High Court Karnataka High Court

Gregory Patrao vs The State Of Karnataka on 2 February, 2010

Karnataka High Court
Gregory Patrao vs The State Of Karnataka on 2 February, 2010
Author: S.Abdul Nazeer
IN THE HIGH COURT OF KARNATAKA AT BANGALOR-E_»

13;-\'1';21) 'I'HIS'1'I--H3 2"-> 1:);-w or m_«:1:=31zuARY 20 :9 2' 'f  ,,

I3 EH70 RE

THE HON'BLE MR. JUSTICE s. A'BB-UL 1-"+4IAZ_VI'?3ExR_   

MISOW. 1021/20:10 
IN V A

wm' PEZTITEON Nos.35;48»35-1----5:?z;{2'oQ9 {1.Ae2«;LAm§}

B ETVV BEEN:

I .

Gregory Pa_'{1'ad;__-'  2: 

S / 0. late,7TTi'QI1ié1s_f.Pza1i.1faQ 

Aged abéui. :-"i2_,yeei1's '  '

Mary P'z1Li'ae.3 

W / Q, 131.9 'IT11€}:.;'EaS'Pat;r§1G-- .. '
Agedfi:-1be.ut  __  

Fredrick "P'"11 Fc1QV  _
Si;/0. {ate Thon__zjas Pawprao
 -.'.r1bO.L1t' 52 

* TCeEi£';--e_ 19::1 t,vri¢i<s--
._ "-Ii},/.<3';'v13;'t.r; "I*Ej1'm*1"1as Patrao
A Agai z1ij'0a;_,:1'.j"32 yea1's

[.eema 3_Pat.rao
TI) / 0.V%£1t€ Th()fl'1E?aS Pa1.1'a':'11_a5_s. Pa'L_raQ
Aged e1b0L;1'-_33 Q '

All are 1'/23.,' U_§§_§§€daE1€'~H(3LiS-P'  
Ka.lew21r"d~'.f1A11'2-g 85.; P(:).S'i-- _  ' '  '

Ma:";_ga1!<)Ife 'i'3:1)_1.I_<7.y =

y 'V'1'1'"1é Si'a.té" Qt" Ka:"r'1dta1ka
V "By :15 Secifcémry to Govemnleni

.. . PETITION ERS

 " _IA§)eVp:-11*'t--merit:.of..IndusI1"ies3 and Commerce
. M.,S. E§'Lr_i'ldii':g's

I) :1 A11':be'd,kar Veedhi

£3£i111g22.Ai ore' ~ 550 001



2. The Special Leulci Acquisition Officer

Kz1r112e1!.21k21.1 lndu.<'s1riaE Amzts I;')eve10pmen1' E;3oz11'd
Mangztimv IT)ivis1'0n

[3z1ika-unpadi

Mangalore

3. "he Karndtaka 1r1duSi1'ia1 Areas I.')éiL*éE.!jy"':1 aid"
Pe.t'1'0(-'heI11iCa-is 'L,i:ti1i€.:3d  
No.72/4. H Woof}.C;-T:;i'n.ingha1n Rodd
Ba1_1ga101*€:~.w 580 "V052 '

"(By sr:; ivishwafiem-;\Adv.)

'i*i~'ns '34x;is'<~'; w.  med under Order 1 Rule 10(2) of cpc

 AI'1.iTc.}(:1~ 226 of Constiiuiion of I£'}.diE.l praying For
 "irV1T1.pE"cad«_i:1;,T_§ and <3I,<iL

 



'I'his Misc. W. coming on for I-'rei£n'u'nary Hear1'ng this
day. the Court 11'1ade the f()i1o\=vi1"1g:

ORDER

Heard. »

Misc. W. 1021/2010 s,s_a11ou;ed– :’ ‘

Lea1’ned Counsel £b1; : h_.e’ jmpiead l”h€
proposed e11)pli(>ar1vt’s_ as’ to amend

the Cause Iitie ;%.t’::i’c);’d’1’I:_’1g._:flyL’

…. JUDGE

Cs