ORBER
The p€tii;:ics11€1″ 3:31 this writ }§’:fii.:it_iI: ” xfC}i'”
znanfiamtis to diraert {ha xwfipondexxis tt§”1:*.’Sto2¥: fzhé néifif:
the petitions: in consxzmzztr vicie “:r§’1fiA:!i;1.§Z;’-fa?§,1§V£°i”%S
2. It is thc shag 0f”‘:211t’:~. pcfitigner ‘éhai he has
€I1t€:I’€d into an agreemant ¢it}1..§ii:>..Aéi;VV Yamanxmvva
;,fav00r:’–._an:fi– {}lhami«:ar in 3’e:spe~;:’€. of 3115::
measu3′:t’:g=._ ‘.£~§.6:2. V liami $2′: the 3,-fear 1931?
out 1;}? tsgtai extgiiiv’ {,>%”‘§a3:1d measuring :2 acmg E; g’:m*§:2:s;
‘V }§a::é{$:’:iiEi£g ‘iisfé thz: pstiticm §m7+pe::”%:§;’ 31$ bafizieé aver iii Ezég
,f,.fé%?Q?.3:’ %.ii:?:;ur%:* of agrfiem:::n’t, of sale” Eéfi é3§1§”3§§€{§ fer
fi1fiC’%”.”§3:€i’§j;’ .:§fé;;;§pi}=*. ,.c”‘%.¢:s<}'3:c}zT3;:g§§,:-1 £336 }fBS}7}(Z3§1d€:ii€S %:av<:
' '.__ "'."§A'i.Z'§Z?}}§'§:€.iL%H":€§§fC'§Zi{3§§:y' ':0 tbs ;:s&ti'{im.1é::"'$ mgmiéatigm 3% 9%:
'V';%i1::e: 2;u}"e "A" éiatafi 365" 06191361', 28$}. Awarding "£0 hiitn,
"E33: has been <:3rr}?ing an pqsuitxy b':':sin€s$ in the said Eami
§"§{}'»'§'€V€3I", I'&C€11'3;_}=' his Rams is net a.ppea3:*i11g in {he €1{i{3'{I"iCitjs'
bifla raiatizxg ta the },'}I'Op6:£'f}?' in questioza.
J»/> 'Izmir agxtement of sale said to have been enterezi V.
199?’. The parties are agii:af3″11g tl1tmVmattez”‘b€f:.§::€. €1″}:u€”§:1’x3i’}.’ ‘
Court. under such ci1r:’uz3:1st2311ceSi,v this §§t)1i’rt,. cafanci
tim responcientg to shew .»i:h§,f néi:.a¢ of
individual in the c:1é:<::t3:'icity fC')i"'ti:1€f.'p€§,fi0fl€f to
Cithfil' approach the ci'\*.?i} 'C'.0u:.i_;t, Ql'"v:fi';s'§'_,'.€;:1 1i'£'1""h€}I'i"t.3',€S concerned
far rcxircssa} af his g1ie§7g%1r;.j::g§;"_V the same, this
Cent': éeclinasx td terfain 2: thé vsfitif p§e'fi.*.i<§n.
S5€§;'ifPi:t"i§fi£ion ' ' » .fj1is}1_1is§é:§é{i.
Sd/-3″
Judge