Karnataka High Court
K S Ranganath S/O K V Surappa vs State Bank Of Mysore on 19 October, 2010
IN THE HXGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 19m DAY OF OCTOBER 20
BEFORE "N" '
THE HONBLE MRJUSTICE RAM MOHANTIEEIEOE O'
wmr Iémmoisi No. 11405/200615-Rj--i 7
BETWEEN:
K. S. Ranganath
S/0. K. V. Surappa
Aged about 55 years p V.
Earlier working as C1€1'k~C'utIfi?CaShi€1f "
At State Bank OfMys0re... _ Y. 'O
Talikote Branch-, 'B'€1118.I";§'f Distifict' * . V_
Since diseharged:;1?§7r'OVna.. S--erVi0e 8»: V
R/ a. Sanatiiaria Ka1%;kshe=t_ra._ ' '
9"1Main Roam. " ' *
4"' Block, Jajfadiagaré > _ O'
Bangalore' 5 56001" _
' _ * ...PETITIONER
{By Sri P. S--,._Rajag0pa1,":'.(1€/.}
' State Ba'i1k«0«f"MysOre
' A.b0d3r.CQns:ti£_uted under the
Rep. E>jJH_iiS Managing Director
Puttige R. Ramesh, Adv.)
State Ban1;q.ofi'ndia{subsidiary Banks') Act, 1959
Having its Iiead Office at K. G. Road
Bangalcxfe + 560009
.. . RESPONDENT
M
,7-
This WP. is filed under Articles 226 and 227 of
the Constitution of India praying to direct the
respondent to pay to the petitisner pensionary benefits
under the provisions of the State Bank ofj’é’:’lj§g*sore
(Employees) Pension Regulations 1995,
Amount of Provident Fund 8: Gratuity ~..
together with interest at 12% p..§r froni ‘thelldate
the respective amounts became di1__e”till dated
This WP. is coming onn.r._Vfcr_ orders”ithis:’:§day, the
Court made the following: A V
“oai3sK:C;’
the l:e.a1’l1:t3(i the petitioner is ordered
accordingly’. =
is dismissed as Withdrawn.
salt
judge