Karnataka High Court
Dr C S Veeramatha vs The Institute For Social And … on 27 August, 2010
' =THE'"CxHA=I'RMAN'
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 27*" DAY OF AUGUST 2010
BEFORE
THE HON'BLE MR. JUSTICE RAM MOHAN REDD*¥'--.'_j;.'__'__l' 5
MISCELLANEOUS WRIT NO.8087 OF'?.f3':_1:'L'3.VVV:AA.,V" Z
IN
EETW E5 NI;
DR C S VEERAMATHA
W/O SR1 E N PARAMASHIVAIAH
AGED ABOUT 60 YEARS __ _
R/A FLAT NO.4O3, BIRGADE LAKE VIEW ' ,
4"' CROSS, 4:19' MAIN ROAD '' " 1 w
SECOND STAGE, B.T.M LAYOUT _
BANGALORE A 560 068. V ' .".v.PET'ITI'ONER
{BY SRI; G PAEI 'RENDY, AD\;OCATE')'
1. THE INSTIT'tJTEvF3OR.S'QCI»AL"-__
AND ECOFJOIVI-IC C'I~{A£\if5:E_ " "
NAGARAEHAVIII '
BANGALORE -"-2.560 O72 ._
REPRESENTED BY ITS DIRECTOR.
._ EOARL; _OE-GOVERNORS
_ INST'IT.UTvE EOR SOCIAL AND
"EC'O'_NOM'IC'CHA~NfGE, NAGARABHAVI
BANGALORE" -f_S6'O 072.
A THE REGISTAR
v.INSTITL;TE~~OF SOCIAL AND
" ECONOMIC CHANGE
_ =TNAGARABHAvI
' . 'BANGALORE -- 560 072. ...RESRONDENTS
SRI; S R RAVIPRAKASH, ADVOCATE)
M
WRIT PETITION NO.12232 OE'20}IIL%II;I,s;;IRRD:I'OIR'~ % V
THIS MISCEIILANEOUS WRIT IS FILED UNDER ORDER VI RULE 17
OF CODE OF CIVIL PROCEDURE READ WITH ARTICLE 226 OF
CONSTITUTION OF INDIA PRAYING TO PERMIT THE PETITIONER TO
AMEND THE WRIT PETITION TO INCORPORATE THE PROPOSED
AMENDMENT AND TO PRODUCE ADDITIONAL DOCUMENTS IN SuI=hO§~:T
OF HER CASE.
THIS MISCELLANEOUS WRIT COMING ON FOR ORDEAISS'B'EIE.O--«I2E*.._._''' .
THE COURT THIS DAY, THE COURT MADE THE FOLLOWING:-7.._ .
ORDER
Heard.
There is no objection to the e’p,DiiCVation”foI_r:’amending
the memorandum of writ pe_tI:ionS._to;.j_’inCe_I’po’r’a»te subsequent
events and additional prayerS_fandv~.t’o’SS”pfo’d1ijC.e additionai
documents.
Petit%o.ner ;o_:ermi’tted- tdamend the writ petition by
If:§VSIiIn”g-.arr’ien:detJA writ petitiOnMiNithin fifteen days.
3&3;
Iudq’?-3
i<I"%i""'.