High Court Karnataka High Court

Mrs Vijayalakshmi Srinivasan vs United Commercial Bank on 20 November, 2008

Karnataka High Court
Mrs Vijayalakshmi Srinivasan vs United Commercial Bank on 20 November, 2008
Author: H.Billappa
an THE HIGH coum OF KARNATAKA, BANGAL C§R_;é"VA~'< 

DATED THIS THE 20"' DAY OF NOVEMBER  {  u 

BEFORE

THE HON'BLE MR.JUSTlC$E_1+§;BiLLAF%;§..Af»V = % 

 

Between:

Mravijayalakshmi Srinivasarg,'   

Aged about 54 years,   _  '

W/o.Srinivasan.,    _,   ' 
Ria.No.-446, %    

9"' Main, HAL uzsstage,       % %  %
Bangalore-575 C%-'.713   ~   PETITIONER

(By Sri.!§iir3ja!fi ABSENT

k Ann; "

 united cgmmércaaa Bank,
{A Baniu'ng. company constituted

umzlér Banidhg Sompanm Regulation
Act a whoiiyowned by Gem. of India)

 é  No.12,..Cb;_.ut House Street,
'  _ Rep."by its Managing Director
' . And--€'.!hairrnan. .. RESPONDENT

L 43} Sri.M.S.Narayan, Adv.)

11/

2

This WP is flied uIA.226 & 227 of Cormitution of lndh,
praying to direct the respondent -Bank to settie the
pensionary, terminal benefits and statutory duw tfigthe
petitioner band on the servicw rendered by the pef#§9mr~to

the rapondent —Bank with all comequantiai reiief ~ V.

This W.P. whine on for pranminary ‘ ‘B * f &

Grdup this day. the Court made the f9i!9\ging:.._.~ * , __ ,
O D 12:’ ,. . T ‘ .


The learned counsel      

There 3 no  on get   the
mafia is taken up for     ..   _

 In  pemso ms dismmw for
non-pnsec_ gitiaé  °   

Sd/-
Judge