High Court Karnataka High Court

Administrator The Ssk Co Op Bank … vs Smt Rajeshwari Malakajappa … on 6 January, 2009

Karnataka High Court
Administrator The Ssk Co Op Bank … vs Smt Rajeshwari Malakajappa … on 6 January, 2009
Author: H.Billappa
IN THE KEG}-I COURT 0!' KARHATAKA
CIRCUIT 3ENCH AT DHARWAD

mm}: mm mm am mm or JANuAn.if,'2¢:J:o9,'_T.'V.  %

amrom  

was I-{0N'BLE MRJus':'1<it:VH;§1'1}LAiir§i  A.  
WRIT gg-rr'r1_9__x 'r:¢§,§o18g_/mgmao§%iM  

___--

-ro 6o;9o/zooeyaac-%com%  -'

BETWEEN:

1.

ADMINISTRATOR, ‘

THE SSK c:o–0f9.’BANI§;LTD’.;; _ V ,_
DAJIBANPETH,f~§Lr13LI.’. =i ” _
Sm’ JAYASHREE V.’ ‘ :

AGED ABOLIT”-E?i;XEARS, V ~
GENERAL«MAjNAGijE-Ex’, ” , ‘

THE ssx C04€;rP..13z=–.NK« ;.’Fi1_., . ;

HUBLL * V ”

BRANCH”MANAGER(GADA§3 BRANCH)
AGED ABOUT ’52 .Y.§3AR.S,
‘mf–;,j: SSK C0–O?__BANK LTD. HUBLI.

E ….. .4 « PETITIONERS

(B3? .._Is*c§2-£1: .9. mam, ADV.)

‘ ‘ ..ACéE: 4:2, OCC:HOU’SEHOLE) WORK,

SM’? RKEESHWARI MALAKAJAPPA GOUDAR,

R /{.1 BASAVANA BAGEWADL

f}§..S’.!’ BIJAPUR

SR1 MALAKAJAPPA BASAPPA GOUDAR

“AGE 48 YEARS OCC: MANAGER 0?’ LEC

Rf C) BASAVANA BAGEWADI,

V _

DIST BIJAPUR.

3′. THE GAI”.).PsG CONSUMER DISPUTE
REDRESSAL FORUM, GADAG.

4. THE UNION 05* INDIA,
REPRESENTED BY SECRETARY ‘I’C} ‘ . .
GOVERNMENT, IDEPARTMENF OF 1éficm.- A in
AND supmas, NEW DEIML ‘ = _V 1. _ _ V

V V 4 …iegsPoNDEraTs 4
THESE WRIT PETITIONS PsRE*~..F1LED.UN;DER ARTECLES

226 AND 227′ OF’ THE cNs*1’i’ru’:*2a:)Is; OF INIBIAT ‘PRAYSNG TO

QUASH THE SHOW CASUE NOTICE DATE–D 11/9}-2.Q08,”ISSUED

TO PETITIONER 2 AND v3″~¥3Y 3:23 _1N–.Ex§;<:UT1oN PETITIONS

M0216/O8 FILED BY R1 a1srr;1%2.A*nfA1+;;1§EX1IVI?E' ARE) ETC.

TI§IESE_A\?J":§"§fI' _F};iTYi'I€5N$ COMING ON FOR PRELIMINARY
HEARzNG–.'_m:s B£\_Y,.fi'Eji.}':°.~. v4<::;§u=–3_'1' MADE THE FOLLOWING:

1: 6finER

V. , tg tht; re'spondents 1 to 4 is dispensed With.

H " 'V2. the icarned counsel for the petitioners.
A these writ petitions under Arblcles 226 and

'.227 cf {féénstitution of India, the petitioners have called

V} ' ..:is1AAqim;gati<v:$;r1!t}1e: Show cause notice dated 11/09; 2008, issued

— A3f5~ respomlentfvide Anncxme “C”.

Li//..

4. The petitioners have already subnnittegi

objections to the show cause notice. Insteaq – “it,~: _

they have approached this court. Then.-fo:re,
cannotbe entertam ed. i »’ . n

5. Accordingly,’ w:1’1;nee.1′?–$e:i1-has diemissed.
However, the 3″‘ respoigtienf ‘to consider the
objections and pass appropn}ate’– Fnocordance with

law;wI’thin Hiveceipt of a copy of

Sd/-‘
Judge