IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 15TH DAY OF NoVEMBEBf;'~2'G«1T:c;.,,'
PRESENT
THE HON'BLE MR.JU_S'IfIC_E
THE HON'BLE MR.Jt;':31':cE
WA NO. 11326 o1i«_*LE§BL1_c:vV(_V(;ML 2
BETWEEN: A A A
SMT. JAYASHREJE.s.CBAKKEBA;._
w/0 SR1. " "
AGED ABOUT B3»A'YEARs',;. _ V V
R/O NOD'U--B_E1J"A'I;'..fKSIi1TI*IIJA',', '
RAMA BHA_JANA MANDIARIRQVAD, ii,
D.K.:.D1sTRIcT, v
APPELLANT
(By SR1 SRLCOUNSEL FOR SR1.
B.V.I~:RjsHNA.aAD'v.,}"
BANK EMPLOYEES '
. '-ASSOCIATION [REGD],
' HAVING.-OFFICE AT KARNATAKA
BANK BUILDING,
0PP,'i-KODIALBAIL CHURCH,
L A : AKODIALBAIL,
v. _ I\}.fANGALORE--575003 {DK}
A REPRESENTED BY
ITS GENERAL SECRETARY.
B/E
2 SR1. P.R. KARANTH,
S/O LATE P. NARAYANA KARANTH,
[AGED 59 YEARS], [RTD.}
SPECIAL ASSISTANT.
KARNATAKA BANK LTD.,
ACCOUNTS DEPARTMENT,
HEAD OFFICE,
MAHAVEERA CIRCLE, ;. * "
MANGALORE -- 575002
ALSO GENERAL SECRETARY
OF 1ST RESPONDENT ' _ '
[RESIDEING AT ‘SUPRABHAf1*I~=1’.
7TH CROSS,
KODIALGUTHU (EAST),
MANGALORE -» 575064 1
SR1 P. – ; S
S/0 LATE B.._K_-RISHNA
AGED 6_27.YE.;?’\RS,.. 1 jg ,
‘ANARGHYA’:iNEAR ~ _
NODU NARAYANA ‘HOUSE.
MANCAL’oRE._–“5S75Q04_,_ ‘
IALSO’ EX-PRESSIDENTW’
‘R4XKA’VBfiLT\Ti{»_E1\/IPLOYEES’ ASSN.)
. RESERvEw.BANK OE INDIA,
~ ‘DEPT. OF BANKING SUPERVISION,
A ” OFFICE, CENTER–I,
» CUEFE=P_ARADE, COLABA,
‘ MUMBAI 9400005,
. ‘~REPR}.3_S_E1\}TED BY
‘ .__TI–IEV.CI~1Ifi’F GENERAL MANAGER.
. THE ‘CHAIRMAN & CEO
ECKARNATAKA BANK LTD
HEAD OFFICE: MAHAVEERA CIRCLE
%/
,%
MANGALORE~~575 O02 … RESPOND _V
(By SR1 s.s. NAGANANDA, SRCOUNSEL FOR 1′;/i’;'”S.’gJL_iS”if_
LAW FOR R-1 TO 3; ” ‘
SR1 VINAY GIRL SR1 A.J. RAVI SHANKAR, SR1 ‘.§E4AiXIASI it
KUMAR AND SR1 NITIN PRASAD AI.’)V._ r’o:-2 M /S 1i~:iNG._§sz
PATRIDGE FOR R4; ‘ * A ‘ ” j
SR1 Y.V. PARTHASARATHY, ADv.’i«foR R5.) ._ S ~
THIS WRIT APPEAL IS ‘VI-SLED UNDER-SECTION 4 or
THE KARNATAKA HIGH COURT ‘ACT PRAo_(I1\f§G TO SET
ASIDE THE ORDER. PASSED IN f1’H13:._ WRIT PETITION NO.
5654/2009 (GM-RES) “DATED f1″i–/Q1009.
THIS WRIT APPEAL. COMING ORDERS THIS
DAY, N KUMARJ;_’, DELIVERED VEQLLOWING:
a_f1’h_e .lea:?:v;ed_dSeni<_)i_r" -Cyminsel Submits that this appeal is
filed orily in respeet' relief which was denied by the
Ieaifned Sirigie The learned Single Judge has granted
* iSI;tbSt&tfiti.ali~relief.
T’ insofar as the relief which is refused, he
vvoi_i1d the remedy by way of pubiic interest litigation.
in thatrview of the matter, he Seeks leave of the Court to
peifiiit him to withdraw the writ appeal with liberty to
,, H pursue the remedy by way of public interest litigation.
4
the appeal is rejected with liberty as sought for. f
*Sp
3. In View of the submission of learned Senior Qpunsei.