IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 2131' DAY OF' AUGUsT,;cx§3é%%j%%VL 2 A
BEFORE
THE I-ION'BLE MRJUSTICE A
WRIT PfETi'I'ION No.5449 CF '$004 {S%RESj« "
I
1. Kuberappa Poorappa Lanaa:::i,L_f
S / 0 Poorappa, Agcd_€?'8_ 'yf ;;_S,V " A
12/0 Kale Building, T
Near Durgadrszvi 'I'e1:r;z;31t=:,f» V
Dharwad. . _.
2. Mahadevappa Hosamani,
S] oichenappét, _ -1 'yrsars,
R] a Bus Stop,
Dhanw=,d;% _ " % v .
.-- , " ._ * . . . . PETITIONERS
é V":fl§Y5»-.SRI;B.K.ALBL;§GERI 9012 SHEELA KRISHNA,
k M ADVOCATES.)
1. étatifiof Kax mataka by its Secretary,
.. _ _Depa1't1nent of Co-operation,
V 'M,S.Building, Bangalore.
4;) The Deputy Registrar at'
T Co---perative Societies, Dharwad.
\£;.:~""
2
. The Government Employees
O0»-operative Bank Ltd. ,
Court Road, Dharwad.
IMPLEADING RESPONDENTS
(As per directions of this Hoxfbie Court.)
. Sachin Sripada. Hitchkade,
Major, Computer Programmer,
The Govt. Employees Couoperative»
Bank Ltd., Dharwad.
. S.G.Meiasarg’,
Major, Accounts Clerk,
The Govt. Employees Co«o1’t$e, five . V
Bank Ltd., Dha1wacl_.
. B.A<lal<:a3='{_1,""'
Major, _ — .
The Govt. Emp}oyees.._Co;~operative
Bank Lt<1.,l Dh'mwa'd,,
. Migjshtaq Pethan,
Ma] 01;, Accountsfiierk,
'The Govtfilmployees Co-operative
M'ajor,_A'ceounts Clerk,
'}'he"G(:&vt. Employees Co–opemtive
' " VLtd., Dharwad.
B.Savdathi, Major, Sepoy,
, ___7The Govt. Employees Co~operative
Bank Ltd., Dharwad.
wow
10. Hemanth Sharanappa Somanakatte,
Major, Attender,
The Govt. Employees 00-operative
Bank Ltd., Dharwad.
. . . . RESPONDENTS
(BY SRI.B.S.HADIMANI, ADVOCATE FOR 1:et.V3;7fttj’.tte
SRI.R.K.HA’I’TI, GOVERNMENT PLEADER E:5R<12; _
SR1. LOKESH MALAVALLI, ADVOCATE'-.
IMPLEADING . «
~k:\-itirix
This writ petition is ffiedtu A226 V0.1} the *
Constitution of India prayixtg to' ._ setf.= aside the
advertisement dated _8.1.2OQ4'».,_vis;1e Armexm-G and
direct: R3 to fulfill th'e~~..een_£1itib1a.s ;sis._Alaid down by the
G.(). dated 3.4.2000 videjA12nex3f1re-)?='.Aai1d thereafter call
for fresh recruits and etc: ._ 1
This on for hearing this day, the
Court made the feI1owftig;
efGRDER
111.: View theinemo filed by the counsel for the
writ petition is dismissed as withdrawn.
Smh
Judge