High Court Karnataka High Court

Sri K J Kamath vs Sri S Guruprasad on 29 May, 2009

Karnataka High Court
Sri K J Kamath vs Sri S Guruprasad on 29 May, 2009
Author: V.G.Sabhahit


IN THE HIGH COURT OF ICARNATAKA AT

DATED was THE 29*” DAY or MAY 209$?’ « _

BEFORE

‘H-IE HON’BLE MR. JUST’ICE3..:V.€:§¥S;!luuEl§.£J35LlFE1*h’:l” ‘E1

Misc. Cvl. masosfzoca – ‘ 1
C.M.P. No.2:u2o97

BETWEEN: % % L
K.J. KAMATH mt: ffpmnonaas.
(BY sax amnesia

AND %%%% _ E’

sax ¢1fn-«seas RESPCNDENTS

O Mzzsc; CVL. ‘m’.’63o5/2909 Is FILED uuoza SECTION

‘:1:52..OF,_TH’E_ come o:= cxvn. PROCEDURE, PRAYING “mrs

—.H()N’E’E’5iV.’E.A cour«;T TO CORRECT Tl-IE CLERICAL ERROR

CREPT IN]:-.TfHE omen DATED 30′” JANUARY 2009,,
snowxmafm-+2 NAME or THE ARBITRATOR AS ‘sax 3.5.
RAMAMTH, DISTRICT AND SESSIONS JUDGE (RETIRED)

INSTEAQ’ OF SR1 3.5. RAMAKANTHA, DISTRICT AND
SESSIONS JUDGE (RETIRED) IN THE INTEREST OF
_ ‘ -.JU$T£CE AND EQUITY. ‘

THIS Mis.Cvt. COMING ON FOR HEARING –
INTERLOCUTORY APPLICATION THIS DAY, THE COURT
MADE THE FOiJ..OWING:-

982:3
Name of the Arbitrator who has been appolnteé is

wrongly mentioned as “B5. Rarnanath” insteaij

Ramakantha” in para 16 of the order dated

passed in C.M.P. No.21/2007. The said erm:r’is__corfec£éd. %

sums