IN TIIIE IEIGII COURT OF KARNATAKA. AT BANG£LORIi. W,P.}3o’ 236′: «ref 2038
-1»
defined under the Secwifisafion Act and guidefines ‘dje
Reserve bank cf India.
2. Learned counsel appearing frsr ~
filed a memo dated 24*’ February
petitioners. stating that, the
to restructure the faciifiy maviqgi and
tijerefare, prays writ petition
with liberty to apptfxach arise.
3. The” iby’ WiVa~amed cmurvwt
appearif1g”‘fa;f a meme dated 24″‘
is placed on recard.
A4,TheL peiitififi by petitioners is dismissed
f&§–§fhdrawn,A liberty tag the petitioners ta
Q-riavame before tha appropriate authority,
_ if advief;ed.LAc§irATif need arise. Orciared accordingiy.
Sd/-~
Judge
mn*
1%} THE {RG3 CGLTRT OF KARRATAKA AT BAN€3s5s.LORE W.P.I\B3′ 2361 Qf 2068