I
3%’ ‘Tim I-EGH CQZJRT Q? K§;R§_e%T&M, 2%’? E9351 G.__ALGEE;
wyrasn ms ‘rm 251% my my swans’? _
BEFQ§E
TE-E §~1G1~:*BLE 1sm.JL3’3′:’:cE. mfmvgfiz’ “r.’Z:?i”:V.’_’3″.¥*’.’.V§£;1!%2?f§’£:’»i~+VIjV ‘
BEWEEH: ‘T % ‘ L
Sn’. ‘KM. Vifiay Kumar, _
452 yeéamg S13. Late _
Nszzstifig 1*? ‘A’ C1:-magi’ _
Nagsrbhasd MainVR¢aé., 1 . ‘
Baflfitfzffi-5%_Q.’?’fif3v._ ‘ . 9 AFPELLANT
{By S. Chalice,
ma A % %
Rum _i§P§ amia; ~ V’
* ~Ma§<s::r;' iagfia. -Sxri mmauacm
Hc§;3.,1£33§.§g,$-égvviaaa Rzmd;
ta: .V'*I'$i*;_a}1**:a"=-»*:~mT:l'.t:1* Naming flame;
–La§§ Lia
L % aarxga1erg–§5;s::T:34:a. . . Rasmrmarsr
(B3; 3:: 5.3. ma, Adm}
% 23125 Criminal awn: Em raga under” Ee::*t’1’an.3′?3{-5%} af
–.ff.–$r.:P€: graying tn set aafia tha judgfit {if aaztgtzittial
* ‘”=..c_i’_¥;_._29.§§.%§ passaé by ?he:’3 243% fidxi}; Cfiefifli & 3%
“«_-fi;§éciZ.Sxa§a11 Causm Ju@¢, Barlgalezve Silky ix: CC
PIc.2C361§fi3Q%§wamuit*é.ngtkwrmpoxmiemtmaccusai far tha;
afiezm pf 12,33, 138 {if E1 fiat.
‘§”his Crinzaflrzai Aweal mmfifi an far admisaiczrz 317$ éafgg
ting mart é;e};iivez~®. §a1 :
)’
,4,
iQD.&
‘§E& apwi is by $313 ®m§La.§nant§ aa;s$aflizgfz:;’s§¢’£L:«r;:§£v:§sr cf
amqzzittai czf firm rmyoncient -~ aaarztusafi in
by tkm ma Addl. mm, Bfiakrefs é
2$ In mnnactfirn with ‘fizz:
{if fi’iendsh.i§% amnmplaizzmgt fzigvvae lean af
Rs.;i0,flQ,Q0¥3!- an Whi} is 9. Dectmr
ta estahiish a rmipt of the iaan
amuntg tbs _ -‘ta have issucafi a pas: datcé
aligns = ‘?.2.?2fG% drawn. an Citxhazzfig
N {Em mmpiainant prmscrztm {E25
fir eizamshmni, ii: was éiahsnaourm wizh
S31. “acmufiés ciasxfi”. Henm, the: wmp&:2′:’ *5.
V mquiry an 211:: wmglasérxt am by fizhzsa
far diaimnaur uf time chmum the Trial Cfififi
upm the Juémmt cf the fiupmmg Caurt repm-tfié; in
A % % mm saw 733 gxnzszm
$5 Hwdej, has epinfi that bflfiififi iw an tha $$m§ i ta
acpiain as 12:; haw he had arrmgeé Rs4}.Q§§9,,0@i– ané that
2 43:»? .-
3
hm mt men axylainafi arm fiherafarra, the {*3
be agmtmm. :~mm,:1ra apimz. A h %’
3* kxfi
4. in the mag gr 93%; in
saw sis: was, um agm r¢fa;=ma £9 Iizisfma
ifihat: Ehafs is that 25%
czmma fis debt, axsfi alga
it $3 ané fifim-‘wed that anus
af mmaafinn has Emma
}@aI gxwzxmyfian in fiaamnr af
tbs wgmp1a.ii§;9.t;i:,V{:£3u§.’v.}i’ef-93%;’ an {ha aceuaafi ta mbut tits
Caurt érawixg irzfaxmm ‘cm: tim
prafizmed any mamiai ta the efiact that
ha Ra:,ifi,BI3,Q¥wj~ and eta, hag ts in get aaida
‘ ” aways 1% an ’em awzwwi in film mam af E:
tha mx@, 1:113 im nzzréer is iiabie an be
% j -.ag?:}as§§e.
the apml is a};i$¥w&. The impugrm ardar
fiwtaafia. fimmattmfi 1-mittefibmritkia fimfivizalfiasmrt.
4
1I’}.f§:}fi mt at tm dmisiazz sf tkm Aye}: scum rm ‘}Tg’iaij{§c;;ri £3
dfirwfi is dispzsesaa ef the matter in a::::mr&a:r;::’e. ‘ ‘a3:f?£:5:’
a§ma:.ng’ opwrtzmity tn m:2.~me_
Gfiiiifiiitéfififi am hi’: 91:;-an ta bx: ” J
#%%%%%%%%3ué<39
W
gggfis;
2′.v.fi@,.i2€}1{%
cm.#:ag’,%
ORDERS an ‘FOR Bstééa :S F<;f3i€E:E§f? Qi:= '
I-{wré .
‘fa: arzable {Sm fo:.v::vi:;;ie:1a:2=s if fififg’,
the mm is remitted :.Ius%*1%¢§a:%’%::Ag%§;z.:¢k ‘F122 Trial Cfatmrt
shall siiaposa V €21′ fiber VV-a§§:3-firdanec with law
m:mdi’£,inns1}f” ayrmrtuxliiy in tifm
.’:§.ppe.ear bafarc the Tm} $92.22*’: $13
2Q.m,f;~E;£3i& “‘ % A ‘ ”
I’ …..
Eafige