High Court Karnataka High Court

Smt Selvi Purushotham vs The Chairman And Managing … on 10 March, 2008

Karnataka High Court
Smt Selvi Purushotham vs The Chairman And Managing … on 10 March, 2008
Author: H N Das
BEFORE

THE HON-'BLE Mr. JUSTICE H2:%%NAeAMb§iAé!v« DhS%:   & kk

nI:.,vnllfi.’l?.u. .

2H.I..::.Huu’. ~

I’ll’

SM”? sEi:v’: PU’:iifSHGT!1nm
w/o punzusuorrum AGED.’ b”‘£_~1rO’*YEARS 7

~ EMPLOYEE or» PUNJAB r:_.«Ti~oifiigL :3? ‘-
» % Pm-:s:::u’1’m R_lA’l’ no 1_3._1-¥.l’id._’.t€}’ G’RO&_i; \
~ on? -SESHADREA RQAQ:’CH!W.fiA[PPB:. _<;iARm:'.N.:%y'j:: T

BEHSQN Tom: %
" '

(By er: aunmm vjfiA?Ax,%wv;) _'

1 THE. ywsauaeme DIREC'l'OR-
THE PUNJAB' NmoNAL BANK _ =

' *I'HEGENERAL'MANAGER ANDTI-IE _
% _AFr'~ELE.ATE AU'i'HGRi"i"'x" '9-J.-war. =
. %reA*r1e1w.. BANK H R D DEPARTMENT
« 'imsasarso ZONAL C')F'F'iC'.'E
QHENHAI

' as

'~ £!*i:!E D!8C!PL!NA.RY AUT-I-I_ORl'I'YA

– END SENIOR GENERAL MANAGER A

– ‘ P’u’1’€JA’::’i NA”E’IGi’v’AL “a.uu”‘s’ %

-REGIONAL omen

FAEEJA ‘T’G”\v’ER-S %

[ST FLOOR 26-27 M G ROAD _

BANGALORE-1%_ — .

= – T RESPONDE-N1-‘S

6L»/w

«.1

‘ thc7fo1lowing:’

Sd/-3

THIS WRIT PETITION IS’ FILED UNDER-“ARTICLES”.

Of)’ Alfl’l’\ 00″! no “l’I..’ll.i’ t”\r\II’fl”l”I-“‘I’l.P’l’If’\|l l.’\’l’.P INDIA-..’nbAVlIl£1-. ‘-
luau rutu lulu ur IIILV Lal’LJ’lIL’Jll.l\JlI\IlV \.ll’ 1:111:11 rnnzyavu

4

‘El’

Sfififi “Y R2 ‘V’i1″JE i\I’l’NEXU’RE.

T0 QUASH THE IMPUGNED ORDER D__’_l\ 1B’.”1_*.V2j€’.II.}_”‘t.”‘:;.’,.m:’I

This Wzit Pct:,i1,:in.m 99 _1’¢_>;f 7;’ I

Learned counsel for I

Tudéé’