Karnataka High Court
The General Manager vs The Union Of India on 31 August, 2009
IN THE HIGH COURT OF KARNATAKA I
CIRCUIT BENCH AT DHARwAD__'fl~.,'V. V "
DATED THIS THE 318? DAY;';OFEA'uC{IIS*rAT_
BEFORE
HON* BLE MR. JDSTICEAJIT J'OIIIaI-JAE";
WRIT PETITION 'NO.SO:2"SOE j4:2O"CS (OMLCON)
BETWEEN :
1.
THE
ARYA VAISEIYA s::O¢OI_>”BANK_
REGI}.”‘O’i_’7’_Fl’wCE’g;_ I¢IO_S__u-R,’ H_U~E5LI;?.1
R/’BY MANAGER
THE ‘BRANCH ~ A/IA.NAc}E.R
ARYA v.AISRYAfCO:O_P BANK LTD.
GADAG BRA1’~E_C}~.T,, NAM JOSHI ROAD
‘ PETITIONERS
” IE? EASAL, ADV.)
THE UNION OF INDIA
R/ET’ SECRETARY TO GOVERNMENT
DEPARTMENT OF FOOD AND CIVIL SUPPLIES
‘ NEW DELHI
KUMARI SAVITA RAMACHANDRA KUNTE
AGE BY MAJOR, OCC: STUDENT