V V fQ.fl{:wing:& V '
1
IN THE HIGH COURT 0? KARNATAKA AT BANGALORE~.___
DATED THIS THE 8TH DAY OF JULY 2009 f f Q
BEFORE 9 ' .
THE HOFFBLE Dr. JUSTICE. K. 32;»AI€r£iAf§AffS§§:;,é""
M330. W No.6439! ' ' %
IN WRIT pmxrzmx NC§..§34849"/'2(!) 0»1 { S3
BEZTWEEN: »
Smtéayashree Valli,
W/o.VeeramaniSast1y, v:.',:'7.F%E;.TiTIONER
(By Sri. Pa S. Rajagopal, --
AND: '''' H
Bank ofindia. V .,.RESPONDE3N'I'
(By M] s.sun;1axasx§a,m_g, %gam%a%as%%am Anand, Advs.)
f" EVA is xfi}ed*'"i.1n€£er Ruie 2(5) of thté Writ rules for
amendment of _ti1¢ petiti-an.
on for 0I'd€I'S, this day, the Court made the
ORDER
fléaitign éamenément apgalicatian Misc.W.No,6439f 2099.
V’§’his is an application fiied by the }3€f1ti{)1’16I’ under Rule 2(5) of
V “£§1_e:; Proceedings Rules, 1977, seeking pexmissisn to amend the: writ
fiéfifign and add Paragraph N<,).8{a) as menfioned in the application.
1
SW)
The applicatietz is azmexed with verifying ameiavit and Annextxres ‘P’
and ‘Q’.
3. Leazned counsel for the responclent submits $1332′. 130
objection for aflowiag the above said appiication.
4. What is sought to be inco1}3o1;’;:te(§’.A_A_Té{s is
p€:rtaini11g to subsequent event. 1:9 “jby
respondent, there is no impediment to: apiélicationi
5. Hence, Misc. w No.E§f}3§9j2§3_() § permittirxg the
pefifioner to agrjieiid’ as 15i’aj;red for and file typed copy.
Leaxtned eofixaselfl f<iir. .res§;6$1dent submits that since the
amendmentgjsdught to"he fi'1ade by the petitioner is xelafing to question
of additiona} ebjection by the respondent dces neat
the lemned counsel for the mspendeazt is recorded.
_ F'9St.f§1.;ie petitign for hearing an 13.(}'?.i2C!{}9. I
Sd/-vs
Iudge
§1{11v*