IN THE HIGH COURT OF KARNATAKA
AT BANGALORE
Dated. this the 17* day of November, 2008
BEFORE:
THE HOIPBLE MR JUSTICE D V
Writ Petition No. 4565 céfi' 20¢; «.rC*.s-Lvasj = " _
BETWEEN
SMT, JOHARA,
W,/O HA. KHADAR,
AGED ABOUT 60 YEARS,'
MARROR VILLAGE AND P~::asf3T., 1
MUDABEDRI,
MANGALORE TALLEK, _ 2
D.K. DES'FI=eEC'I'_-.:3f?t%---2.*2'?f:. V ' F-'E3TITiONER
Aiiv. f5:¥'s:i. Nira13jaz1. 13., Adv.)
AHD: ' ' % V
1. 300%: QANA}?A'.D1S'}YRICT
, -- CENTRAL C200? §3ANK LTD,
. MGODABIQRI BRANCH,
' I%§ANG£xLORE '1*A'LU1{,
- , D.K. ::a1s.':'RIc'F,
" V _ ax ITSBRANCH MANAGER.
AsS'%';j';;é£*,c§isTRAR ow CGOPERATIVE
= __ S_OC'£E.'~i'I}3}S,
ZMANGALOIQE. ... RESPONDENTS
” Smt. Asha. M. Kumbargerimath, HCGP for R2;
Sri. Eshwar Bhat, Adv. for
Sri. Kukkajc Ramakrislma Bhat, Adv. for R1]
2
THIS PETITION IS FILED UNDER ARTICLES 226 AND 22′?’ OF’
THE CONSTITUTION OF INDIA, PRAYING TO QUASH THE OKDER /
NOTECE UT. 18.2.2008 PASSED BY THE R2 THE ORIGINEL COPY
OF THE SAME IS PRODUCED AS ANNEXURE-A AND ETC”
mzs PETITION commeon FOR’ PRELIMINARY.’jI~I§3A§€Ii’§l~€3,
‘B’ GROUP, “ms BAY, THE COURT MADE THE FOLL°vJI,Nt:2<."' 1 '-
_c_2_._.:.~:_2_E;2 Sri Sridhar, learned counsel '
Sri Eshwar Bhat, learned’ CQ’L1I}S€3 éfo_r “i:!1e L.
both agree that this writ petifiejj {:0 &iS fi1iSS6d, as
the petitioner has _(:c”V_r:11;g1i,Le(i.__’»s2:s«.*i’£t1 the conditional
interim order of, stay in this writ
petitio:;*i.” Vtbv this effect.
2. As the” peution:er._1+: Q/”is not pressing the writ
_ p>eti.t§9pn,”writ p:f§”i17’£J’lVQ1_J_._.i.S dismissed as not pressed.
Sd/-r