Karnataka High Court
Smt Prem Latha Uppal W/O G L Uppal vs Canara Bank on 2 July, 2009
W 2 _
THIS macs»: IS FILED UNDER RULEj”‘2é’fi««%;’§~.vA’oF
THE WRIT paocmmwas RULES 1977 Et2’§~¥.&’V’.S_£;x’Z3?_”jl{}N
153 OF THE CODE OF CIVIL PRCCEDURE §QRffiRfiLY’
HEARLNG.
THiS MiSC.W COMiNG¥ UN {GR 0KQEK3
um, ‘i’HJE:3 :::ou:~<*.z' PASSED 'm;:;:'14 r:'<3;.;:;ow,L1\::;;.. _ _ ~
O 3.
Heard. M Misc. AVW hearing is aiiowed;i & . ' 'W«
?Oi’3.j; final hearing after
‘A’€Z>.t_>jt=_*.c:1’:.=1;._<.:§VrA*A§§ to the main by then.
Sd/-e
Judge
.-
‘V 11% hi}: :5 *