WP 4409/52009
provide a last opportunity to the petitioner to ems-$¥e€.{a:i§.igc
PW~1 making it vexy clear that if the opportunity
it wili be cxpcn to the court below te….§21:’oce¢ti”‘fu3;”t}1’2$f’thguu
matter discharging PW» 1.
5. In the light of the abave, The
impugned order is set to
Cress—eXamine i?’W~1 on Vttifozmed that the
case is new postcfa-:1 and the learned
Counsel for thti the court seeking
accommodation: ‘ ‘U1i”1:t1at date, the defendant
shat} cmss’¥r:_xa”m”_ 2:1″ ” t
6. It «vn;:cc.é§é£.=1t3f’to”o13.’:=er.t*c: that both the parties shall have
I-V:’Vtt:$°cof<$}£1*eit£ fiisr' expéttititaus disgosai of the suit. The court
"'vexpedi'ii.pusl3r.. At
bé'ir_;v§7V.¢_tj,sV * ensure that thc suit is disposed of
Sdfi
Judie