1'" Wm 9.1-mr cm" ca zeaahmmvfi, 3.wrrAr..araa-
"fir: THIS THE 07'" mm: or mac:-I 2oosg--»T
anon: 'V
min HoN'n1.n HR. avsncz A 5 '
wan PETITION 1§q.2a2oa%or-%29g,._§
EETUFEN
1331131
1 vnnnrnasnn P nun: V
seas 3:39:33 n,:.A $G¥?;--5EfiGGL '
DANDRLI I-mnvnwvwq 5 I
teat' has art»: Ta; ~§I'.'izLnR'
A$ Hnnn unswnn, has as was. .3,»
race: :ins'TEi¢,} pnxnzm caoot.
l3LLA3v"u_} ~_ €25 -.'=i»_&;
__p, %j_;~v _:, ,1}. .,. pnmxwzounn
:3? an: r:-rmmmwm1mj%%%H;
MID """
1 snuiaii 33nau"c3%%:mmcnn. svunxcnwn nanx
~ .:rr-ran; %
nih-
.....
fiffl C. OBELESH
‘- xmwtmv non, nnnwnzt 1co’r’m. P0
tan R1)
nnpnmr -rg Am: 11:31-
% nzsronnntm
LE}! ‘!’L3!€.-I I 5 9.1!. .99 59.1″. !a.:=….=e§mmnm.9.,
‘N318 WRIT PETITION IS FILED UNIIKR ARTICLIS
‘E326 a’-.’i€’G 22′? G ‘:”‘:-ii \..1″”fifii”‘i’I”‘i’iJ’1’IfiJ’1I’ ‘fiF Ififiifi. PiT’I.’!”IfiITi
Arc gum: or 11-15 AMI!-B, om. 3.10.2005, rasmso 3′:
‘?-Ti fii flfifi iifi.
la
0
‘I”HIS PETITION COMING ON l’OR PRELIMINARY
1-l’lPaR1{NG IN ‘E’ GRDUE ‘I’!-I18 DAY, COUKT Tifi
FDLWWING: v
O R D E R _
1%: rnatiizirv
soaking tor: issue of iirij: iofzfjv €2a£?i;ia£arj_; .:.i:§:;
quash hnnnxuaro ‘3″ dni:-§d__03$}’i3;§l’;2I30.§v’;’V’- 1
—- I__.__4_.
2. 2: have ,__11oa,=.:d rmnumaafinuppa,
learned counsel potitionar
and an mggn Il;;1Aofi’~_;::;+vuna¢1 for the
first xafi’;§§;::@:iiis§,:.§ 1: ‘
the respective loarmd
counsélgé’ I the writ; papena.
nfifigh ——– the petitioner has put tenth
“c§e§’v%V::§tgting that ho is only an guarantor
V of the loan which was advanced tar
;thc patitionox to resort: than same if fh iii:
exhausting rocwuxy against: the borzmur. it
1
13
is needless to mention fh t this ‘is: on “air
«gun: in clear w:|.t:h- regard to the 11abi3.”:i1:iee
at both the borrower as will as
In any event; in the present: pe§i”tL’|.¢:;p:
has been questioned by th§V’AA’i_:$bt1.1::«:LoI1os;Ajf.f” >
reepondent-Buflu, whe:e’iz{V””%it hugV_”vbe=e:i1. éV:iee:11fV
stated that it th:§….pot;’iiii’c§}:;.au.f-teiiev”tdvpay the
emeunt. they action in
eccorderxcquv Th fi’.’.:ah§J;f1flng9 to such 3
J ‘ be ente gt in
.’ae t§.co§tS.
.. ‘.:”-:.-,ri-