iififi iifii arurr-"* w fi 'iiI'i'I':""nn"i'.i':I"x"'E
DATED THIS THE 14* DA! on mncn 2003
BEFORE
rm-m H-::r~'r'n1.z rm. JUSTICE
CRIMINAL PETITIOHii-:$'.'53ES«9I.;2fiiJfi_
BETWEEN
1 'F'fiii'J'i§'t-i'rii~:T\i*-i?L.'1 ,
pm? or Pmimsra mu.
Mann «Ia YEARS,' '
I:-anur tannnun, HIJBLIV V
- maanwr;.n'3ns'rn1c1*, _ %
PETITIONER
no-no-u-'4----u
1 Sv']5.iI. EJkSfi|;'1!FoMiL13LE!"F§A NINt§J'\P15P. iizjniuiiji
" PROPFL'[E'I'UR (3? RI WWI TRADING
___n:cgurnNY,«...._LAzmssIwmn, annals n1s'r
. . . RESPONDENT
H ‘– $39? ‘$31 *«:{-A soumw. r.nv.:
:3
~ .-cr..p’.:: av -mm ADVOCATE run -rm: PBTITIONER Pnnmtur:
Tim? 1»:
“AS1135 THE 0
. irn;
II’? III’? l’II.’I
ERIE’-iI’fi.F’1L F3I.1.I1uL1 I3 FILES ‘J35.-‘:32
“W ELE |3TlU’E'”I’ BE FLEEEEB ‘PG 33′?
REEF. D’l’.9u1’1..O6 IN C.C.NO.232/05 ON
THE F1 LE 01” ‘I”HE JMFC. ,
TI’-III S CRIMINAL PET! TI ON CO!-II HG ON FOR
hlllll 331 DE g THI 3 DRY, THE COURT MADE THE
F0 L LCIWI NC-a’ :
v_s1§’Lar¢isgad’ “&3,V__1f_1__m:inq became inf:-11::’T:.11 11:.
HI
‘There is no repxzcaentation f93:___ tn:
petitioner.
The counsel for 1:h12»AA»v:t§ap_bii¢1’§’1Li;»
that the present ‘patitiai1é 1:’:’_¢ a::s£nr:I'[i’2s .
an the can}: in
M
II:
ta}
hll
C!
C:
n
E.
E.
fli-
ha
:3
ll
3:
II
r
<:onvic:tir;._ a_:1<:1 f§én{:tqe§;§g:';,._V. 'ipetitionor has
pnafarpefiiv «…he£:é;:-Ia'; _ first appellate
Gnu;-t~.. "
E’
v:;;:V!’~é.- . .