»…….wm H. nwwwiwmwmmm mew” mwwflfi Mgrf mwmwmmxww mmaw E…UUR%l KM” Kméwmzmmfi WWW £”;€M¥i%饒 ma fififimfiffififia &~Ei€%EMl exmzm WP %fiWW&’E’&%% Mfifi QQMW:
12$
T}-{I3 CIVIL PEPITION Is EILES uIs.24 or
91-urrrnc -ro -rnmtsrsa ma wt:-rrcz-H snmn ~ :1:-:::fm1=t–.v
emcrrou 10 or GUARDIAN mm mans Ac’r~,~~–.._”3.,$_9Q,_”
FEEDING BEFGRE THE Pi-‘CL. DISTRICT 3¥}l’i’?:E,A *
mmairan IN c a we no.1 <35' 2033 BY ALww:m__w~*Hrs _
PE'I".€TI<}N, IR THE INTEREST OF JUSTIVCE A§I.D"E3QUI'I"!.. '.V '
THIS emzrron commas 'or: E-'c_;i"1.?§ba4Ié;:V t¢}:
DAY, ms com? mum THE s-o:;mm:%%
Counsel appearing £p#fiV£he«Tp§titionur has
11136 a nmmc;sé@§in§;witHdra§éXugj7the petition
on the gx¢&fid_tfi§fi=tE&gfiafit§fi'hhs been snttlad
out of fj;
Name is takénabn»£é;¢rd.
‘”wH, ‘f§e;petitiofi’i$”dismissed as withdrawn.
Sd/–
Judge