High Court Karnataka High Court

Sri Lakshmi Mahila Sahakara vs Children Education Society … on 9 April, 2008

Karnataka High Court
Sri Lakshmi Mahila Sahakara vs Children Education Society … on 9 April, 2008
Author: H.G.Ramesh


% -V 19.9.2007 AS AT ANNEXURE-E.

5
5
I
r
I
r
5
r
I
I

can piped uouluun Jaguar!’-I, ALI;
III Illli I1

IIIII Infill! “I III lIJIIKflfl’l{flulIfl- J!” BJHIIIUUEID

DATED ’11-IIB THE 09 A oi’ In-mi. 2005 f ffvj

-mm noun: ma. Juwncm M. ;«
wmT PETITION N0.18778 oi? 29¢}?

SR1 LAKSHMI MAHILA SA]-IAKARAN

BANK NIYAMITHA (REGI::;’}~..V_ . T
NO.49,9’l’!iC.ROSS, 1s’r PHASE ; V
J.P.NAGAR, BANGALORE — 5-50 on _ ” .
REPRESENTED BY ITS FOUNDER’ .PR.ESiIJEN’~!’; 1-
SM’1′.VASAVl RANGADAM’ A ~ ~,;.PETITl0NER

(BY SR1 C K:N.Ta§:r§j§§eA*vPj;e,segp.–A:jy3′

1 &f:HILl3’i2xE1 NVE,1_)’iJCi.’1:’VIt3.1,§l soc1ETv (REGD)
QXFORD gopgzzgg, 9151:5111:
a.1=~. Naeare, BANoALQRE- 550 078
1:25′.-§>:’«:Es;.=a.:Vz~.r’:*.v-‘=:;.9 BY’ CH.A.-IRMA!
_ T SRI.S.NAfRA’..’iA’RAJU

. , 2 ‘GOPAi{K”PiPALANI (RETDJ

.G}'(‘1. I ‘EN DTDAI AMI

g ” of my :.p’.l.:-{T 11 Juan”

-V V _ FL.AT,NO.403, ROHAN VABANTI-IA
« %.:.=TaATP w.HALLI, BAHGALORE mun?-Hm

tB’:’-,SRI RH F-‘EERLI, ADV u-JR

M/..s*1;oLm as HOLLA, ADV non 12-1)
THIS wan’ PE’I’ITION IS FILED UNDER ARTICLES 225

£’\Nfi’vfi2″‘I’ OF’ CONS’PiT”u”‘i’iOi€ G-F’ iflfiifi PR:’\’:’IfiG TO

QUASH AND SET ASIDE IMPUGNED ORDER ON IA.NO.1 IN EX.

‘ run rmnrumrx
U

Ir?ET’i’T’iON N0.53l’i/’06 PASSEE BY COUI-tr u ‘1’!)

‘vv”RI’i’ “‘r.*’.”1″‘i’i’IO:’\i COa”vfiNG 0% FOR PRELHviI}€s%RY

HEARING THIS DAY, THE COURT MADE THE FOLLOWINQ
9_BJ?_E_B %

Learnwm’ Lcuns-.2-.1 apyuwn-=w*L*1g m’ L122: V. _j”,=.-I-,j.+.!.Vt.;-.1=.-.r;e:’ ‘ ”

seeks leave to withdraw the
apply for review of the older -datcfl’ 2 3.
on I.A.No.3 in R.F.A.No.271/20:36., _1n with

law; Le.-.a.vc as writ petition