High Court Karnataka High Court

S.C. Gopalakrishna vs State Of Karnataka Department Of … on 4 March, 2009

Karnataka High Court
S.C. Gopalakrishna vs State Of Karnataka Department Of … on 4 March, 2009
Author: S.Abdul Nazeer
1&1

BANGALORE BHRAL
CENTRAL COOPERATIVE BANK LTII3
YE ; B 

5 1-! c mm
Sf-:3 LATE wqma-rm
AGED ABOUT 39 mans
woaxms AS JGNICR Assrsmm,

BAEJGAIBRE nmmxcr s. B131~It;§1tLDRB. 'aumf; V  F.

CENTIU3-L COOPERATIVE BRNK  T ~ 

 M Bmm  A 'Row " ' V' .

B"I.£3P.E

6 c mama

sic  A

AGE}? Amtrr 3': mm  _   ; x 
womm As Jxmm. mxmi V  i 
B  
CE2~ITR.!9sLCCI=OE'm1=££'1";?'.'§';}'¥sP:I~T1{L'}?Es~~"  " 
MARBAPPA mm  nmrr% C113-'£313

we Lam 1;. V. V'   -- '
AC-I-ED ABc:UT<.44«.2Ears'=   

wemm as   

 

B _v   .
<:£m1wgr._;_ '<':0€aPERH"'£VE BANK LTD

;;::2m':'e\:':m~r1%---%V.B1LA1€:~1,  Raw
3.fLm::=:_, _  

 3 R:

1-sic 51; 
% '.j'~..$-::::~iz2JIG=.L«flEE RURAL

4: ' cEmm1;'*%moPzmm'wE amrx my
Mmzzrayea RDA!) my 905:: Dam cmcm

%  -3-jL::;2E

' Ff$-'   am

-wwn wwwna wr nnmunmmn u-nun wwwma am- mnnuvmamnm smwn muuua ur naxmaauaiwua ntwn uwuxa ur KAKNAEAKA mun mauxr Q? fisAxyunazrmnAL
. =pza5umrmnmaLcm<mmmm:vE
afiéfiKI£$'3fliHB3§RGAD

fififlfiflfiflflflfl Bhflflukflfiklfi

'»_1Tf$aNHuaA
'»_§EE£IHB3E§SENEfiRfi&ET.SEHWKSEQR



mwm wwwma wt" mmmmwmwmaww mssww Mwvmmn Mr' fl'\J'\!!b.l"€P'§.If%il'u"& nman mwwua VI' nnmmmrtnexm ran.-an mwuau UP flflflfifliflfifl nib" Luwm W?" KAKNRERKR HIGH LN

Xfifl

BANGfiLGRE DISTRICT & BANGALGRE
RUREL DISTRICT CENTREL fiD*OP

BANK LTD NELAHANGLA EELHHHNGALR TQ
BANGALGRE RURAL HIST

T sunssa
wonxxne as SENIOR ASST LQEN & MH=_
sU9ERvIsIoN nrvzsxe BANGALORE Bxsmnxcw' "~'

5 BANGALQRE RHRAL nxsrnxcr CENTRAL cc+ap v--II.:II'H

BANK LTD STE HAIR RSAD
CHEHARAJPET
B§NGALGRE"560018

J nayaxana M _W"a_w
wonxzmc AS SENIOR As5r.BanGa$o3£q«V _
arswnxcm a BANGALORE RBRAL_EI£%RIC$f_",
CERTRAL CO~0P BANK LTD IV 7'< ,,*.%
KARRKAPURA BRANCH KENAKa?UBE ".f_
KBNAKAPURA TQ I«°¢;= :1 iv? =I"'
BANGALORE RURAL 31$? ; '~ 'W
caannnasaxaa Radvt, 3

WORKING AS sEkIaa.As$T IA_ I'"
BANGALORE nIsraI¢¥;&fiBANr'nm&E RURAL
nxswnxcm CERTRAL cQȢ?fBgNK,LTn
MELLESHWARAH'a4* " ". ="2
BANGALDRE__ *v' I'

    ..... .. V
WURKING.;
Como? BANK LTD, HIr_ . "~
DDDABALLAPURA BRANCH;"<q
DODnABALLAPuR, " '__} ;e;*a;x ,
BANGALGRE RURAL DIST, 3*! ,,;LeE$PoNn£NTs

THIS WRIT PETITICN IS FILED fiNDER ARTICLE
226 AND 223 G?""THE"g€QNSTITUTION OF INDIA,
PRAYING TO QUP£flj Tne.*0RnER fiNNEXURE A, me.
18.6.2008 "" "eessen rein THE "R3" IN 30 FAR As
PLACING ;THE. Rasgonnawes .4 TO 2? ABOVE THE
PETTIONERS{<_' V"a KY .'

THIS   COMING ON FOR ORDERS

THIS  IITHE 'CQURT PASSED THE FGLLOWING:

ORDER

I~IieaIhed,’;eeunsel for the petitioners

sgbmifs tfiet the relief sought far in the writ

RIeeIitien has been granted by the respondent

‘I;; aufnerity during the pendency’ of the writ

“eetitien. Therefere, he has filed a memo

\W’;<

-9-

seeking permission of this Curt: to withd:_’é’*»;

the writ petition.

2. Memzzv is placed on t__

petition is dismissed
infructuous. No ccasts-“.~._ ‘
_ jhdge

m:.¥/