High Court Karnataka High Court

Hameed Haji S/O Hydrose Haji Lati vs Union Of India on 25 August, 2010

Karnataka High Court
Hameed Haji S/O Hydrose Haji Lati vs Union Of India on 25 August, 2010
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 25th DAY OF AUGUST 2Q1e'»%
BEFORE "   '

THE HON'BLE MR. JUSTICE AJIT  % " 1

WRIT PETITION NO. 1 141.91 T
BETWEEN: * 1

Harneed Haji.

S/0.Hydrose Haji La

Aged 45 years, _ –. ;

C1assIP.W.D., Contractor, ” _ _

Mangalore Construetiorrréiempany ,

Shah C0mp1eX,gBend0or Wee}, 2
Kankanady,”Manga1cre__¢~’2. . …PETITIONER

, Advs.

AND : A L

1 4Unier1,Qf In&Ii’a–, …. .. ~

” ” , _ 0 Repéjesented by its

T “Se’er_etary_, ” –.

Firiarxse Department,

.’ ‘ New

2. Stare Bank of India,
” ‘Regional Office, Kankanady,

V fiepresented by its
Chief Manager, Mangaiore.

V’ V’ “3. The Assistant Genera} Manager,

State Bank of India,
Kankanady Branch, Mangalore.

4. Sri.Goku1das Shenoy,
Chief Manager,
State Bank of India,
Kankanady Branch,
Mangaiore. . . .RESPONDE«NTS

{By M/S.Ashok Haranahalli Assts., Acres.’ ‘ff
for R2 & R4)

This writ petition is flied

Constitution of India – vszith__ a prayer to quash; the
impugned ietter dated 09. iw.1_.’2.009 V’\/’i.de ‘L’ as ‘

the same is illegal, arbitra1″y”and unsustainable with a
direction to the resp.ondeAn’ts–.t2– {o__4 to ‘make reverse
entry of Rs.28 lakhs the p§3titio_ner’~s_ account and not
to levy any interest for their.wi1§.’ega1’-action in paying the
amount to theExecutive.fingineerfv 1 ” ‘

This4_W,rit;1’;cpetition’comings onfor orders, this day,
the Couri5rna’de”‘the

.. uvL’earned” appearing for the petitioner files a

‘ V:rrr3no,_vforfiiiri’th_d1awa1 of the petition.

is taken on record. Petition stands

..d.i_snnissed as uithdrawn.

sa/’~?»’.

IUDGE

SFS