IN THE HiGH COURT OF KAIRNATMA A? BAP$ALORE
DATE!) T1-H8 mm 241" mu on Jun: 3009,
BEFORE
THE e-mime MR. JUSTICE N.K.PATll,.... 'V"
PETITION 130.3514
BETWEEN: 1 "
J.S. RECREATION WELFARE
ASSOCMTION BY {TS PRESIDENT
A. BABU.
_ I X 1 Pgrfiaduefi
(BySRl. vasrmu D. BHAT, A:3voc:AT£=.)- '
(COMM€}NlNBOTHMISC.W.)
AND: ' _ %
THE co§;:M:sa%t0MéR':'I"'A.%"% _
or POUCE Am) ANQTHER. ~
_ n ' _. RESPONDENTS
(av am tg sAR0dtr§:'r.éuTH;«NNA. ASA}
(common en BOTH msc.w.)
iii-fit
V - 'raéé$c,$sv.s434:2m9 es FILED BY mg couusa. FOR
H ETEONERKUNEEER ORDER 6 RULE 17 OF CPC PRAWNG TO PERMIT THE
PETETIONER "I0 CARRYOUT NECESSARY CORRECTION IN THE
CAU'€>'E'T1'fLE '31'-" THE PEYITION.
MlSC.W. RS FRED BY THE C@JNSEL FOR
égfirzowsa amen 151 cpc PRAYING TO mascr THE OFFICE T0
*<:0RREc*r THE omen m:13.3.2oo9 9% me cntfi TETLE.
THE M|SC.W. ANB Ml3C.W. COMING ON FOR
'OREJERS, THIS DAY. THE COURT ADE THE FOLLOWING:
WWXWW
2
ORDER
The Misc.W.543-M2009 is filed by learned comsel
for petifioner under Order 6 Rule 17 of the code p£i%VcM1
Procedure, praying to permit the petitioner
rmzpondent Na.2 in the cause title;
The Misc.w.5435r2m9 is lea:fI1a£3 %
for petitioner under Seaction”V”L1TS’1 at fhé CM!
Procedure, praying to correéd ‘Hue order
dated 13.3.2009._in respondent
as Bangalore”
insteaflcf Station, H.S.R. Layout,
Ban;;=,a,loI*e’;”;””‘ V. A
‘R f-Esta’ counsel for
reasons smted in the affidavit
acm pan-,4;ng -me Misc.W.5434l2009, the said
is aliovmd. Counsel far the pafititmer is
–‘ to carryout naowsary carrecliens in the cause
” in respect of sacond r candent.
For the reasms. saved in the
accompanying flue Misc.W.5435l2(109, E _
apphca’ finn is diouved Office is 1:c3″9;ubqi:tn ‘§”f m % j
wards “hfradivala Police Station, Madiyana,
place of “H.S.R. Layout Po!icé1S”cafianA,”‘H,$F§.”‘:.§§§§%§5’ut
Barmiore” and issue frag’: of”theA
BMV*