-2…
A1} are R/at H. I\¥c>.1-?’4/ 1,
Kadali, Padavinangady,
2″‘-1 Cross Road,
?ad.av1na£1gady, Konchady Post,
Mangalore – 8, RESPQEIJEETS
(By Sri Cyrii P.Pais, Aév. fer R» 1
Nafice to R–2 to 4 is dispanseai with]
This Writ Petitiem is filed under 226 ._
Cemstitution of fnciia praying asid£:;_t1m 0xt:L’:;1*s.passe:1 33}-*_
the ‘trial court which is at Aflfl6X{GCfe;’E} datéxil 1.03,:2D.0 8’ passed ”
by 5:16 Civii Judge (Jr. Dvn.) iséangaldltt ;::a3ss3r:’e o11 amendment
appfication which is at Agnexuzttfi ELS. N<5;6v5A4{AL'004 and
This Petition comm" g on f31x;5:vi”r¢g:iL:_ ‘
R%n.§;.3%A %
3.. This is di:fectcd”_’égaifi.st the order permitting
the ta amend the p}a§nt ts
incorporate:-: fgfiriditionhali “z::=:..1–=ief mgarding payment of mesnc
.§g;f;:;fii: a’\.;§:;g§¢ LA 131:3 .i”AE”1’F’.3.v2_,__{}{}0/~ per month from the date: czf suit
the –»{;Qsses.$i{3;1§i”f the premises is handsd over.
‘ 2, ‘ intandeé to add an additional paragraph
ma pia’i1:gfi~ it: suppert 9:” mg adcfitional relief sought. The
iéifilow has allcéwad the apiaiication ovenuliflg the
.._{;§§§ec: 1}:iaas raised by the: defendants 3231 this regard balding that
reiiaf 0f mesne pmfit claimed by way of amendment is a