we THE HIGH CZQURT 0:2 i{AR1’éATAKA AT’ BAN<';§££LC§«f§i§.:: r.- 4
SATEB mis mg: 52%: my GP' r~z0Va.M5§:z::.:;i£;:)8"–J.f "
BE§k'€)Ri§ » V » .
THE} £~i£}N’BL-E MR, JUST_f€11EA–S;”B()PAif~§£r’§. Q’ ”
,1}
WRIT PETITIQN »:c>.54:8,{2:*308 (GEE. ‘Cf-‘£4
BE”‘£”‘WE;$N; V’ ”
<ga;:,aBr:3;–;ANm:2'rHi A
AGED Aeczm' ?:";s mags _ '
WXQ LATE SHIVA B£.iAE%§£}:§i~"?€'f A _ .
E2/A'? ¥~"E¥2'{3OOR ViLi.$sC3E '
EJIEUPITQ '~ " .
P :3 .PE:%Dc::<}§*%5"?a_:'24 '
PE'i'I'i'i<:iN13F3,
{ByS1'i:'v7%r'A.S£_Af3R%i7:v1'{_S;.§xDE(f:;}.,. _ '
'<22;RiJA.':}S§H3£§é':§%z ' —- ~ "
" AC.-'£3313 ABOUT '?'0 "ffZA.RS
$51 ,Nz*;.§§A:?5§e5.' 48333???
ma? :3. Nc:..5.;;3s'
MEL}? PEE£3'§;3é}'§% vzLm,ERi3EI«2 ARTICLES 225 as-51:7: 2:2?
‘QRSBR, ANNWA, D’?/?.3.i20(}8, PASSED 8′? THE H ASDL. CEVIL
J2
£1 xx”-.~
M
make such appiicaiiaii ibz’ appaiziiinelst 9!’ Cg0m.§:isjs:iQ 1′:<:§4,' §j3;t '
that snags, the trial Cmzfii shall c;:<:;ns1?t:Ie1* the L. ifs'
merits anti dispose one Way cur tija-e:'A":}ti:£:;* }3f:Qi:ri?g
inihnenced by the fa£:iL that an "
rfijectsssd and the Sazm: has 111:»: 'a€; 1te1f§§1%:d 'fig;
with the abave o::g_b3e1va A¥is;:;{s «. mag diiaemfong, the
gwfiiziozx stands disgmsed ail" 'Ne cfiists,
sd/-
Judge
Akc