
this appeal. Today aiso, thisV’é,ppealV’§u*e$*,
On both the occasions, file
remained absent No Tixerefem, this
appeal is dismissed for ” order
shall be
Sd/~
EUDGET
Shl/-»
4″ “7v**””‘”‘” gar,
Sh}/–
Cfl.A.£j_Q,1454.{20U§
J U D G E E N T ‘ ‘
This appeal is of the year 2004. The
‘ dlkevious dates of
appellant and his counsel have 11232;
prosecuting this appeal. Today
(tailed twice. On both the
his counsel remained ~Né:-.LA.re§;§fesenteifion.
Therefore, this appfiéil for non»-
L7
.§ jfl=JUDGE