IN THE HIGH COURT OF KARNATAKA,
DATED 1*:-us ms 14% an on novEunmi”2o£sgi .
nmmm _
THE Hoarnnnt MR. P.n.nmAxAT1_mrg, (A.’.’.fi’i!uI!?.}l;r’4A;.’I’E’.’$’ii”I:§E).__:E« 7
Civil retitionm; 86 Q6:
In Writ Petition H¢f.’~~256[2901i8}’v_:
BETWEEN
HARIFEAM KMSHNA IYER” ‘ ‘-
S/O. KRISHNA ‘-
AGEB 49 YEARS ” – *
WORKING AS A.s*3::_mmN:AG3:r:~; A ‘ V.
STATE BANK_ 0mN;j1;>_1~_A,~ _ .
SHAHAPUR’E3RAN{1H’*-.
GULBURGA 13’i:3»;-«. e:.;;., V ~ PEFITIONER
(By sic}. PU’ifi*E;3Qfi.?DAg_:”A.0v.; FOR M/S P S RAJAGOPAL
ASSOCIATES, ADvoc..A*rgs;
AND :
– Q 1 ‘STATEVVBANAK’ (JRENDIA
_ A EQDYACOSNTITUTED UNDER
..’i’*1-:v1;«:”:~.» “ATE._BANK 09 INDEA ACII’, 1955,
HAV2:§G:1.’s~~cENTRAL OFFICE,
; ‘-AT MADAEIIE CAMA RD, MUMBAI
-._40o. -39 11:9; BY ITS (EHAHIEMAN
UN1(>N OF’ INDIA
A’ * ‘BY ITS SECRETARY
r IN THE DEPARWMENT’ GP’ BANKING
‘MINISTRY OF’ FINANCE
PARLEMENT S’I’R’EET
NEW DELHi– 1 10 (301
3 CHIEF’ COMMISSIONER
FOR DISABILITIES
N04, VISHNU DIGAMBER MARC}
NEW DELHI–1 H) 002 .. RESPONDEN-TS ..
Civil Pcfition filed U/A 226 of Constitutiozlffif M ~ 4_
Section 151 of CPC praying 1:0 allow this –»Civi1 “Petition”, ~ .. ”
withdraw WP 2256] 2001 from the ‘at’4DhafivaRf!.
and assign the same to be heard}a11d..disp9seg:l*–ofi7’at the’
Principal Bench of this Hoxfble Co”i1:t7.,at Baizgalgreg
interest ofjusticc.
This Civil Petition. coming :5; admié;’si<§i1,*Vf}1izégday, the
Court made the foilowfingg
Leazned cou;1–s§:l memo praying
that the aBd%ic' bédiévmisscd as not pressed.
2 .M_e1fio i"s.. % pvhaoegi Accordingly, the civil
prtsscd.
Sd/ –
Chief Justice
fizldcx: Ytgsj No.
K.