High Court Karnataka High Court

Sri N.R.Lakshmikantha vs The Managing Director on 16 July, 2009

Karnataka High Court
Sri N.R.Lakshmikantha vs The Managing Director on 16 July, 2009
Author: Ram Mohan Reddy
 "  . EIIRIYU-R TALUK, CHYTRADURGA DISTRICT.

 ._AND ;~~

'E'THE"*MANAGING DIRECFOR
. 'CHi*fRADURGA DIST. CO-OPERATIVE
  CENTRAL BANK 131).,
%  -»-€:HI'1"R'ADURGA -- 577 501.  RESPONDENT

IR THE HIGH comm’ or KARNATAKA, _

DATED rms um mm may or _ ”

TI-IE Hownw am. Jvsmgs uomagé: f T.

msc.w.6″7’¢ 1}/2oo9«. & T
131.1′. 19522 0153009 k_;(;s.1_;1/up

w.p. 19522 or? %(¢éfl:E1m)

BETWEEN:

N R LAKSHMIKA’£€THA ._ ‘
3/ 0. NEE;-ITRjANC¥fl.;PPA.’

AGE 4-3 YEARS; . ;

DiREC’ii’OR, {3!-IiTRADUR€§A’ __
msTRI<::'I: C0-OEERATIVE "
GENTRALBAIJK LTD}, "
CHITRADURC-A '

R] Q3-{BU}§'UJANA§9?Q'PPA VILLAGE

FETITIONER
(COMMON)

('By SRI._ H':;};m'§WHA RAJA 55 RGHITH D K, Am)

(commons)

(BY SR1. B K MANJUNATHA, ADV)

M

acknowledgement (me. In that View of the uiétter,
nothing further' survives for considerafigfi

petition and is accordingly disposed of.

In View of disposal n

Misc.W.67 I 1/ 09 does not 've fi31'~ c($ns:iede1'ati(3n

and is accordingly _

csg