Karnataka High Court
Leo Aroza vs The State And Others on 6 August, 2010
IN THE HIGH COURT or KARNATAKA AT BANGALORE
DATED THIS THE em DAY 05' AUGUST, 2o.;'a.;:'j'«--._:"'«,,A
: PRES ENT :
THE HUMBLE MR. JUSTEACE4 N.::"§%i>A?r1r§%'r"
AND;
THE HONBLE MR. J 3O.pANNA
MISC D D.No';n684ir ?,§I{2ro%1o
W.P.No. 13572 9 .20 30 "rGvNmy1M--s)
Between:
... Petitioner
(By Siji. U__. -I3'£V£n{:?;:Vr_;;£1V1gé1'~Né.3Ia.}:,-Advocate]
And:
The §-State and 'others. V"
" {B)'fR;(3ififi ji:¢'1i~e_,_ AGA
=i=**=i€$$
W. is filed Under Section 151 of CPC,
prauy'ing=--. tD'v 'produce the additional document at Annexures
andjé', in the interest of Justice and equity.
*:This Misc W. coming on for Orders, this day,
' N;.K. Patil. J ., made the foliowing:
%,.M
Respondents
ORDER
This Misc. W. is filed by learned coeif1oe*£:j:””for
petitioner under Section 151 of Civil Proeed-fieyfilode; ”
Heard learned counsel for”‘pe.titio;oer_v’add
Additional Government Advocate for re’e3Apolnden.té.–. 2 ”
Leamed Additional Ceo:ife.zjnrne’1it__ vwaij the
outset, fairly submittedthat lfie.udoes”,n’ot liaVe..any5 objection
for allowing Misc.W. V H i h i
For thev i~easor1s».– :”:state:cl__ :l’=tl’*ie application,
Aosevweegifigoio m guefiedgieeofibherss pennuue u)
safe
Eaége
…..
fiodga
V.