I
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 103' DAY OF AUGUST 2009
THE HON'BLE MR. JUSTICE ANAND * _
WRIT 1>E'r1'r101~: No.18g4'Zm()F 2oo9{S-R535 % _ T V Y
.B_E_T_Wfl3'__..Ni
Smt. Janaki, 55 years
W/0 Sri. C. S. Sathyapmsad
Manager, Canara Bank
Sarakki Layout _
Bangalore-S60 070 " * A} 'PETITIONER
(By Sam. 3. s.vi3aya1aks:§mi;A3»-gpae)
AND: AA k k%
_____
Head Otfine . .
Indu§triaZVRé1aii=o;i -
». }Persona§.Wing,' 'J;{.3i_;.
T % 'Bangalore-5260 092 '
Refiffisfifltfid' byiim V
RESPONDENT
Iilkiililtt
‘ ‘ V . .’ ‘ Reghesh Upadhyaya, Advocate)
_V V-V : ., This Writ Petition is filed under Articles 226 and 227 of the
‘Constitutiorn of India praying to call for the eniire reccrds relating
6
2
to concerning and connected with the impugned
30.5.2009 vide Annexure-D, mruse the same a1;d’–£iee.I__azi:_.__ ma
quash the entire pmceedings culminating in the«–.4’$a1:;e,V’itiel1i»(ii:1’g 4_
the communication dated 20.32009 vide Ae:1exi:~re-‘-‘Bi, and _
findings of the inquiring authority’ flaked apfsetided T V
thereto as illegal and vitiated, besides A. being i..deveide..__of;e the
Authority of Law.
This Writ Petitioa comingfon fei Preiiminggfiming in
“B” Group this day, the Conn made evthe fe11owin.g:_– 9
R..1′,fi;«;’_i3′–it’v’;
The C01:iii’3<'3;i for tlie petifiozieiiifliat the petition is not
pressed and
The SHblIilii'.i$iG!'l 5:' for the petitioner is placed
on xfeeordfl
»..petitie:i<i$i"dismissed as not pressed.
Sd/-
Judge