2000 INSC 1318 SUPREME COURT OF INDIA Rajajinagar Coop. Bank Ltd. Vs. K. Gururaj (S.Rajendra Babu and S.N.Variava JJ.) 06.12.2000 ORDER The Text below is only a summarized version of the order pronounced Respondent discharged from services after end of probation period as his performance not found satisfactory. Section 25F not attracted in this case as he was discharged within period of probation. Supreme Court upheld discharge of respondent.