State of Andhra Pradesh - Act
Letters Patent High Court, Madras 28 & 29 VIC., C. 15
ANDHRA PRADESH
India
India
Letters Patent High Court, Madras 28 & 29 VIC., C. 15
Rule LETTERS-PATENT-HIGH-COURT-MADRAS-28-29-VIC-C-15 of 1865
- Published on 28 December 1865
- Commenced on 28 December 1865
- [This is the version of this document from 28 December 1865.]
- [Note: The original publication document is not available and this content could not be verified.]
1. Revocation of Letters Patent of 1862:
- Now know be that We, upon full consideration of the premises and of our especial grace, certain knowledge and mere motion, have thought fit to revoke, and do by these-presents (from and after the date of publication thereof, as hereinafter provided, the subject to the provisions thereof) revoke Our said Letters Patent of the twenty sixth of June, one thousand eight hundred and sixty-two, except so far as the Letters Patent of the forty-first year of His Majesty King George the Third, dated the twenty sixth of December, One thousand eight hundred, establishing a Supreme Court of Judicature at Madras, were revoked or determined thereby.2. High Court at Madras to be continued:
- And, we do by these presents, grant, direct and ordain that, notwithstanding the revocation of the said Letters Patent of the twenty-sixth of June, one thousand eight hundred and sixty-two, the High Court of Judicature called the High Court of Judicature at Madras, shall be and continue as from time of the original erection and establishment thereof, the High Court of Judicature at Madras for the Presidency of Madras, aforesaid; and that the said court shall be and continue a Court of Record, and that all proceedings commenced in the said High Court prior to the date of the publication of these Letters Patent shall be continued and depend in the said High Court as if they had commenced in the said High Court after date of such publication, and that all rules and orders in force in the said High Court immediately before the date of the publication of these Letters Patents shall continue in force except so far as the same are altered hereby, until the same are altered by competent authority.3. Judges of the said High Court to be continued:
- And we do hereby appoint and ordain that the person and persons who shall immediately before the date of the publication of these Letters Patent be the Chief Justice and Judges, or Acting Chief Justice or Judges, if any of the said High Court of Judicature at Madras, shall continue to be the Chief Justice and Judges or acting Chief Justice or Judges of the said High Court, until further or other provision shall be made by Us, or our Heirs, and Successors in that behalf, in accordance with the said recited Act for establishing High Courts of Judicature in India.4. Clerks, etc., of the said High Court to be continued:
- And we do hereby appoint and ordain that every clerk and ministerial officer of the said High Court of Judicature at Madras, appointed by virtue of the said letters patent of the twenty-sixth June, one thousand eight hundred and sixty-two, shall continue to hold and enjoy his office and employment with the salary thereunto annexed until he be removed from such office and employment: and he shall be subject to the like power of removal, regulations, and provisions as if he were appointed by virtue of these Letters Patent.5. Declaration to be made by Judges:
- And we do hereby ordain that the Chief Justice and every Judge who shall be from time to time appointed to the said High Court of Judicature at Madras previously to entering upon the execution of the duties of his office, shall make and subscribe the following declaration *before such authority or person as the Governor-in-Council may commission to receive it:"I, A.B. appointed Chief Justice (or a Judge) of the High Court of Judicature at Madras, do solemnly declare that I will faithfully perform the duties of my office to the best of my ability, knowledge and judgment".6. Seal:
- And we do hereby grant, ordain, and appoint that the said High Court of Judicature at Madras shall have and use, as occasion may require, a seal bearing a device and impression of Our Royal Arms, with an exergue or label surrounding the same with this inscription. "The seal of the High Court at Madras". And we do further grant, ordain and appoint that the said seal shall be delivered to and kept in the custody of the Chief Justice, and in the case of the vacancy of the office of Chief Justice, or during any absence of the Chief Justice, the same shall be delivered over and kept in the custody of the person appointed to act as Chief Justice under the provisions of Section 7 of the said recited Act; and we do further grant, ordain and appoint that, whensoever it shall happen that the office of Chief Justice or of the Judge to whom the custody of the said seal be committed shall be vacant, the said High Court shall be and is hereby authorised and empowered to demand, seize, and take the said seal from any person or persons whomsoever by what ways and means soever the same may have come to his, her, or their possession.7. Writs, etc., to issue in the name of the Crown, and under seal:
- And we do hereby further grant, ordain, and appoint that all writs, summons, precepts, rules, orders and other mandatory process to be used, issued or awarded by the said High Court of Judicature at Madras, shall run and be in the name and style of Us, or of Our Heirs, and Successors and shall be sealed with the seal of the said High Court.8. Appointment of Officers:
- And we do hereby authorise and empower the Chief Justice of the said High Court of Judicature at Madras from time to time as occasion may require, and subject to any rules and restrictions which may be prescribed by the Governor-in-Council, to appoint so many and such clerks and other ministerial officers as shall be found necessary for administration of justice, and due execution of all the powers and authorities granted and committed to the said High Court by these Our Letters Patent [x x x] [Certain words Repealed by Amending Letters Patent,dated 11-3-1919 ] and it is Our further will and pleasure, and we do hereby for Us, Our Heirs, and Successors, give, grant, direct and appoint that all and every the officers and clerks to be appointed as aforesaid shall have and receive respectively such reasonable salaries as the Chief Justice shall, from time to time, appoint for each office and place respectively and as the Governor-in-Council, subject to the control of the Governor-General in Council, shall approve of Provided always, and it is our will and pleasure that all and every officers and clerks to be appointed as aforesaid shall be residents within the limits of the jurisdiction of the said court, so long as they shall hold their respective offices; but this proviso shall not interfere with or prejudice the right of any other officer or clerk to avail himself of leave of absence under any rules prescribed by the Governor-in¬Council, and to absent himself from the said limits during the term of such leave, in accordance with the said rules.Admission of Advocates, Vakeels and Attorneys9. Powers of High Court admitting Advocates, Vakeels and Attorneys:
- And we do hereby authorise and empower the said High Court of Judicature at Madras to approve, admit and enrol such and so many Advocates, Vakeels and Attorneys, as to the said High Court shall seem meet; and such Advocates, and Vakeels and Attorneys shall be and are hereby authorised to appear for the suitors of the said High Court, and to plead or to act, or to plead and act for the said suitors, according as the said High Court, may by its rules and directions determine, and subject to such rules and directions.10. In making rules for the qualifications etc., of Advocates, Vakeels and Attorneys:
- And we do hereby ordain that the said High Court of Judicature at Madras shall have power to make rules for the qualification and admission of proper persons to be Advocates, Vakeels, and Attorneys-at-law of the said High Court, and shall be empowered to remove or to suspend from practice on reasonable cause, the said Advocates, Vakeels, or Attorneys-at Laws and no person whatsoever but such Advocates, Vakeels, or Attorneys, shall be allowed to act or to plead for, or on behalf of, any suitor in the said High Court, except that any suitor shall be allowed to appear, plead, or act on his own behalf or on behalf of a co-suitor.Civil Jurisdiction of the High Court11. Local limits of the ordinary original jurisdiction of the High Court:
- And we do hereby ordain that the said High Court of Judicature at Madras shall have and exercise ordinary original civil jurisdiction within such local limits as may from time to time be declared and prescribed by any law made by the Governor-in-Council, and, until some local limits shall be so declared and prescribed within the limits of the local jurisdiction of the said High Court of Madras at the date of the publication of these presents, and the ordinary original civil jurisdiction of the said High Court shall not extend beyond the limits for the time being declared and prescribed as the local limits of such jurisdiction.12. Original Jurisdiction as to Suits:
- And we do further ordain that the said High Court of Judicature at Madras, in exercise of its ordinary original civil jurisdiction, shall be empowered to receive, try and determine suits of every description if, in the case of suits for land or other immovable property shall be situated, or, in all other cases, if the cause of action shall have arisen, either wholly, or, in case the leave of the Court shall have been first obtained, in part, within the local limits of the ordinary original jurisdiction of the said High Court, or if the defendant at the time of the commencement of the suit shall dwell or carry on business, or personally work for gain, within such limits; except that the said High Court shall not have such original jurisdiction in cases falling within the jurisdiction of the Small Cause Court at Madras, in which the debt or damage, or value of the property sued for does not exceed one hundred rupees.13. Extraordinary original civil jurisdiction:
- And we do further obtain that the High Court of Judicature at Madras, shall have power to remove, and to try and determine, as a Court of Extraordinary Original Jurisdiction, any suit being or falling within the jurisdiction of any Court, whether within or without the Presidency of Madras, subject to its superintendence, when the said High Court shall think proper to do so, either on the agreement of the parties to that effect, or for purposes of justice, the reasons for so doing being recorded on the proceedings of the said High Court.14. Joinder of several causes of action:
- And we do further ordain that where plaintiff has several causes of action against defendant, such causes of action not being for land or other immovable property, and the said High Court shall have original jurisdiction in respect of one of such causes of action, it shall be lawful for the said High Court to call on the defendant to show cause why the several causes of action should not be joined together in one suit, and to make such order for trial of the same as to the said High Court shall seem fit.[15. Appeal from the Courts of Original Jurisdiction to the High Courts in its appellate jurisdiction: - [And we do further ordain that an appeal shall lie to the said High Court of Judicature at Madras from the judgment] [Substituted by Order in Council, dated 3.11.1927.] (not being a judgment passed in the exercise of appel late jurisdiction in respect of a decree or order made in the exercise of appellate jurisdiction by a Court subject to the superintendence of the said High Court, and not being an order made in the exercise of revisional jurisdiction, and not being a sentence or order passed or made in the exercise of the power of superintendence under the provisions of Section 107 of the Government of India Act, or in the exercise of criminal jurisdiction of one Judge of the said High Court or one Judge of any Division Court, pursuant to Section 108 of the Government of India Act, and that notwithstanding anything hereinbefore provided an appeal shall lie to the said High Court from a judgment of one Judge of the said High Court or one Judge of any Division Court, pursuant to Section 108 of the Government of India Act made (on or after the 1st day of February 1929) in the exercise of appellate jurisdiction in respect of a decree or order made in the exercise of appellate jurisdiction by a Court subject to the superintendence of the said High Court, where the Judge who passed the judgment declares that the case is a fit one for appeal; but that the right of appeal from other judgments of Judges of the said High Court or of such Division Court shall be to Us, Our Heirs or Successors in Our or Their Privy Council as hereinafter provided].16. Appeal from Courts in the Provinces:
- And we do further ordain that the said High Court of Judicature at Madras shall be a Court of Appeal from the Civil Courts of the Presidency of Madras, and from all other courts, subject to its superintendence and shall exercise appellate jurisdiction in such cases as are subject to appeal to the said High Court by virtue of any laws or regulations now in force.17. Jurisdiction as to infants and lunatics:
- And we do further ordain that the said High Court of Judicature at Madras shall have the like power and authority with respect to the persons and estates of infants, idiots and lunatics within the presidency of Madras, as that which is now vested in the said High ('ours immediately before the publication of these presents.18. Provision with respect to the Insolvent Court:
- And we do further ordain that the Court for relief of insolvent debtors at Madras shall be held before one of the Judges of the said High Court of Judicature at Madras, and the said High Court, and any such Judge thereof, shall have and exercise within the presidency of Madras, such powers and authorities with respect to original and appellate jurisdiction and otherwise as are constituted by the laws relating to insolvent debtors in India.Law to be Administered by the High Court19. By the High Court in the exercise of ordinary original civil jurisdiction:
- And we do further ordain that with respect to the law or equity to be applied to each case coming before the said High Court of Judicature at Madras, in the exercise of its Ordinary Original Civil Jurisdiction, such law or equity shall be the law or equity which would have been applied by the said High Court to such case if these Letters Patent had not issued.20. In the exercise of extraordinary original civil jurisdiction:
- And we do further ordain that, with respect to the law, or equity and rule of good conscience to be applied to each case coming before the said High Court of Judicature at Madras, in the exercise of its Extraordinary Original Civil Jurisdiction, such law or equity and rule of good conscience which would have been applied to such case by any local court having jurisdiction therein.21. By the High Court in the exercise of appellate jurisdiction:
- And we do further ordain that, with respect to the law or equity and rule of good conscience to be applied by the said High Court of Judicature at Madras, to each case coming before it in the exercise of its appellate jurisdiction, such law or equity and rule of good conscience shall be the law or equity and rule of conscience which the Court in which the proceedings in such case were originally instituted ought to have applied to such case.Criminal Jurisdiction22. Ordinary original jurisdiction of the High Court:
- And we do further ordain that the said High Court of Judicature at Madras, shall have Ordinary Original Criminal Jurisdiction, within the local limits of its Ordinary Original Civil Jurisdiction, and also in respect of all such persons beyond such limits, over whom the said High Court of Judicature at Madras shall have criminal jurisdiction at the date of the publication of these presents.23. Jurisdiction as to persons:
- And we do further ordain that the said High Court of Judicature at Madras in the exercise of its Ordinary Original Criminal Jurisdiction shall be empowered to try all persons brought before it in due course of law.24. Extraordinary original criminal jurisdiction:
- And we do further ordain that the said High Court of Judicature at Madras shall have Extraordinary Original Criminal Jurisdiction over all persons residing in places within the jurisdiction of any court, now subject to the superintendence of the said High Court and shall have authority to try at its discretion any such persons brought before it on charges preferred by the Advocate-General, or by any Magistrate or other officer specially empowered by the Government in that behalf.25. and 26.
- Repealed by Act XXVI of 1943.27. Appeal from Criminal Courts in the Provinces:
- And we do further ordain that the said High Court of Judicature at Madras shall be a Court of Appeal from the Criminal Courts of the Presidency of Madras, and from all other courts, subject to its superintendence, and shall exercise appellate jurisdiction in such cases as are subject to appeal to the said High Court by virtue of any law now in force.28. Hearing of referred cases and revision of criminal trials:
- And we do further ordain that the said High Court of Judicature at Madras shall be a court of reference and revision from the Criminal Courts subject to its appellate jurisdiction, and shall have power to hear and determine all such cases referred to it by the Sessions Judge, or by any other officers now authorised to refer cases to the said High Court, and to revise all such cases tried by any officer or Court possessing criminal jurisdiction, as are now subject to reference or to revision by the said High Court.29. High Court may direct the transfer of a case from one Court to another:
- And we do further ordain that the said High Court shall have power to direct the transfer of any criminal case or appeal from any Court to any other Court of equal of superior jurisdiction, and also to direct the preliminary investigation or trial of any criminal case by any officer or Court otherwise competent to investigate or try it, though such case belongs, in ordinary course, to the jurisdiction of some other officer or Court.Criminal Law30. Offenders to be punished under Indian Penal Code:
- Any we do further Indian ordain that all persons brought for trial before the said High Court of Judicature at Madras either in the exercise of its original jurisdiction, or in the exercise of its jurisdiction as a Court of Appeal, Reference or Revision, charged with any offence for which provision is made by Act No. XLV of I 860, called the "Indian Penal Code", or by any Act amending or excluding the said Act may have been passed prior to the publication of these presents shall be liable to punishment under the said Act or Acts, and not otherwise.Exercise of jurisdiction elsewhere than at the ordinary place of sitting of the High Court31. Judges may be authorised to sit any place by way of circuit or special commission:
- And we do further ordain that whenever it shall appear to the Governor-in-Council convenient that the jurisdiction and power by these Our Letters Patent or by the recited Act, vested in the said High Court of Judicature at Madras should be exercised in any place within the jurisdiction of any Court now subject to the superintendence of the said High Court, other than the usual place of sitting of the said High Court, or at several such places by way of circuit, the proceedings in cases before the said High Court at such place or places shall be regulated by any law relating thereto, which has been or may be made by competent legislative authority for India.Admiralty and Vice-Admiralty Jurisdiction32. Civil:
- And we do further ordain that the said High Court of Judicature at Madras shall have and exercise all such civil and maritime jurisdiction as may now be exercised by the said High Court as a Court of Admiralty or of Vice-Admiralty, and also such jurisdiction, for the trial and adjudication of prize causes and other maritime questions arising in India, as may now be exercised by the said High Court.33. Criminal:
- And we do further ordain that the said High Court of Judicature at Madras shall have and exercise all such criminal jurisdiction as may now be exercised by the said High Court as a Court of Admiralty, or of Vice-Admiralty, or otherwise in connection with maritime matters, or matters of prize.Testamentary and Intestate Jurisdiction34. Testamentary and intestate Jurisdiction:
- And we do further ordain that the said High Court of Judicature at Madras shall have the like power and authority as that which may now be lawfully exercised by the said High Court, in relation to the granting of probates of last wills and testaments, and letters of administration of the goods, chattels, credits and all other effects whatsoever of persons dying intestate, whether within or without the Presidency of Madras:Provided always that nothing in these Letters Patent contained shall interfere with the provisions of any law which has been made by competent legislative authority for India, by which power is given to any other Court to grant such probates and letters of administration.Matrimonial Jurisdiction35. Matrimonial Jurisdiction:
- And we do further ordain that the said High Court of Judicature at Madras shall have jurisdiction, within the Presidency of Madras, in matters matrimonial between Our subjects professing the Christian religion:Provided always, that nothing herein contained shall be held to interfere with the exercise of any jurisdiction in matters matrimonial by any Court not established by Royal Charter within the said Presidency lawfully possessed thereof.Powers of Single Judges and Division Courts36. Single Judges and Division Courts:
- And we do hereby declare that any function which is hereby directed to be performed by the said High Court of Judicature at Madras, in the exercise of its original or appellate jurisdiction, may be performed by any Judge, or by any Division Court thereof, appointed or constituted for such purpose[in pursuance of Section 108 of the Government of India Act, 1915] [Substituted by Amending Letters Patent, dated 11-3-1919.] and in such Division Court is composed of two or more Judges, and the Judges are divided in opinion as to the decision to be given on any point, such point shall be decided according to the opinion of the majority of the Judges, if there shall be a majority, but if the Judges should be equally divided,[They shall state the point upon which they differ and the case shall then be heard upon that point by one or more of the other Judges and the point shall be decided according to the opinion of the majority of the Judges who have heard the case including those who first heard it] [Substituted by Order-in-council, dated 3-11-1927.].Civil Procedure37. Regulation of proceedings:
- And we do further ordain that it shall be lawful for the said High Court of Judicature at Madras from time to time to make rules and orders for the purpose of regulating all proceedings in civil cases which may be brought before the said High Court, including proceedings in its Admiralty, Vice-Admiralty testamentary, intestate and matrimonial jurisdiction respectively:Provided always, that the said High Courts shall be guided in making such rules and orders as far as possible by the provisions of the Code of Civil Procedure, being an Act passed by the Governor-in-Council, and being Act No. VIII of 1859, and the provisions of any law which has been made, amending or altering the same, by competent legislative authority for India.Criminal Procedure38. Regulation of proceedings:
- And we do further ordain that the proceedings in all criminal cases which shall be brought before the said High Court of Judicature at Madras, in exercise of its ordinary original criminal jurisdiction, and also in all other criminal cases over which the said High Court had jurisdiction immediately before the publication of these presents, shall be regulated by the procedure and practice which was in use in the said High Court immediately before the publication, subject to any law which has been or may be made in relation thereto by competent legislative authority for India; and that the proceedings in all other criminal cases shall be regulated by the Code of Criminal Procedure prescribed by an Act passed by the Governor-in¬General in Council and being Act No. XXV of i 861 or by such further or other laws in relation to criminal procedure as may have been or may be made by such authority as aforesaid.Appeals to Privy Council39. Power to appeal:
- And we do further ordain that any person or persons may appeal of Us, Our Heirs and Successors, in Our or Their Privy Council, in any matter not being of criminal jurisdiction from any final judgment, decree or order of the said High Court of judicature at Madras made on appeal, and from any final judgment, decree or order made in the exercise of original jurisdiction by Judges of the said High Court, or of any Division Court, from which an appeal shall not lie to the said High Court under the provisions contained in the 15th clause of these presents:Provided, in either case, that the sum or matter at issue is of the amount of value of not less than 10,000 rupees, or, that such judgment, decree, or order shall involve directly. or indirectly, some claim, demand or question to or respecting property amounting to or of the value of not less than 10,000 rupees; or from any other final judgment, decree or order made either on appeal or otherwise as aforesaid, when the said High Court shall declare that the case is a fit one for appeal to Us, Our Heirs or Successors, in Our or Their Privy Council, subject always to such rules and orders as are now in force, or may, from time to time, be made, respecting appeals to Ourselves in Council from the courts of the said Presidency, except so far as the said existing rules and orders respectively are hereby varied, and subject also to such further rules and orders as we may, with the advice of Our Privy Council, hereafter make in that behalf.40. Appeal from interlocutory judgments:
- And we do further ordain that it shall be lawful for the said High Court of Judicature at Madras, at its discretion, on the motion, or, if the said High Court be not sitting, then for any Judge of the said High Court, upon the petition of any party who considers himself aggrieved by any preliminary or interlocutory judgment, decree, order or sentence of the said High Court, in any such proceedings as aforesaid, not being of criminal jurisdiction, to grant permission to such party to appeal against the same to Us, Our Heirs and Successors, in Our or their Privy Council subject to the same rules, regulations, and limitations as are herein expressed, respecting appeals from final judgments, decrees, orders and sentences.41. Appeal in criminal cases, etc.:
- And we do further ordain that from any judgment, order or sentence of the said High Court of Judicature at Madras, made in the exercise of original criminal jurisdiction, or in any criminal case where any point or points of law have been reserved for the opinion of the said High Court in manner here in before provided, by any court which has exercised original jurisdiction, it shall be lawful for the person aggrieved by such judgment, order, or sentence to appeal to Us, Our Heirs or Successors in Council, provided the said High Court shall declare that the case is a fit one for such appeal, and under such conditions as the said High Court may establish or require, subject always to such rules and orders as we may, with the advice of Our Privy Council, hereafter make in that behalf.42. Rule as to transmission of copies of evidence and other documents:
- And we do further ordain that, in all cases of appeal made from any judgment, order, sentence or decree of the High Court of Judicature at Madras to Us, Our Heirs or Successors in Our or Their Privy Council, such High Court shall certify and transmit to Us, Our Heirs and Successors, in Our or Their Privy Council, a true and correct copy of all evidence, proceedings, judgments, decree and orders had or made in such cases appealed, so far as the same have relation to the matters of appeal, such copies to be certified under the seal of the said High Court. And that the said High Court shall also certify and transmit to Us, Our Heirs and Successors, in Our or Their Privy Council, a copy of the reasons given by the Judges of such Court, or by any of such Judges for or against the judgment or determination appealed against. And we do further ordain that the said High Court s' :all, in all cases of appeal to Us, Our Heirs or Successors conform to and execute or cause to be executed, such judgments and orders as we, Our Heirs or Successors, in Our or Their Privy Council, shall think fit to make in the premises, in such manner as any original judgment, decree or decretal orders or other or rule of the said High Court, should or might have been executed.Calls for Records etc., by the Government43. High Court to comply with requisition from Government for records:
- And it is our further will and pleasure that the said High Court of Judicature at Madras shall comply with such requisition as may be made by the Government for records, returns, and statements in such form and manner as such Government may deem proper.44. [ Powers of Indian Legislature Preserved: [Subs. for Clause 44 by Amending Letters Patent dated 11.3.1919.]
- [And we do further ordain and declare that all the provisions of these Our Letters Patent are subject to the legislative powers of the Governor-General in Legislative Council,] and also the Governor-General in Council under Section 71 of the Government of India Act, 1915, and also of the Governor-General, in cases of emergency under Section 72 of that Act and may be in all respects amended and altered thereby].45. Provisions of former Letters Patent inconsistent with these Letters Patent to be void:
- And it is our further will and pleasure that these Letters Patent should be published by the Governor-in-Council, and shall come into operation from and after the date of such publication; and that from and after the date on which effect shall have been given to them, so much of the aforesaid Letters Patent granted by His Majesty King George the Third as was not revoked or determined by the said Letters Patent of the twenty-sixth of June, one thousand eight hundred and sixty-two, and is inconsistent with these Letters Patent, shall cease, determine and be utterly void, to all intents and purposes whats over.In witness: - In Witness thereof, we have caused these our letters to be made patent. Witness Ourself, at West minister, the Twenty-eighth day of December in the Twenty-ninth year of our Reign.By warrant under the Queen's sign Manual.C. RomillyFormsForm No. 1[See Rules 34 and 63]Form of Memorandum giving particulars for service on the RespondentCourt-fee stamp affixed for Rs.Appeal No...... of 19.....Particulars for service of process on respondent.| Address for service | ||||
| Name | Father's name or Occupation. If a minor, name if any, ofguardian | District | Taluk | Village (if a town, street, and door numbers. |
| Mark in The lower Court. | Date and description of document | Whether the whole or part of the Document | *Number of Translation | pages of Printing | *Estimate of costs |
| Total... | Rs. P. | ||||
| The applicant will require Record in addition to the firstcopy | Copies of the(Signed) A.B., | ||||
| Advocate for Appellant (Respondent) | |||||
| *These columns are to be filled in by the officersof...........Court. |