34 OF {PC
RES PONDNETS.
THIS APFEAL COMING ON FOR, ORDERS, THIS _:§;¢:,
DELEVERED THE FOLLOWING: A -_ M
JeneMEfi:T”
The appeal is filed with Akif
administmttive procedures zit} be ‘($16
cause for the deiay in statxed are
routine and ster§;oft;:y’p€. am given to
condone the ‘;t£TJ»rr;’:1’oi3;3_§:iwis*:’ i::’I’3I1(1,f..tHl’Ett the accused are
charged for 324 and 323
read with S=epp<) r?_L11:§it3;'« issuaxxse of notices to the Wi@sses.
':A"'I§herefofé féa-561:3
a;Te ia%y.%
is not suficient to oonéonr: the
IA"'—-I ' Ccnsequsntly the appeal aha
diémissai.
36]-
Judge
AND COMVIECT AND SENTENCE THE
. fi’~H’E”–é;}01;¥<'rv' "
"The * L'