–_–_——- -nr- -Ia! nun: us-nu-u uuww. -«aura-u -uw.r\ruu- ‘II I\l”III’I’l”lI.l”I|\J’I u-:1-gang \..\J\;§\: ‘(I §\,r1g\|’,|-Q];-1g\,f-\ r|’\.’g”‘[ ‘gun: Ur C
9-‘
EH THE.HIfiH CQURT 0?.E&RHAT%Kfl AT BANG£GRE
mus mrs TIE’ 2.5″ may :2? £3C2’i”i3%’R 225369;flf-._T’~V._
mzrom
mHE.Hnw’aLs.mm.JUswwcE aw; sa3aNwaIg»*
H..P.!:’a.18315/2:397 if-‘*3 ::’.!.P.c7} A ”
BETVEEN
_…..—-.—._
1 ::’HIR:sm’H
Sff.) mm surmsav _
mgr: RBQLJT 2%-3. I
MINOR, RE?REsE:~iTE§_8′:{
tamer s’R1EwI;–:az_A’rureAL’«..A
csuannxan-3-s’e*::¢1§:a-==__ _ V
3:»:-r nnrm.-2′:’T’_ __P_’E’I’I *3fIe§:En,_» 1;.
2 32-4′? n:W.A”-~ 11;, _
n=.a’£:s”‘:;;’I~;-‘:As ‘:s:13:’.E§;+5;i-r ‘ _ –
misim a5nc3*I’–‘;2«é — ‘
EEITH RES} Isms; “Arr” ”
CR8. SE13???
243::-ma v1’az,.Ac.’a’ ‘-
I-LIKE:-L**;LLI mm: A
“as7z.:3’F; mpux “”” ” . . . PETITIONKR3
;”:”.-“::~;. “I;’e.r ‘if mmcamzmn Rm, Am:.,:
-uu-III-Au-too-our–an-n”
‘ ‘ ‘ = , H z~:”3;§.*rs21′::st~;
V ::*’.–:m mpasmzoza
‘*»:n.:3E33 47 ‘(EARS
‘ _W”2f H N RfiflE$H
‘E3.-{D PEARASANKP.
REED 45 YEARS
3 P! re rzrmmszss
am Iasaasafiua.
man »:3 mam
‘\
q
———u —-r—— — -an InlnI’ItIll”IlIr1 rnnqalu w.¢\p§a;\c ‘pg .\p’y\|’g1jf-g§\,u’ nlgm C
in acccraance with law and if it is established
that there is sufficient incama, the trial Efifizfig
ghall anhance the maintanance and makgi §§$§akf. .
crder far agportinning the Jaame fiétwé§n Vthe.
giaintififa and far gayment.
»s. with ‘ma .m,~¢.%%%%%%TA ob.s”axsv;.;.f;’g_;n§.:v”””‘”aha
diractiana, the yetition 3tan§s.$i3po$éd»nm; No
issue: 53 K1153 $03133.
H Sd/.
Judge
ap*