IN THE HIGH COURT OF KARNATAKA AT
DATED THIS THE 1ST DAY OF OCTOBER A'
BEFORE
THE I-ION'BLE MR. JUsT1cE:;SE;"Ai;3n;iLT 'V,
WRIT 1=?E'm'10N N0.21Q59/'2gi'0.{Cs»Ri:SJf '
BETWEEN:
Sri. Koil Raj -. V
S/0. late Dorairaj . if
Aged 55 years " ..
R/a. Mastikatte 1 ._ . «
V.
Kamataka x ~ PETITIONER
(By M/sfi. Vas1iki'Ass_Dciate:sa;- ..Advs.]
-" '~ ._ V1 . j 4 :C're.neraA1"Ma--n-ager
" E1'/ICC' Bank Ltd.
' - : 'ifiagiripariigaiie, Mangalore
2. E' . céiiijitfiegistrar of Co-op. Societies
"'««.My.$t)1ie«i')i\rision, Public Officers Building
O=pp;«:_C0rporati0n Building
_ T Mysore
A Tihe Sale Officer
MCC Bank ltd.
Harnpankatte, Mangalore ...
(By Sri. M. Vijayakrishna Bhat, Adv. for R-1
Smt. M.C. Nagashree, HCGP, for R-2
R-3 served]
**=i=*=i=
This writ petition is filed A1tieJres'22_'f_5 22'? of V
the Constitution of India praying"to_ set aside. the sale notice
dated 16.6.2010 vide Ann.fB and"eto.:* '
This petition Hearing 'B'
Group this day, the Courtmade theuafoilowingr-'
this petitioner has called in question the
notice dated as'--«pei"'Annexure--B issued by the 3?"
respondent the date for sale of the property in question
‘i V’ by an-cétionv. This Coiirtéhad granted interim order of stay of
the said to the petitioner depositing a sum of
the 1st respondent within a period of four
‘weeks the date of the order.
K»
2. Learned Counsel for the 15* respondent submits
that the petitioner has not deposited the amount asvdtrec-ted
by this Court on 13.07.2010. The date fixed ‘fr;ji*”e.’21u;’;e._:vV*0§*r»;vs”«
14.07.2010. In View of the interim order, the..–3§;§’:resfw0ndenLt’
could not auction the property. ‘I’hereforej; the
has become infructuous and: it is accordingly. Adtisfnissetd.
However, liberty is reserved to t19ite.VVAr”espond’entsnt0 recover the
amount due from the pe’tittone_f inthaceordance with law. No
costs.
____ _.
C s