Karnataka High Court
Shri D Srinivasa vs Shri Thyagaraja Co-Op Bank Ltd on 7 January, 2010
and lime t’na.zy he gr’.111I@LE for L} period of six m(‘mI’h.’\ to c£ ép:j)si.t the
I3:-1lnncc ;.m1uu111. ii’ any amd ctc..
This V\/sit Put’i%’il1owin;_g: A
0 R 1_)1«fi;R .3 %
The Counsel for the p'<:_t_i1*~i.:.)nc:1' "f7':Ees.z: T'a11e1i._1'(_«rvxcafking21.0
withdraw {he petition sinnce a_.–r.-mic:–1;i'1"n_¢ 5;et{i&:-1'1.1¢nHt,.'proposed is
und<:1' zu:1i\=*c conxiderz=1Iio1'1by' t1"1<:=_, i3"e;;13Qmlc::'}1§" Téic memo piaced
on 1'ccor(.1. Thy «g-~.¢_1i't.i11§;is clis1jmse.d”a.$’i;’..;;s’\x?’é1.iid1″z’1w1’1.
Sd/-3
Iudfé