1 waavaazagm 39
as' Tim mm; Q9233!' G5' KmATAz<:§m.qT EA3€:'}}§gLfiR*EC"i' «A ;
Tim CIVE JUDGE pram!) AT am 'fiC3..£)ISP(DSE 'GI:
THE APPLICATION FEED BY TIT-E PE'£TI'IGNER.".EIR'EE¥% '
QRDER '7' RULE 13. OF CFC. 33"'-~§I3S.I%IC}.10'?{['I£G={.&-..I'CJ
IEIYFIATE APPRGPRBXTE L£€":££i. PRQXZEEDQEGS
AGAIHST THE pmmrmr ma 1v¥I$élI'1'E.RFRh:*:31;c¢*1*z-m
mmmmnr 02' Hmrsbs I~m:;3% %%%c%e:;m* In Rea
NC.').1976[ 07 & FOR --'3"l*3_1_7.'.V§';--7£7'fRCl'1C3Z».'='.-.3 «:33 LAW,
ms PEITITQE' cc>r«1"12%wc§I; oH«.%k[m%R
HEARIHG '11-as I351; * MADE Tm
mLmmG:~-- A
....
Thc rmpemegtiklgadf;g:¢i%o.s.Ha.155/1992 mm” t
the triai was. ciismiased by
The rmpondant
decree in R.A.Ho. 24512095 in the
i (Sr.Dn.,] at Sim. ‘I’3:1¢ aaixi apmd.
by _§udgen’1ent}’decrw dabaai 19.0-@.2€)C}’?.
j c:1¢<:re& wane qumtgonaa in R.s.A.Ho.1976/2m?
semnd appeal was rgjecrtwd at tlw adrnlmsian
an a3.o2,2e1e. 'Q
/'
3 'ie'(P$&E38»3;§;'931{§
2. , the reaponésant has
C3.S.Ho.1{}’?’f2G1O in the Ccmrt at’ cixzmudge(Jm::fl;j-an % A
Sira. The pemm’ ‘ new have flea I.A.fia,1 ;’:1’%’na’
Rule 11 at’ the Code: cf Civil
mqgng that, the appxioaagm
the pefitic-nets haw fled direct thaa
trial Czmrt nz: ens 131$
under Order irfitiafien of
the pzasntifi £91′
abuse af $2′
3.3″ muxxscl far: tha pctitioncrs
__p§§fifi¢nas beixg the defcnfianta have
5&1 A I.Afi¥o.i:’£r;”‘:O.S.Ho.10′?!2010. T11sesaix:1app1ma’ tion
§6.Q3.2010. The learnm eouanel submm
af objactfixzn has been filad to the
‘ pa”1.”§phra: tinn. Ifthat being so, the tx-15’ 1 {‘3-rn1rE £5 dmmt’ ed m
/:”~
4 i%»’.E”‘w%&2fif$ IQ
hmr and dlnpase of that-.2 applicafitm fiiedw
petiauicsrwrs notiozaed supra, within a
{ram the dam ofcepy ofthia zztrdgrh p;1£x;{é’dz::n n
Writ mama stmas d3spos¢dFj§§:’acoora5:;g:=;%. M
dhfi