vn s-vv-\n vi l\l’lI\l’J”‘\Il””|l\l””I nlwn \..\.II..I’I’\l VI’ AHIKIVHIHAH naww ‘~_ “WK! U!’ !\.HKIVU-\Ifi\I\.F\ HIUH LUUKI
:25: I-i’3Zi’§’H aamm cm 2=”_:-*:.az«:.,s.:1~.2»;3»’;;a., sza.:~:;;aLo:~j:E.:’j’«-._”‘~vV
zrmgs ms was 24%: am’ (IF June 2;c:::¥.a “‘ ”
EEESRE
was Ef:Z.’ir€”Bi:E znm. J€3$T1§E£ 2?°vTi-:;’-
am we 2:135-;L’E-._§.’:F :?§€}A:;;§”gL,pp–*:’g;f3.9Q
EE?§EEH
33:5? 2% :’.;EE>’?§§a _ .
§s;;:: 2»: $3 §s§k§’Ja’e’A£;fiig.§%E” ~
3:323 .a3§::*s 35:1 “a’.”fiZA–jRE7 _
}¥;_:’A’é” my 133.53.’; ~4’«c:r«:;;§:=;$._4- fa ‘
1 A 34’-223.1 :;4″;w 3s!>i:a;s*=:..:»’~ri>$%ra%3:sais.v’_V?:=.:,*;v:r=.
aye}: wax-:~$,$m,._ ‘3s&2r3;==-was
“” PE’3″ITI{}B£ER
gag; ;:5;:r_::. 3A}§?§i=;T}: __-PAW. FkEEN’?2a
….m– -.-, .;q_–..–….
, §E:v::$z~$s::3R
,_E}}:1;a£-22, 32: ~ E?;::ffi;*’::..LaF:«maT wmmrv
‘:3.?3?+23fr==,9; ” ?;is.3}»:’ ~::”3.é’s’z*
ah:-vzsawga -2; *
. RESFQNBEET
22*? szaaa mxyzm Ts mzcmm THAT THE
P;§I”3U§;%’IT1iI¥Ei ‘3E3.*§%IN§S E’! THE RESPDSZEENT3 ARE
£953 is i: 312%}? ‘1§’£2I E ..
Tfiifi WRIT PETET§fl§ fifififfifi Gfi FGR GRBERS TEKE
33%.?” iZ”‘.iI4?.E}i’2″ ?~§}3.flE ‘1″°HE FCELLQWTNG :
-anuvrnnrnuu-n –‘par wunruaunu ‘rs -urn-‘air-‘up-‘aw-1 nnnw-an wuwuvqpuuu — .u. u… — ….- –….. .-_
G R 3 E R
L,»
. 2 P . . ‘I1.–“y”=°
Tmigttha thlxé txme the matte; gs ba;ng~
iiatgéé fig: cam§li&afla_ af §affii¢a”;ahje§ti§fi$.7
fin 3~§.§fi§% whfin tha matte: wa3=li%t$dAfdr°nén’>
samplianme af afifiue ab§§§%iQns;7fi§h% $§§%ared
fiax tke getitionafifg E§%%§#§;}in tEéV%nda cf
juatica, twe fiaaksiggfig §§% fififiify grantaa to
da tfia needEfi:} v «€a”;’ @ u¢J5
E, ——– ~Téd%§}§ th% fi§&tfi%;} ia called twice.
?haza fis*fi$ §d§%§$§§§&§i#n far tha P%titianer.
Zn. tha £i:Cuwatanc§} the writ petition is
– _di$&;s£afi ffiivdgfiault.
Sd/.-……e
Judge
33