IN THE HIGH COURT 01? KARNATAKA AT BANGALQHE
DATED THIS THE 2m DAY OF February f
BEFORE
THE HONBLE MR. JUSTTCH AJIT
MISC.W. 1002 /20 10
WRIT PETITION NOS;._22365/2OO9 &
22607/.2OOA9{'G3\{I----KSR]
BE] WEIEN I
1.
H.R.Srinivasa’n,:_’* __ g
S/o.H.R_..R.iyeT1g_ar,’v _ .
Aged aboutf/Q ye’ars4.”‘–{j :
No.f3_4£+4E.8,A”‘},.$_*”‘1V§.9z:jn. ” ” ”
3*” Bvlock, — f
Bangalore. — ‘ ” –~
2. H.R:v1jayar_éxghava’a1.”‘
S.,;§TAo.I~i..R.R.Iy”engar,v
Agéd..”abo1,1t 59 years.
‘ “No.3448*,. To _}\/Iain,
.31” V’ Gayatrinagar.
H = B–.a:.nga::»11fe;A*J;; .. PEJTITIONERS
.oS.1*i’:Ganapathy S.Shastry. Adv.)
The Registrar of Socifizties and Firms.
” Bangalore Urban I)ist:ric’L.
No.1, Ali Askar Road. Bar1galo1’e.
1
no
1
2. The Hebbar Sree Vaishnava Sabha,
No.22, Sheshadri Road, Bangalore,
By its Secretary.
3. The President.
The Hebbar Sree Vaishnava Sabha,
No.22, Sheshadri Road.
Bangalore.
4. Secretary, T.
The Hebbar Sree Vaishnava”–Sabha~, .
No.22, Sheshadri Road, ”
Bangalore.
(By Sri.M.S.Har1’sh’ to R4,
Sri.N.B.Vishwar1’at_h ,v l_AC}A-‘for’
This 1,,’-./’1″11:é”a’.«’._,\/V…-«’;l~_;’s.’ f11.ed»._u’r1d~e’1″Section 152 of the
Code of Civil Piroced’Ujr”eV’a° prayer to pass order to
correct.»tl’1ve.,rr11ista1>;;e. in para “‘No’.”6 of the order dated
13. 0 1 .210 10 rm-2o.r;h§; reas.-or1s_ S-_ta_’:e in the Misc.W.
Th1Sl”M1SC.VV..lC12Ifli11glO1′} for orders. this day. the
Court made following’:
….. .. V
V 11 ‘V;F:Svlll.ir1e No.9 of the order dated 13.01.2010.
the vylord,-‘.re’s.olution’ shall be read as ‘impugned order’
x j 1\?lise.W.1002/2010 for correction stands disposed
Sd/’gm
Eudqe
sps