IN mm HIGH comm’ or mammm AT
DATED TH 13 THE mm’ DAY OFAPRIL £7§:D8 .: A
BEFORE
THEE-DN’BLE hm. JUBTICl5f’3I.l:fiU3§;ND!k’.,AA. 1
S10 -J.’fi’I”fl’hYYA BRET
mm &BGU’I’_ mvmus
0CC:EU1S’H€E:’S5.
mo
U.K.DISTI3!1Cv’!.’ VF
_ _ _ Pmtrnonmn
[By aw Apfiocam 3
1 .I.’:.;1:.A_.
%%%%%
% , a,rc1};u:mc_m1¢
‘ ‘:.11m;1m’*mw:
__TrJ,K.».13+”l1$1*£l:1s_3r1_v_..
* …nnapommrr
V’ ‘ my R 3 i1Ef§DE,ADVOCATEJ
V. ,E_’RL.F’i?fi.ED we. «:2 crunc rmrme To ounaa mu
V’ ‘ :41,-um?
1*’*'”*r;W.-…=’fi1″:m*.*;s 1’5 $.fl.’u’.’E’G. 1523f2″‘ui.n’*’r 01’1″ “fifi FILE Gil’ u'”in’FG.,.
” FARAB IKE PETR. I3 COIICERITED.
11:5» criminal pefitbn, naming on fiar final
&ay,theC;ourt.nxax1et1u=foBowing:
4-.-Luann..-
The matter is taken up for
-VIII’:—I-Ihiun ‘Uni-loll-I
Ehaatry has a V’
of the petition as settled out of V
diamiawd