Karnataka High Court
Sri Madaiah S/O Karigowda vs The State Of Karnataka on 31 May, 2011
IN THE HIGH COURT OF KARNATAKA AT
DATED THIS THE 3 I 3'? DAY 0:: MAY 201 f u
BEFORE
THE HON'BLE MRJUSTICE 5; 2§:4ZEE1{' « T
MISC.WiN0,§;§'_{9/20iI.V ' .
IN WRIT PETITION N0. E8588/2011 CLB»-.R£_7_S)"*,
Between:
Sri Madaiah, __ .
S/0 Karigowda, _ V V. A
Aged about 56 Petitioner'
(By Sri Anil B;--'«'1'k}VL1',yv..A.«:ii"\'2V'L
And:
1 Thé"Sté1te of Ka:=w<a,%T%[%A
By the'=Sec~retarj/ tdthe Regvenue
....Resp0ndem:s.
" " {By 5191 '§v1.;_Ke.«,h;wa 1€e'day; 'AGA for R1 & R2}
is filed Order 6 Rule 17 of CPC for
-- an1end1i';ent--,.etC.'
" *-T.hisNMisc.W' coming on for Orders this day, {he Court
jpassed the foliowing:
ORDER
Heard. MiscfvV.No.55l9/201! is aiiowed. PéEi:ioni<§rA'.%?'%':o[' ' L
amend the writ petition accordingiy.
BMM/–