Ff
1}} IE IIIGII COUR? 01? AT
AT BANGALORE WP.No.f~035 05 3993
:
{N THE HIGH COURT OF KARNATAKA AT BANGALORE
nxma 1-ms mm 12"' am' or nmcsurmn, '' v V.
BEFORE
was Hoarsm ma. JUST'¢'£»~A»N.K,PF§'fi9€"" ff %
BETWEEN;
'f
(Bysré: 9 3 Joan; - Pi':R§ari" )3
AND: . V
SRi D 3 JOSH: SIG LATE SHRIPAE .s:;$s~2s_ V'
AGED ABOUT30YEARS__ _
RIAT uo.1o7.a, 24TH cacss «
if BLOCK, RAJAJINAGAR' 5 _
BANGA¥.ORE--560 009 J '
.«;:;.."Pé9m:oNER
am £'t":*'¥m§4"?»€0HA':2:'-- -
FATHER'S NA¥g!E_N6*T xM;3w;_~: T0 rag PETITIONER
AGED Amm savvmas *
paws: INFGRMA1'K}¥éGFElGER"
AS~SiSTr't._NT {sENERAL.MA:~w.aER (LEGAL)
KARNATAKA srarapmancean coapowmow
2:1. mzM:.4A:AH RGAD, axons » 593 052
ExEcuIsvE"b:R£cToR copemnowsy
K$RNATAKA. STATE FWANCIAL CORPORATION
_ . ~.1{i m:ssMA;A:~£_RoAn
_ ~ T3fi.:»:G;=.;,o.°¢E~V:_5e;~3%2
" _"-{;?«£?'f'ELLg!£T:E;§;U'fHORlTY)
A THE STATE.i'§NFORMATl0N ccwsssmea
MULTISTOREYEB BWLDING
H! Fir-303?, DR. BR AMEEDKAR BEEE4
BANG':'%£.ORE~56O W1
" 'sure SECRETARY
wise HEGDE A
FATHER'S NAME NOT KNOWN To PETR.
54 YEARS, ADVOCATE
134 iliiii-BK-§$=| £3£)L1¥i1'£)P'3é-A#€vNA'§3aMé-A4963'!-!A~N{--?A+.{~)4%4€ W-.+'.N&.5f¥R6 9?' -'2f3¥)8
March zaoa, inciuding the opinion furnished by
respondent to KSFC and to award p_g:n«a'ii3'::.'..:
contempiated under Sectien of v
information Act, 2005.
2. I have heard peti’t§:j_:ngf* — ‘paf’t”y+in~§§é?$a.nVVVea*1d
Zeamed sanding caungel ap;§_e:§i ?Aé:i_g’V~f9r .’re9,.§;’a:cA;n;:vif§er’zts 1
and 2- Corpcration. V A H u V a
3. Le;a;jne__ci iéfipearing for
rwpandentg. 1 regard to the
service fiS”i’£)!’m&f ccsunse! to the
responciieht’–f they communicated the
communicawfimfi da:fe;iVA1§?’§’.:.uF-‘ebruary 2007 Vida Annexura
_ gaéd’-vaff:¢a»s, has today submitted that the
=_woIfds__ “grefefifiianai services has found to be not
séfisféstéif’.”;£ja§%é been mentioned inacivertentiy and the
‘4 ggid sfateifiehi is withdrawn with regret. To substantiate
. ii§aA’§.*a:1§e, he has flied a memo along with a copy 0f the;
person wiflx copies to ail the concerned Deparanefats,
specificaliy stating that, in the ietter dated 1?” ”
2007, the words “as the professions! ‘
to be not satisfactory’ are deleted aiidfliey ;
of me ietter dated 17″‘ Febn1aVry-2f3O74″‘raV;fa*s:=xiVns. E
4. The statements 12111
December 2008 and the letter
dated 6″‘ in View
of the by the
:§5tgz;ndent — Corporation
dated 515-,’f3fl€?é??%§i§%€%i;::§E’Q§é:::’:i:;§eéring No.KSFClH.OIND-
345l2008–0£§ “t’:’.*:–“~ii1e cancerned Departments,
~ .3 fim writ petition flied by petitinner is
‘3’1.3_1’51″f f_ ‘:9. as having become infructuous.
V44 4/5”.
0/”