Karnataka High Court
Shri Sooryanarayana Swamy Temple … vs The Bangalore Electricity on 23 November, 2010
-1-
IN THE HIGH COURT OF' KARNATAKA AT
DATED THIS THE 23% DAY OF NOvEMBER;~~2IG.I_Q"Vi' A' %
BEFORE
THE HON'BLE MR.JUSTIcE';SIAEDIjI.,T N;AZEER "_
MISc.w.No.97I5/26.10'
WRIT PETITION No.22 ?94Ov..OE 2010'{GM.-KEB)"'
BEIWEEN:
SHRI SOORYANARAYANA 'SWAMY TEMPLE TRUST,
REP'I'D.BYSRI KR1SHNARE'DDY,'f A
SECRETARY, No.36, '-
KRISHNA REDDY CO--LON'¥,
DOMLUR, _ _ '
B,ANGALORE__ 4' PETITIONER
(By 'S.DE'ISA12AO .V&--.OO.§
AND I I I I I
1. THE BANG:ALGRE'ELEC?I'RICITY
SUPPLY'"CO1\/IPAIKIY
f<E'PRESEN'TED BY IIS
CHIEF' r3ENERAI.--..p.rIANAGER {TECHNICAL}
- A 'BESC'OM;~.I{.R. CIRCLE,
* » BAI'\IGALQRE.,_
2;' ._ "D'*I:~IE'ASE~Is'EANT EXECUTIVE ENGINEER {E}
A _BANOALO_.r<E ELECTRICTIY
SUP}?'LY'COMPANY
No.3 :':fUB~DIV"ISION, VIVEK NAOMA.
I _BANGALORE «M 34. RESPONDENTS
I " Sri N K GUPTA, ADV.)
THIS MISC.W. IS FILED UNDER SECTION 151 AND 152 OF
"c:I»O FOR CORRECTION OF CAUSE TI'I'LE.
THIS MISGVV. COMING ON FOR ORDERS THIS DAY, THE
COURT PASSED THE FOLLOWING:
title of;the,w1it petititin.
ORDER
The petitioner has filed this
correction of the cause title of the
contended that due to a bo:3§tfideA”‘:h’ietakeWeediee
has been incorrectly typed. ‘V x
Having heard the ‘for the ptarties, I
am of the view that petiti:o:1e%t~V..VVehoiiiydlhig”tpermitted to
correct the application.
ConsequentI§y,V stands allowed.
the cause title of the
order to it in with the corrected cause
Sdlzi
Judi?