%;mm:.
“‘._fss2 331.2 K vzauaaxsaazaa, ABV.}
IR $32 3:53 couaw 03 xagnamaxa AT 3AfiaALo&S’*.
$3323 @313 $33 9” EAQ4Ofi”§Efi?E$33§; %§fi§
.Eg$sEfi@!’ u VV: H 3
was gontsnz mm. Jésfiicg L aAéAi§x§;swAmx
BE’fE*3EEN :
1 3 9;$x;§2sfi$§KA§’s;¢”§:L;$P9A
Agau4A$9§w-as ¥gngs; V
R/Aff$$fi§fiRAfl$LflE_?21LAfiE
IV HE$fiR$Qfi$TflA>fiGBLI
1 3$fi$AL§fi£ fifiaffi wanna
‘« = ‘. “[2 *,”~»” . AP?ELL&H?
g3y’sgx.s G ?AR2g§AR&mHI, ABV; A3323?)
;’_2_n,xAnzAaA£9A
~_”,’$f&xEDBB3$HEM31fiH
–Taezaagsovw 31 YEARS
Rig: RAJRNAKUfiTE V1LLA§E,
j’3E3SARGKA£A 303$:
“,aA§aALaRE magma razvx
RESEC*i~¥Efl*I5i’
REEL FXEED E71′ 5 96 GE’ CH3 .k&AE2€5’f QHE
:3’E.?B$fl4@¥’E ARE BECREE E.¥’}.’..23.3.260§ PASSEE IN
fi.$.2§G.253;’2$fi2 GR TEE §”II.E GE’ firm II ADI3L.til’IVIL
JIEBQE (SR . 32%’ . 3 3A3*1$AI.$RE_ RURAL DISTRICT ,
Efiflfizfiizfififié , EERTLY QEEREE THE 301$? .
maxs REA COMING 93 FOR HEARING~THi$ B§¥; Tfimua’
ceuaw MRBE was EGLLQWIHG: m1” =«
JUnsMxi : T
The case cailed in The
apgellant and his .%i:5a§::t. V
?he matter iéV §g§§§5 a§1i§§ ,at 2.45 am.
‘Share is nay V!
Kezxce? fer default.
Sd/-
3 v Judge