mm was mmzr or mmmmar L mm» rm ms 25:: my 0i'é"At:urtActpra.ymgto aansidetbe order pa.uadin'Wi-52!: " » .' 1¢o.46088[ 2004 at. o5.as.2oc:5 and ate. Thiaappealoomingmforhearingima daynaabhahit J.,dd3:nru'adtl1am11% EL appanl filer! by the unnuccassfnl writ. Paifioxt Ho.46088] 2004 hang 03.38.2005
, whfifi the leurnqé. __8hs1 a Judga *’
the ciaim mains the the
r4an1:u:1dmt~fitat.o for 1: égjaaiztenaea
by the writ pafifiaeaer was
mypathecaaaa Section 29,
have priority my examine of
it: char’ ;,’§e_ov¢:’. ‘V th§Vpr1ori¥’y” the ranpondcmi; for ecllwfitm of
AA -hung a State in mtitlad to
its czhfi for coflaacflan of straw: of tax
and if ammmt ran.a%s and
‘ti1«;a’eu1£§-.I:&;17hxet~3:in¢ of choxgo by 1:11? wait patitioumew wrmld
V K % ._ §ina1o Juggaumm hearing the conttantion
” the: deaflmmad counnai_ for the pmtim held that the
akghapeufiam thatfiia entitled to prlariztyfiat
a;Ica*m’ain.g_fis chirp was the* 2-eapimdent fax collmting the
\p,f> .
tun: due cannot be emcaptod as the aims is
fiat p-im-fly few rmrvaring the at
pant’ is no more re: htagrn ya it
Suprane Couxtinthc cueafC:fi’I’l”” ‘ K ” ‘
mam <3:-* mmm & in'["2'€¢99).~ #1 vs':
ms thsttthe utmziseim
' ahargofiar reeovm-1 'a£o.z'raars: ,. the ordu
paused by that be said to he
to call for mm.-ta-me
in this mm is dimima.
Sd/-
Judge
Sd/-
Judge
Q