Karnataka High Court
India Tourism Development … vs Union Of India & Others on 15 December, 2009
. * .UVN1CN"CO1f' INDIA é{C '1'H;5Rs.
3
IN TH E H IGH COURT OF KARNATAKA AT BANGALORE
Dated: This the 15:31 day of [)ec<3mbe1* 2009
PRESENT
THE HONBLE MRS JUSTECE MANJULA C}§§1..L;LiR'"'% - A"
AND ._
THE HONBLE MR JUSTICEm.J:AQAI§iNA<rH*AN= ;, 7
MISC. W. NO'. 1.%2177'/@009 » V' '
C.C.C.1\£fij':_~-4'1 {'iI"JI;1
BETWEEN: 1'
INDIA TOUR§is'1§)I:1§ "
CORPQRARQN
. COMPLAINANT
[BY AAEVISTEL LAW4v'As1Sei§:1ATb:s. AD\/S.)
ACCUSED
_ IS ¥'1I,ED UNDER ORDER 1 RULE 10
REAL) WITH SECTION 151 OF CODE OF CIVIL
., "PRQC:«:J:3uRE PRAYING TO DELEZTE THE NAMES OF THE
"AAV"1'8'I'1AA'AND 2% CONTEZMNOR/ACCUSED IN THE ABOVE
V V __?ROCEEDINGS AND GRANT SUCH o'm;aR AND
' FURTHER RELIEFS AS ARE JUST IN '1'm«: INIEREST OF
JUSTICE AND EQUETY.
Um': I "
3.
THIS APPLICATION COMING ON FOR ORDERS
THIS DAY. MANJULA CIIELLUR J.. MADE V.---'I__'I"IE
FOLLOWING:
O R D E R
Memo for deletion is perused. ‘_ti1Ié’I
memo, the Complainant is p(3Arm;_i:,fe§i”1;p”_de:1é{;e…_I}:£I:,;:TI’
names of accused 1105.1 an’d’__2.
Accordingly, I2 1 77I}'(I9″‘is;-3a1I1QwII§d.
-f’\