V 4. VW19i1*pe[iti(:$’n._$tz.11:1d55 di.=3pc)$cci of £’1cc.()1’cii11gg§,1y.
WP 2,.].43~f3€~%/2(){}E]
3
se(?u1’i.l’y of i11’1n’10va:1b1c p1″(.)pe1’t.y. I”–Ia’. had Ciepc)sit.ec1 the 50% of
the t’.21x£1ssessec§ ee.1rlier. IT1c:m-*c=’\=’e-:1′. .<'si1'1{rE'. £110 appcai could not be
diS]I}()S(".C§ 01' within 2: pc'1'1'0d of .180 c.1z1};'s. the im.c1"im ,.1*d4é1′._Vl1z-ls
001118 to an end. As them is no p1’0v1’sion. folj§”éXi.t:.f1–s_i(5;1;__(rf_
i111e1’in’1 order and 1’10 power veslecl with 1110-T1ii}:;gt1’m1 in L1’1uis..
regard, the pc1i*..ic)11<31' has 3.ppr'()a=1c11et1 £1113 Cmi';-j':..'
3. Upon heari1’1g the i.ea1’1’1ed._C’c.;.:.11seI”for iljlev-.pa71″:fii’ess’ find in”
the facts and ci1’ctu1r1sta1_j1c:&>s 0If…th:1s._ Case. {Ti-rwd just. and
proper to extend the int’ei*i::~1jc>A1’der§g:’a;itr§d.by1.116 Tribunal and
di1’e(‘t i.1’1c T1’ib:.111a!=-1.0 (:1is:p{)’é;L” bf” 1.}:¢’*.2.1ppc?z1,Ij expe-rc1it.io1.:s1y as
possil::>lt:, ‘1’hc? “f.”.'{)’;’1″l_CiI”Liéfini-ii’ i.1″i.§..f’:’i”il’l}~()1’€.§€I’_g.i’a1’11’CC1 by the ‘I”1’1’131.:n2.1.i
shall be 11’:-.[‘()1″5’re 1’:t’Ei_VV1.,1’1Ar;;}’ciispg§sal*'()f the appeal.
Sd/-
JUDGE