High Court Karnataka High Court

Sri M V Patel S/O Sri V S Patel vs The State Of Karnataka on 9 July, 2009

Karnataka High Court
Sri M V Patel S/O Sri V S Patel vs The State Of Karnataka on 9 July, 2009
Author: A.S.Bopanna
 

-1-

BEFORE   _

IN' THE HIGH COURT OF KARNATAKA AT  . 

mrmn arms was arm my on JULY      ° '

ma HODPBLE MR. JUSTICE A; s.§omNzé);  7 '

WRIT PETITION N0.4%§3Q/2003': 
BETWEEN:  ' t' T' i

1 SR! M V PATEL s/0' 3.§é§'~v

AGED A8001" 44 YEA}?-'<TS_ '     

2 sm_HANsAM-PgxTE;;""'  _  - 
w/0 SR1 M;v.-33.«_:,.TEL:_§ 2:   _ 
AGED 4341Y--s:,Ap;:;_'._V_ ~ «    .

3 SR1 H v:5%A'r4;ai;'4;$/ti sre_:'Ti.%.'s<-- .FiéLTE1;
AGED80.     '

4 SM'EAVANDHAi£'A-~H PATEL 2310 SEE H V PATEL

AGED. 3'f--YEA!s2S'  V.   

ALL ARE ¢ R; AT SHA'NKAR;NIVAS

SHANKAR-.v1Jm( ';3A'+.'«J MELL COMPOUND

BELUR R0Am.,_v1JAYANAGAR

_H;xxssAr@:5?3 2('::1~« «««« ~ *  PETETIONERS

 £33' '£12: i{E'MPLF:C§O.WDA, ADV. FOR
*  ' VgmA:«aN£ep:NTs

(BY SR1 12 KUMAR. ace? Fog R1 .'i"{§ Ré'; V'
SE21 8 PAPEGOWDA, ABV': :rVU'NI:3ERV_ ARTICLES 226 85 227
OF THE CONi¥1'I'I«'L}'}?ION" o§"'TA1.rar3mAA»'PRaY1NG TO QUASH THE
AUCTION Isi,*;frc:;5:% A*i*.::A;m.Ex.€K. ;3'.r.,,vVV1es.5.2oos xssmso BY 122

' AND THE" sAL2VTf.cEza*}m*icaT'E AT ANNEX.L. mt 16.9.2006

ISSUED  R2,-  THE LAND BEARING SY.NO.18 OP'
KENCHENAHALLI .Vi'LI;z'\G1.'7*T,. 'T'-KENGERI HOBLI, BANGALORE

SQUTH TQ. A1~_u::%E'rcV..,.  _

T1113} w:éi'1*v-.PETIT1€3N vCGMING ON FOR PRELEMINARY

.-v.HEARINiZ3 IN "I3" GAROU_I_?,.*}'HES BAY. THE COURT MAKE THE

 r?"o;LowIN£:+: 

ORDER

H ‘- have sought for issuance of a writ:

of tfiqziash the auction notice dated 16.53.2005

£s:=1f;efi«.by ihe secend respondent at Armexure-K and also

cefliificate éated 16.9.2006 issued by the second

‘ V V ‘ ‘ * A n ‘4 ”re§$pondent at AImexm*e~L.

J

-.9