Karnataka High Court
Sri H Basavaraj S/O Halappa vs The State Of Karnataka Rep By Its … on 4 June, 2008
THE CHIEF OFFICER
M ' CHANNAGIRI,
IN THE HIGH COURT OF KARNATAKA, .
DATED THIS THE 04TH DAY QF"'u'!..TNE?
BEFORE % E
THE HON'BLE MR. JUSTICE
WRIT PETITION No.7659
BETWEEN L J L% VA
1 SR1 H BASA'VA§%}.J $10: I~§Al.'APPA-___
AGED ABf3{f'{5_4é5_*§YEA.'RS,,.. 1;
R /AT.KALLUsAGAEA 'F?QQAD,,_--
DAVANAGERE E1
' E PETITIONER
(By M/S;4-1§&"1IQ§R}§I'§H':}?;$SOCIATES, ADV.)
E .-THE 'STA'_'i'E' OF KARNATAKA REP BY ITS
HOUSING; AND URBAN DEVELOPMENT
DEPARTMEM
M.S;If3L;TII.DII~iG,DR. AMBEDKAR VEEDHI,
« BANGAIDRE-O1.
TOWN PANCHAYATH,
DAVANAGERE DISTRICT.
[By SI'i.RAMESH B. ANNAPPANAVAR, AGA}
Ark
5
3. It is in this backgound, perhaps *
officer issued the public auction notifisaficm
"B". No exception can be taken
respondent in ensuring . j'v_.céiitraets
entered into by the Town t.’i1e'”matter of
collection of fee in the year 2008-09.
4. It _¢.1:pet_1 to participate
in the a§,1ctiQ1*1~ at 4.00 p.m. and
if successful “the eontract.
In the ” Iietition is with’ out merit
_ aecijréhfi ‘Q3: J; ;:¢jecteti’.”‘ it
9&9.
saw’