IN TEE HIGH COURT 0? KaRNATAKA_, " --« ..
DATE9 THIS 'rim 30111 DA?' ($33Jt:LY%;za69;A%.%i _' ; 3
BEFQRE . A ' A
TI-IE H07F'i"BLE MR. JUs*I:I6E. nwxiaiv REEDDY
§&ISC.WRi*Ii'fNO;'_VA 653s~--.o:-§:'.;2.9e9
WRIT PETITION mar. mags mi 2eo9(sc/s'r)
BETWEEN H
1 SM1' B.--.S.':£,E;g§3LA'JATH§ '. ,
AGE:-2.53.0 E2??? 'WARS, "
W C) LATE:}v 8,. SATYAN NA;
N'o.4e:<.o9, 5;";§1* ~F'i;QC'IR., " __
Hitiilji i3OIN'{f 4,'--..PALA__CE{ROAD,
BAN(}AL3O,RE-S6{)_ 09:' PETITICNER
(By R.AvIN'fiRA:§;_A2fH P V, ABV 3
A833
1.
‘<._:1'H:«: i-:s%F.:A1:?E: op' KARNATAKA
' DEPAR"{.'I~'}I'ENT OF LAND REVENUE:
BUELDINCES,
mNGALoRE«56o cm
'A 4_RE:i4"* BY ITS SECRETARY
'M13: SPECIAL DEPUTY GQMMISSIONER
PODIUM BLOCK,
VISHVESHWARAEAH mwms
BANGALGRE URBAN mar.
BANGAL()RE~56f} 001
‘E :’
3 sRI:r.M.BHISHMA
S/Q LATE ‘I’.MARIYAPPA
AGED MAJOR,
0c:c;1s:o’r KNOWN *’1′ PETI’l’iONE3R
No.25; 4?-14, 13?’ CROSS, I
AZAD NAGAR, BANGALORE
4 SRI.’i’.M.ASI~i’€)K .
S/0 LATE MENGHARAG—._
AGED MAJOR, _ ‘-
€)CC;:NO”I’ KNOWN fro PE.’mf1″c:2.N’E:2
N03, SINDHI CG§,c}NY,.’ I %
J.C.ROAD, BANGALORE’«S6»Q’O
5 sR§.AMAM_KAP00’R ; _ _ –
AGED
No.43/I6, S}:,:..<:rroI_2__« ' .
§«'AR;I:sAaA'r;}, .
HARjYAF4.A” =:.,___ ‘V “.«…._.,I§EsP0Ni)E:m’s
(BY sway M C. VN’}’xG2i§SH_§Z’EE;–._H'{3GP FOR R1 83 2)
(BY SR}. ‘-NARASIMPM ,RA4U.,.g;Dv FOR R3)
(BY SR1. ;<:'-.35: MoH'AN",.A£;V.F0R R4)
4;jIséISC.V§'."'I?§_i§'E D { ;'ND§ZR ORBER 6 RULE 1? 0? 'THE
cPc:%_i??R;AYiNG T0' 'I?–£–E–'*§'iAL OP' PE'I'i"I'£ONER'S HUSBANQ AS
'ma: iN §:1;Ac:;3…_0F 13 3 (H) OFFICE ADDRESS or» R2 as D C
Crff) h¢IPC.'rU!'~ED','-. AV EANGALORE AND (111) BY ENSERTING
*A:s:'vN1ExtI.R'§«:V~}~:.f;:N~'PLAQE cm J [N GRGUND NO. 9,10,11,15
<:2§%*'r:~1;5: W§" }8€336]G9 Arm ETC.
” TH:.s 1$z;1sc;.w, COMING ON FOR ORDERS, THIS
” ” ‘ “‘-..’VV}3AY T1~:1’3 COURT MADE THE FOLLCJWING ;
O R E) E E
This appiicatiozl is to amend the cause title; of
the petition decscribing the correct names of the
if
petitionars and office address of the 2114
as well as incorrect numbering of the. aI1:’1c:X1i:re.s at
parag’aphs~9, 10, 11 and 15 ot’t§e
There is no opposition ap’;’5§iC..V}iTfi§i;:)n.VVf§
The appJic3.£ion~- j’vaCeQrdi};igl:f”. laiiowed. The
petitioner tg fghei ‘ memorandum
of writ; petitioxg ” ‘V V
% Sd/-E
Judge
CS3 A ”