III was HIGH counr or nmmrnngyg; mun my run 2" nm or arm. BEFORE THE mu'nL.: nn.ausncf. 1 an no. 2062/2006 flI'I'.Pc.!'U'RTEi'n\IE DID LATE AIRNHA AGED ABOUT 15 '(ENE DODTRVIIII K.R.PUPA I-ETIILI "'2, sru.. 'am " 13- may «:§$'~.%fmn *
run. 1%mnz”
3.fj2é3C1A:. mm? cauxssztouun
umuu n1srn1c1′,nan«:-moan
Asszs-ran-r canussxoun
naamnonn norm sun nmsxou
ma mm: ma:-mes-on
I-!DRN&l’U’U PAM’.1’PaYA’l’, I. ILPURR
qrzw. _fi
.9 Hem vxvxvnavx so nmm um. …….u. —- – –
08._!io.’?§6.’3f02 was listed for evidence at’
plaintiffs and they submitted that both parti’§sT.
will rm-oparata beam. the trial Court ta
of the suit as early as possible. ‘{‘t1e_;’He .’:£’:.§:;:*$iVA_.’i:Vi*i:4€ ‘
crder of.” status qua passed by ‘€:c::1:'”tf–lae:l;§~rK_
bu continues: until the suit_is . «. ” K
3. zn viaw a:.g_1:ha ‘%%%s§”2;m1s%s1ons’%ma¢.; by
lam:-nad caunnal for this appeal
is diapoaed the trial
Court to ” six mzcnths
tram thg,..r.i3t§~..ag;’;g;g¢éip£’L”¢3£ gfapy at’ this crdar.
In the :V.mea:xari,if3[a~,_v°~lqd::§£u..partias are dixactad to
maintain S’t#t3.J5’¥C}LV1£f$.. . ‘
5555
QM CQUWY 6? KAR¥%EA’?%K& Wififl Qmm: Ur W-maimummmna mww wmwwmam W