% «_ % Uiiai’, f§v’!§ar:«ga§ere.
V’ We Siam of Karnataka,
.3.
IN THE HZGH CDURT cs? KARNATAKA A”?
DATED THIS THE 31″ DA’:’_J§F,_?4AR_C§~{{;;:{3§§.”: 1′ E
BEFQRE; ‘ %% I. & .
THE Hemms Mr. JUSTSCE.V;.N}§.ARt§{A£~;A’.:§¥’J§%#éY
wag: pgrnxgggg ;z%5%T5§€% gV9 g§’%[~
BETWEEN: V % V “. A
L gmmse Sahfibvsfg ..
6: years, :R;’e::..: Shargkair Mutt Rea–:.i,_
9″ Cross, ‘*«!(.R’;¥?;;rar1EeV._ i-iassang’ . ,
flats oi?’ Karr;aEa’¥ca,. .L ”
2. i<.M.'A'¥5:§a;.§:iKhaé§gés* s;'<§¥v!e?2a3tiirr2s.=2d,
58 '.yea._r$, R2' afs». Biu nj ar "1-£9 use,
"it" Cross, 'Sada.sh§£Ia_r_§é:gas',
Tummr. State e'i' i<a:frs–a;tai<a.
3. £$§_.’A.:3;.Ha.%is .${‘cV’Mé§:ammed,
years, Rjat’B~%:~a*gavathi Tempie Road,
‘ T§tat:e_A:3f,’?~(§rn:ata¥<a. .. PETITIONERS
(By"Aév¢¢éLie..i*';r%.'%'.Umashan§<&:' 8: Srifirasanrza Kumar}
_ ' 8;»*V§ts Secretary,
;Ra"::&s1a:e Qepartmeat,
Vidhana Soudha,
fiangaéem-3.
-2-
2. The Deputy Commissiener,
‘ Bangaiore Dist, Bangaiore.
3. The Asst. Commissmner,
(Enforcement Cali},
Deputy Cemmissienefs Gffice,
K.G.Road, 8anga£c3re~9. RESP G7A;”j4_£2.EbjTS %
{ By SrE.Satya narayarza S§r:g?_};”¥é.£;’,iT:;P;_)
Thia writ Petiticn is fééecé fi:.and:;r._Ar£s:_..?,26 8: 22? 9? The
Ccrsstitution ef Ijm:3{a’—ta <i3i:'e_,c:'¥:_f.R–2' 'trig-.:jI} €32 postpcrze the
auctmn no£ifica€'i_on;1l'Li'n. gztsrsaanceg jef' a':3£fi:t»3n netification
sated 15.9.2998 _z:aVr<::mj:.e:*§-.VjTat"'A;':'s1e:<.vu:e#~A fer a periceci of
three days frem'iV2§,9.2§0.8"van.d (ii) for in the aitemative
éirect R–:»E~t*e .;p errrz§i:i§:,t%2e"'.§:§€a!:§%:%cn'ers' ta participate in the
auctien 3._atec¥_iAS?;.~3§..2G<$8 *;:;r'c<;§uce'd at Annexura-A wfizhout
fnsisting the 'get%t§¢§2e'*;*-5 ts; 7<éep1's:__sé: the amozmts as per the
:!ause~E? sf' 3;h'e_ saéd noifficaféadn and permitting them to
degesét time says! amc_ur:'i: mefere the csesure cf the office
hours o?2"€ and 3*¢'respo-agents on 2729,2908.
_ ‘??2Vis*APat§V%:%Qn is <§é §9n£:2g are far preiiminary hearing in
'B_-G:fei::;3 t§2_§s~z.*§ay;'the Ceurt made the foliowing:
QKBERS
A’ “£’-bus ,§ r’aye2* made by the petétieners is fer a fiirectiors
3:: ééspefidents is gacstgene the $l21f2§iC auctézm dated
“~3 :S§’91’.2§93 fer a perieai ef three days from 253.2908 er in
‘ifae aiternatsve they saugght further direction to the
“S.
B L a ” 2%;/929499
n
-5…
responéersts fer permissicm to participate
auction proceedings.
2. From the prayers made fiy is
that thez prayer made for ;$é;;$::§:ienezr¥en.i_’c.fV E0!
three days from 26.9.2QQ§ is ;e:i’r’e;é.iV_c::if;r’V’§é:a;;.’>§re;:iA; “”§-2e”f§:ce the
questécm cf consideratior; t;f”é1§e. alsa the
secend prayer ‘,C!_e¥¥'{f§A§é§O_:!{‘:V: t;g”«.V:g;;r;§:cif2éa;ie in the said
auctien is the question sf
considerigmzhé’..§ré§:s,s;rs nbiz—ar§s?e.
3. Acrférirngfy, «is dismissed.
1 5&5: .Tudg"*3