Mwzm mwwm_ ‘ .
E mmr mmmuamammm wawrn ww.tn{§&x mm” mmmmmammm mwwm wwwna: an” nnnmmamvsfi flimn tmwulu Mr AMKIVMKMKM Wlwfi muum vs” fixmmwmsmmm Mann ¥.,.§..
This Misx:.Cr!. No.5496lO9 turning :33: for admission
day, the Court made the Falbwingzv __ « _
9..E.E.E..B
Haard MTIst.CrI.No.5496IO9. Penrsiing :%¢§n§:qergeé;¢n. ‘
tha petition on rweriw, the order rqa_gardir’:;gA£anben§?i¢.’¥>€!s’sa§.;3′.,,% ”
in C.C.N:3.194/05 mad 12.4.2w6 gyms ma argue
Court for Economic Ofioncs at V_B &jt:§ a!<:{rs in
C.r1.A.No.835/% dam 30.9. {in yt35g%er the Presiding
Officer, Fast Track Court-IX, sarne is
hereby suspended sgshjaat Efié' amé:;fifing a bond
in a sum of new with
ans surety for flag sfim :E§$i,'L_~§§:$av–safgsfaction of the trier!
court, undertékingfgzg Ceurt and the trial
court as mfiy "event at' failure of this
. 2. ?5;€x:§§f§$ingly4"Miéc.–_§r%.Na.S496/09 is auoweu.
sd/-
JUDGE