BETWEEN: 1.
‘% BENGALORE SOUTH TALUK …
– 1 –
In TH HIGH counm or xhRuAmAKA.Aw aaafiafiqg
H. _ , 30″ DAY 09 JUNE;
ATED Talc TUE :*2oéé”%fi
BEFoRE~-_ j: N
THE HON’BLE MR.JUSTICE S;R$DUL NASEEfi _
MIsc.cvLL fi@,30§3{gg_V,’ ”
I3.’ = “‘
CIVIL MISCELLANESQEEf§£TITIoN”Ne.2§io8
sMT.T;RA@aKKfiK T ” xA
AGEE”55QUT*57″¥53R5’.7V.
W/0 NAGA§INGAIAHfa;”V g
SRI_NflfiAL1NG’I ,,
AsED_ABoUTu62_yEAgs
3/o_LAT2aNA5E§0wuA
“sR: NAvE:N KfiMAR
“VAGEfl,ABOUT~3i’YEARS
“. ” sic NRQALINGAIAH
_.A3: gag Rsszmzwg AT NO.l3l,
“nUL:5gvU, gamma HQSLI,
PETITIONERS
w ‘ ‘£By MR5. SOUTHERN Law ASSOCIATES, REVS.)
GRAMANTHARA SARIGE NAUKRRARA
GRUHA NIRMANA SAHAKARA SANGER;
BMTC SOCIETY COMPLEX BUILDING,
-2…
I FLOOR. OPP KSRTC HOSPITAL
EMTC COMPOUND. EEANTHINEEAR
BANGALORE ~ 560 02? @rfi’\
REPRESENTED BY ITS SECRETARY … EEEPEEEENT
(By Sri B.RAMASWAMY IYENGAR, ADv.1f: E.E7″
THIS I%ISC. CVL. IS _FILE§r EEEER sjEpEEE E’
RULE 17 R/W’ SECTION 151_’oE coEE* as ;czv:L
PROCEDURE FGR AMENBMENT.
THIS MISC. CVL. CEMINE ON FEE QEEERE THIS
DAY, THE COURT EE3sEn”TEE”EcLLowINg:*
Learned Céunéel fer the pétifiioners seeks
permission of this_CeErt1fi6,fi;thdraw the Misc.
CV1. No.3o93xe§:.%-
5″3gbmi§3iQh.Qf the learned counsel for the
petiti¢neEs iSg@laced on record. Misc. CV1.
.V.f<tIA§i'/
ifi0¢3093/Q? is fiigfiissed as withdrawn.
_Lf_EPQst thié matter for admission next week.
Sdf-~
Judge