Karnataka High Court
Sri K B Kantharaju vs State Of Karnataka on 14 August, 2009
' 1
IN THE HIGH coURT or
AT BANGALORE A
Dated this the 14th day of Z j '
TI-IE HOWBLE MR JusT1cE:wD'EzsHTj;E1(DRA
Misc w 3
Writ Pefifipn Ne" 772.46 of 2009 /APMC)
up: II:-ulnxvrilrili-l"\ |IIIua|I Iafillulnl I-ll l\.l'\I'\lIl'\hP\n.l"\ I'II\J'l"! \p\J|JI\l
BETWEEN
www.-
; s/0 EATE:jEEAHMAsuRA1A.H~-- APPLICANT]
= " » PETITIONER
-u ---
.... °*1::,_ {By--K-elayiiramu, Adv]
; STATE _o
_ _ AND~e0THEIs2s RESPONDENTS
: " '~ _ A. "v'-----{By Ms Saxwojini Muthanna, AGA]
3 ' ~.__'T'EiIS. imsc w IS FILED BY THE PETITIONER IN w? No 7724
: OF 2009, UNDER SECTIONS 151 85 152 CPC PRAYING TO RECTIFY
; *-THE MIETAEES IN THE CAUSE TITLE OF THE FINAL ORDER
: V DATED .17f':142009 AND ETC.
; '~ V THIS MISC w IS COMING on FOR ORDERS, THIS DAY, THE
5 é _ A. CQUR"I' MADE THE FOLLOWING:
ORDER
. “f%f This application has been filed by the petitioner in
WP No 7724 of 2009, which is one among several writ
We
3
persons W110 had aiready obtained certified v§;t;;?%.5j§°T..0i’ the
: order and to the applicant] petitioner herei;1j;””- ‘ ‘
Wk
uwruuwoxzz wwwsum mmwu we w M: new
3
2
§
2
g
$
3
:3-
5
.§
3
:
2
§
3
2