IN THE HIGH coum OF KA32NATAKA AT BANGALORE
DATED THIS THE 19?" DAY OF OCTOBER, 2010
BEFORE
THE HON'BLE MRJUSTICE MOHAN SHANTANA6QLV}ViL3.;}_5LF%V_
wan PETITION NO.I6202/2010 (eM--e;%Es)eeeeeeee e f% _
BETWEEN:
Smt.Bhagyamma J
W/ojevarayigowda
Aged 37 years
No.9, "Shanthi Nivasa"
2" Floor, N.G.B|ock, 10"' Cross
Malleshwaram
Bangalore--3 ' V PETITIONER
(By Sri7._D.K.-Fiefi-ith,_::Adv'.~, fo.:j e
Sri '%~.l'.l<'anth.a R.afj.a;
AND: M
'~ _1 . AfL.JL.'1_orisexti 'effizier
' «State .E5a_n'k__of Mysore
L' F<ajAr1'*.«.a_hea,l"~\{iVlas Extension Branch
. 1'38;i5, .6""""'A' Cross
710"" Ma'i'n'j_R€Jad
R'ajm_aha!»"Vilas
Banga£_ore~8G
A 'TFiajan D.
'S,'b.late P.S.Doraiswamy
Major
No.8, 'Shanthi Nivas'
N,G.Bloci<, 16"' Cross
Malieshwaram
Bangaiore--3 .. RESPONDENTS
(By Smt.S.V.Gowaramma, Adv.,
for M/s.Lex Prudence, Adv., for R1
R2 — served)
This writ petition is filed under
of the Constitution of India, praying tr3v¥q.uash the ‘ cg
impugned auction notice dated_v2..¢i.4.2G3._0,’ vide ‘An’raex’ure– *
A, published by the responden’t_iNo.1 and”p’ermit to the
petitioner to continue,,in the—-~p’res’ent prem.ise.s’ in the
portion of apartment i3ea”.”«.ingf No..9’k’4g,V.2″”j. Floor, N.G.Biock,
16″‘ cross, Malieshwaram,’,__’§5angaiore43, all further
proceedings in pu rsuanc_eHofi.the_ same; etc…
Ti ipetition’-con1in’g’*on”§for preliminary hearing
B–Group, this ‘day._tiie Court made the foilowing:–
dQRDER
IPEeititiVo’ner sought for quashing the auction
i”noticetrad’ai:edi:;ii24.4.2010, vide Annexure-A, by filing
tinswrit petition.
V5
Learned counsel appearing on behaif of the first
respondent submits that the auction did not tak_eapi..aice
on 24.4.2010 and the fresh auction
issued in accordance with iaw.
Since the auction did nof.4ta;ij<e.:V pi:8~(i€"::"T1¢)fl'i'§nug7.:
survives in this writ petition]_}\ccord~-ing!y_, i'writ_j'pe.tit:ion = L'
stands dismissed as havingxibéécomet infru'ctuous.
*ck/–