High Court Karnataka High Court

Narayana Shettigar vs Abhyudaya Co Op Bank Ltd on 25 May, 2011

Karnataka High Court
Narayana Shettigar vs Abhyudaya Co Op Bank Ltd on 25 May, 2011
Author: Ram Mohan Reddy


IR.)

VADIRAJA ‘CROSS ROAD
Bz3x§LAKEZRE’ UDUPI.

6 VASU POOJARI

AGE} 50 YEARS

Si O. LATE GURUVA POOJARI
BADALIDEYOOR

UDUPI TALUK AND DESTRICT,

{BY SR1 S K ACHARYA, ADVOCATE) A 3

AND:

1 ABHYUDAYA CO~OP_. BANK iL_._I_1\”r{!TED
ZONAL OFFICE, .S’FRE’:iT *
UDUPE~E”>’76 101. _ 2 ”

REP.BYITS 2
ASSISTANT QENERA{..N;y1ANAGP;R.*’ ‘ v ‘V

2 ABHYUDiAY’Ag;QO~ oi?’ BANK 1;1M1T”h:~D.._”‘i
K K TC_;=W}”*:RS;._ :3″ AME-:a:;>KARf’*MARQ
PAREL V1:;;LAGE;~ T»/[UMERAIV-.~_;1OOb 012,
RE§P_§BY’~If1′;€’ <3J3NERAL MANAGER.

‘ is …RE3SPONDENTS

(BY M is NANDIVLAKVV FOR R1 8: m)
_THE$’$E, %xxrR:9r-_1P::ff:’rI§:3Ns ARE FILED UNDER ARTICLES
22a§.AND. 22? “RS WITH
f{ES_£%QN:}EfN’1′ BANK AND ’50 PA’::’ ALL NECESSARY

S’ER_VIC_E~ RENDERED T0 THE PETFFEONERS ON

ACCOIEN?’ DE’ THEZIR SERVICE RENDEZREZD TC) ‘mg
~’W3pQ:é:’9EN*1’ BANK AS PIGMY;’DEPOS1T C(}LLECTf:)RS: AND

“V f’~.i_;I«

” i«;<If<::.

TFEESEZ ?§*Z”§7’E’§’§{)§’é§ €ZQ’§é§§N€;} SN FOR. ?RI,.A§*’£EaAR§E’€{} EX? ‘B’
i3R€}U?§ “§’}’E§S §}}¥’i’I Tflii i${3iER’§’ E%’£;%.§}€ TEEEZ F<3§$iJE}WEN{§:

u

4

to the respendent bank as

eoflectors.

13} Issue a writ of mancia1n9:2t;s§’1._Wi?it ‘(‘,=1fA’d.i:*ee’t_’1:'<::»?<_3t["t–A

directing the resp{;r_1_€:~entsA'te f'eg'%_v;1eriv::eHVt3he

petitioners service with«._t':1.e respgjnderii; bank.

forthwith as itiaey feret :.\§:Q.f}:ers figéitfiin the

meaning of the e:ix<:fi§'i€,A'_'i1fi" the Industrial
Disputesflet. V' t' V' 2 t

C} To to pay damages
~'a';<;-:v deem fit to be
V'.¢.Agr-:1:1teCi'.i1:r1. the petitioners an account

eE. resp0fi4é:Ie1;ite._':L"" 'denial to continue the

– . pet4itir}:i*1ers– Aexfitfjsloyment after amalgamation
with previous management Le. Janatha C0»

-. Opefatsive Bank Limited.

” fd) such other and further relief’ s as this
Hoffble Court deem fit to grant under the
“ei1*<:umstanees of the ease, in the interest of

justice."

‘1’ he dispute as to whether the petitioners are
€I’1iifi€(i te be made permanent in Janatha Cooperative
Bank; which is said te have merged witéi the :*es_peI::de:’1t~

Bank, efzse 2: i’,{}G§€i”:3:3:§’¥J€ iestimttten :1 pure qzzestien