—.~ ‘NW!’ N… .,……m. mwwma wr mwauwmmflmfi mwwg Eflifiw” £3? %;.%WN€flfi’fi;%F€lfis §’§§§Z%%’*§ mama? WW Kfififififffififi WEGM e
Z x W
:2; THE mm cam? 03 mmgrmm. AT BANGELGRE
DETEE $1-:15 ‘TEE 25*” um: :33 H¥3VEMBERgjV”x’?’§}l?:$..A’
BEFGRE
‘rm Ham-32.5 H1′-L.«3″£IS.’1’*££II€’;. ‘E.’_4’S:_V.VT'<&*":'-'é;'..'.§:I;V" V
£612.11 pzwxrzme Na . 14$a:£1««_c? L2':-GE
:
:1. gm 2: gxazamg _
5:99 mam I’~$I-1£_L”i’*i?s?I?A V
man saw: 59 ‘ ‘
2 312.: sazmvafi , _ %
3,15 :gq=,g’:*:;zi;*-‘;PPA ”
agar: ?~.;Bc’..-“–:?:3-:*–1i a4%%@~;zm:
,smw$=53imE£a$%sc$1§a,”
Kfl3Ai’&%?¢G£§LA –3;::~L;.A_G_z
“EAN&é7iLQRE!f 55vQ’R995 PETITIONERS
{By s~:£i.4_ :s,,s’;§z2é;t:g3*:3z§iA’rH, z~.av.3
V’ …..
3. 33;? f;=’;§-:.. -R5173?
23::—% many
gem
3,55 z~:<::"-12,__= A cmss
_'-,2 'swms, ..2'::§:':~1 RAIN man
" u V.:'aE;*2»g'* ?;.:!s,1Et3II*i'.,- Ema'-ax;-om-2 9
155…: =§.–z:.Asaz2~::vA3A awn!
‘ f-l3é’*’§¥ Lam wmswmfi B..EI3B=’i”
T;~;GE3:2..;as.a:3t:T 3.54 mains
: “=._R.;i”§ RAE}-xPP3’s.2@s. mmmma. EFILLAE-.’-E
8’E}%’Q§s§z”s.}1BF.P-. PQST
,,’V§;§z’K.§lx{3R.E””6E . . . Rgsyonnmrs
“VMWUK ERMA! \ow'<A0'$'i4lJ'¢r.wd6'\h!h'1'oN"Q1 Muwm vmwwmfi wow mmmwmgmmwa rmwm wwwum W?" smmflm-Ma..mmm mum im
12:
mm WEI? pmzwzmm 3:5 FILE!) mmsa ARTICLE
225 mm 22′: 23? mm cansrzwrxcm 2321 .’1;14a’1′.}IA,
yaatzrzc; TD Q8533 7:33 GRDER Dir. 2i.,’3;-3;j.–.2’a:03
229335553 33% 9.5.140. ?m3/2065 vmm
R?E’LI€ZIATIIJN mmgza 239.932. 25 RULE
01.: ‘mm FILE :32′ mm cm’? “~._C«QUE_.’I”,~
E&NG&LGRE.
was 922:’: PETITION é’1;«*§:3:{s:f.-.”:”:
0 B § g nu _ _ 1
Tha grievan%%Tq§fit@% §gfi;t;oné®% in this
writ petitiqn is tfiqt fi$§§ %§é fiat parmittad
ta a.;.:iv;:E..1:e§i:=_§§ providing an
cppertu$ifi%f§§Kfi§%¥e%§ aggfimenta, the matter
is xeaarfiéfigfifiréjufigmant.
E. &éucanVbé@%e$n frmm tha mxde: sheet,
~” an 2§u;:.3QQ$ émun3$l far the defendant sought
.Kti$é~§n$”£§@a5ame was rafused on the graund
t%&fi°§h§:%[&%s um valid reasen to adjeurn the
4_ ga3aa~fh@ matter ia §a5ted fur judgement an
‘ ‘§§,iEg2G§fi. Later, an the same day the csunael
VVHL”fé# the plaintiff addrassad his angumants,
ujwhereaa caunael for the defendant thaugh
§rasan£ éid mat address axumanta and the
!
&%%,
Wu mammumuwm «awn am-nwrsm» vwmxvmwxmn mm». m-m~mara.ag~w«~vs;w:wm2’a.a*~w 3r{¢K’&,,;z<.L§ <;u,,q'€!¢m)aqgggt=IQg\g”¢-1′ g”[ggQ3y’fn My
$41
miraumstancea, in a matter like this nm
intezferenae in exezsiae of writ juziéfiitfiion
is callafi far, however, ta 3eaure–£fia~§fi$5Ebf*
justice and inview QfW’W$hfl _f&¢t$vC;émd’
aircwmatancea bnrne out fiQ§ Efie r§cQIdé:tfi&t
getitianars hava mat .$fidraéSadL_fi:§tfiént$ ah
the merits o£s_th&””fiat£er; Iv~fiaem it
agprapriate ta éir§¢t tfié #6fi:fi*helcw to hear
thw peti:i§nara; Qé;.:h§; main matter and
thereaftéfif§&3s_th§_jufi§ém&nt, if judgement is
net alraafiy &%nd§:éd. ”
&. Batiti@n$:a a§éJgermitted to mave tha
Qfiflh§’.3yal@W_J”%ifh; priar natica to the
. _’
§:ai§t£§f%”%nd.afidrea3 thein azgumenta withaut
zuwunuuu-uuwunv-u muuwu» we»-r’IqvI«’b¢IHmvam
A$§ak;h§ a$y:§firther adjaurnment in the matter.
V _§zi§=pE£it£an is diagnaad Gf accordingly.flopy
,f;his :2:-trier anal: be hanciexzi cram: ta than
fax: the petiticanez.
Judge
KLYI