High Court Karnataka High Court

Sri M Srinivas vs The Managing Director on 3 October, 2008

Karnataka High Court
Sri M Srinivas vs The Managing Director on 3 October, 2008
Author: D.V.Shylendra Kumar
IN THE HIGH COURT or 
AT BANGALORE    

Dated this the 3" day of October,    ' ' 

BEFORZEJS" "

 

THE HOFPBLE ram JUSTICE  n \i5 3iiYz§E:x i>RA. VA

Wm': Petition No. 1'23§§2VA%a:2éo8   

BETWEEN

SR}. M, SRINIVAS

S/C} MUNINAJAPPA,   '

AGED ABOUT 51_YE$RS,/ "  _  - 
CARRYING BU$'INE}S_S AT", 2:   A ' 
ALEGHITING PLATF?{>}2_M;     .
CIPEN spas:-'L: N£:A.32:"sU.'Bew.§¥, "   _
KEMPEGOWDA 'BUS STAND, * * _ 
E3ANGAL{}'RE.._ " - "fig     PETITIONER
" ' _[BV'y.A;*.*'§.1'i.'T..?\(I§'f'-.491. Prashanth, Adv. for

' '  S-Ii Pi:tté13'iddappa, Adv]

 *  _1.   MANAC}iNG"DIRECTOR,

 
' ~ V f"I'RA£J,SPOE-ET HOUSE",
 4{:::*;;rqTRA:;-ki:~r+'F1CE,
;  K.}~{{, mazs,
 SH:-mTIé;1NA<3AR,
BANGALORE --- 560 02?.

  DIVISIONAL CONTROLLER,

WSIEMPEGGWDA BUS STATION,
"K.S.R.T.C.,
BANGALORE ---- 560 009.  RESPONDENTS

{By 811′. B3,. Sanjeev, Adv. for C/’ R2]

3

is the very area in which the petitioner is presentiy in
occupation and which was notified for

auction.

3. Petitioner has eontencied
after the subject area was.»giV_en Vhiihitti,
same by inveeti;1g substantial etldcieniy if he
is asked to ieave the to deprival of
the petitioner’s et:.pectatiori. out to loss and
injury etc., petiti.oner’V’shou}d at least be
given on in the place,
iaiuctiorz notice in terms of

An.nexure-A.._4 ” .

‘.4; _ ” forhtiie petitioner, Sri M M Prashanth,

vt§e11r1eei,,V’.:~’submits that the petitioner in fact had

i also in the tender, but the authorities have
” taken the petitioner’s ofier in the proper perspective;
t.tI’::;_it”–tiie petitioner reiiably learns that the respondents

‘inaff favour a person not belonging to scheduled caste

Withoimeoipfejiiaiieei to such possibilities, this writ

A pe?3′.tioi1_ V is dism:is’s;_’-ad.

5

6. The very fact that the area has been subseeuenfiy

notified for auction saie/bid only indicates” E

petitioner wiil have to yield possession to*£13.ej~.suecessfuI”~ .

bidder.

3?. Therefore, whiie a Wi’it=.__(_)f 1I’1’ai:”i'<.1.c11I3.2.1;s'i»..icta3u,1V1f1r;ét be,'

issued, if the authorities are illegal
manner in the matter' offers made by
different bidders 'ine1udi1'1g':i_i{1e£_'oi{ that is an
independerzlg in issue in this
writ .ag§ieVed by such action,

wherein the authofifies' . i in unfair action in

favour of any seiectedo the cietrirnent of the
petifirnfier, itiis to "'ti:;e____1:setitia'2er to question such

actioti' igideipenciegi awoxdanoe with law.