17
E
§<
"E
§§
0
I-==
K
D
c
U
3
Q
3.’!
§
§
M
E
ii.
o
§
3
D
J
E
2
C
5
5
t
E
G
5
5
E
D
I
3
E
F
fisvermmant and R3.5,5§,@a§f– ahali be payable ta
tha r§3pmn§smt~camplainant fieducting f&o$ <itf:a W
aux mf Es,é,§fi,fiQfif- whiah ifi already p§idLa'Twa "
maat%$’ time is granted to the getiti9fie:#a¢§u$e§~
far fifiyasitiag inta the_?§ial ¢§urt t$q §%l%h§§
fine af Rs.1,§3,9QQf~ “$§flm_ 6utj: hf } which
Rg.1,fi£,fi%fii– he .Tp3idf flfia__:§h9 £§S§§ndant-
£fifi§lEifi3fit and ram3ifii§§ $s}3§fiéfi§%;ba gaid ta
tha $flV%KfifiQfifv%fiLté¢##D¢£ fifiiégagfiéfi.
am c¢dé$,ia§; $¢3T¢g$§§ in this revisian
§eti§ia3y-_”= ‘M
sal-
judge
@$ft«
E15!!! u_anm…m- 5.- M.– _…