Karnataka High Court
Smt Deepashri Tantry vs The State Of Karnataka on 14 July, 2009
complianoe with Government order dated Annexure---"'C" and 26»-10-2007 '-.1: u 2. The petition is 'of, objections dated 24--O2»2€)O§"'ir1ter that Rule 9~A(a) of the fllomlent Regulations, 1983 provides for disposal of 'of public auction and that fiouses, 10 houses have been Zpiito' éoction in the notification ixnpughecii, V There dispute that Rule 9--A(a) of the the respondent -- Housing Board
“i.i:’fi”_v;f”or~T§;;’zii1ct:ion sale, 40% of the stray houses. In
V . the.°’insisrii’ Vcase, the statement of objections discloses
H ‘A of 26 stmy houses, oonstitutes 10 houses
.’ have been put up for public auction in the
[ ” notification. In that View of the matter, no
exception can be taken to the action of the Karnataka
M