IN THE HIGH COURT OF ICARNATAKA AT
DATED was THE 29*” DAY or MAY 209$?’ « _
BEFORE
‘H-IE HON’BLE MR. JUST’ICE3..:V.€:§¥S;!luuEl§.£J35LlFE1*h’:l” ‘E1
Misc. Cvl. masosfzoca – ‘ 1
C.M.P. No.2:u2o97
BETWEEN: % % L
K.J. KAMATH mt: ffpmnonaas.
(BY sax amnesia
AND %%%% _ E’
sax ¢1fn-«seas RESPCNDENTS
O Mzzsc; CVL. ‘m’.’63o5/2909 Is FILED uuoza SECTION
‘:1:52..OF,_TH’E_ come o:= cxvn. PROCEDURE, PRAYING “mrs
—.H()N’E’E’5iV.’E.A cour«;T TO CORRECT Tl-IE CLERICAL ERROR
CREPT IN]:-.TfHE omen DATED 30′” JANUARY 2009,,
snowxmafm-+2 NAME or THE ARBITRATOR AS ‘sax 3.5.
RAMAMTH, DISTRICT AND SESSIONS JUDGE (RETIRED)
INSTEAQ’ OF SR1 3.5. RAMAKANTHA, DISTRICT AND
SESSIONS JUDGE (RETIRED) IN THE INTEREST OF
_ ‘ -.JU$T£CE AND EQUITY. ‘
THIS Mis.Cvt. COMING ON FOR HEARING –
INTERLOCUTORY APPLICATION THIS DAY, THE COURT
MADE THE FOiJ..OWING:-
982:3
Name of the Arbitrator who has been appolnteé is
wrongly mentioned as “B5. Rarnanath” insteaij
Ramakantha” in para 16 of the order dated
passed in C.M.P. No.21/2007. The said erm:r’is__corfec£éd. %
sums