High Court Karnataka High Court

Vijaya Bank vs Srivalli A Shetty on 3 November, 2010

Karnataka High Court
Vijaya Bank vs Srivalli A Shetty on 3 November, 2010
Author: J.S.Khehar(Cj) And A.S.Bopanna
IN THE HIGH COURT OF KARNATAKA, BANGALQRE

DATED THIS THE 3RD DAY OF NOVEMBER,-Au

PRESENT

THE HON'BLE MR. J. s.    "

AND
THE HON'BLE MR.  A.   
WRIT APPEAL N0...I3II2s~/;2oIo [S~iDE}' 

BETWEEN
VIJAYA BANK      ' 
ABODYINCORPQRATEE UNDER._  

THE BANK1NG"COMPAl'€I_I3__S "   A

(ACQUISITION Isa' TRANSFE.'R ¢_O"F*'

UDERTA.KING~..AC"*;;.A_198.0,   ~

HAVING ITS HEAD =3I«"EIC«E AT -

No.4 1/2., MG. ROAD; TRINITY CIRCLE

BANGALORE A 550' 00.1  " 

REP. BY ITS  IYIANAGER

NOWVREP. BY CHIEF MANAGER ~IRD ...APPELLANT

V.   .fBY.,xiVI,/SSU1\§D.A, RASWAMY 3: RAMDAS BY

 V _ sRI*RRAEE_EI:> s SAWKAR, ADV.)

V VV I AND"

I ._ =fsRIVALLI A. SHETFY
' . AGEEABOUT 62 YEARS
   WEFE OF ANANDA SHETFY
 '~ -EARLIER WORKING AS MANAGER
 AN OFFICER IN MIDDLE MANAGEMENT
" GRADE SCALE--II, AT VIJAYA BANK

MARGOA, GOA
SINCE VOLUNTARILY RETIRED AND

A



A Index: Y/N    ' V V 

7. In the result, the order dated 10.0_6_._201O
passed by the learned Single Judge being 
is set aside. Consequent thereupon, 
imposed by the Disciplinary Adtl10rity  dated'
31.08.2001

stands restored. I l H l

The appeal is drderll

as to costs.

0 Chief Justice

sdfi
. . . Judge