‘Ihioerim.ina1petition:infi1cdux1detSec1:ion-182
<:r.P.a. pmrmg to set-ankle the erdesr dated 10.3.2005
passed by m.c.c.. & 3.5., manure City
{3r1.A.I4ln.141I2OO5.
This mammal’ ‘ pent:o’ ‘ :1 com1ng’ cm fin’
th:’us day,
The petitm-netr in
c.c.m:.27947; 2003 fear under
swtinn 133 at’ T11ga:’H¢g¢tj£ibie$I’::Igj§::jé.,;f:f§&x:f§§’»’ and he
was Rs».13,(XJE)[-, in dasfault of
payment %.5f. _’ ‘.~._j be undergo aimph
of two montm. fiievad by
pemaner fllaci criminal append
for suspennian of aent.%.
z Judgc has suspended the
a pest-15′ d of cane month sutge-r.:t’ 1:: the:
petitiexmer shall deposit 25% at’ fine amount
3 . A» by trial court. A331-med’ by the same, petitmnen-‘
ig before this court. N_ $}=,,_¢W.s2Q,,_ ‘