High Court Karnataka High Court

Kuberappa Poorappa Lamani S/O … vs The State Of Karnataka By Its Secy on 21 August, 2008

Karnataka High Court
Kuberappa Poorappa Lamani S/O … vs The State Of Karnataka By Its Secy on 21 August, 2008
Author: Ravi Malimath
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