Karnataka High Court
Venkataramana vs The Secretary Department Of … on 5 December, 2008
(B§r'j'S:ci_,;_ B VISHWANATH, AGA FOR R1 85 R2 )
mg
IN THE HIGH COURT OF' KARNATAKA, BANGALORE
DATED THIS THE sth DAY OF DECEMBER, ZQQ8
BEFORE %n
THE HONBLE MRJUSTICE RAM MOHA.-1N;V':«i§:E§1g)'iQ'T} '
wR;T PETITION NO. 1252412005 V'
BETWEEN
VENKATARAMANA
S/ODODDAPPA
AGED ABOUT 41 YEARS
NO.7,3RD CROSS ._ _ 1. A
NEAR MUNIWESHWARA TEM'£?LE 1
BBEL MINI COLONY, PIPELINE" :
T.DASARAHALL1;--BANGALORE»57=.._ I PETITIONER
(By Sri : .SHvEfP1fY,..ADV';f)v %
AND :
1 THE SECRETARY .-
DEPARTMENT'"()F COOPERATION
GOVEEiNMENT Oi? KARNATAKA
' ..... ..
2 "ASSiSTANvT'RE'GiSTRAR OF CO-OBERATIVE
SOCIETIES;"33ANGALORE URBAN
BANGALORE .
B THE RAJ.AJ.1:NAGAR CO-OPERATIVE BANK LTD
" " u « .74 3RD BLOCK, RAJAJINAGAR
BANGALORE--1o
R'EPT»D.;BY GENERAL MANAGER.
- " RESPONDENTS
-2- '
THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO
QUASII VIDE ANX. A DT. 17.3.2005 ISSUED BY R3---»AND
DIRECT THE R3 TO CONSIDER THE OBJECTIONS_I"E"ILED
BY THE PETITIONER BEFORE ISSUING TH.E'»NO'FIC<E
UNDER SECTION 13(4) OF THE SECURITIS;ATIO'N--«..AND
RECONSTRUCTION OF FINANCIAL ASSE'I*S.. C' AP-ID
ENFORCEMENT OF SECURITY INTEREST ACT, * _
THIS WRIT PETITION COMING FOR 'PRL.I{E;A.RII{G
(B~GROUP) THIS DAY, THE kC'O_IIRT '_-MADE}
FOLLOWING:
Learned eounsele-'forfth-e"=petitiOf1'eI* fiies a memo
dated 17_-,1 the Court to
withd;*SIIIIII thI§»v_wrI:t4CI"pefitIOn. is taken on record
and thewrit ..diSff§iSS€d as withdrawn.
.....
Judge