High Court Karnataka High Court

Sri Hanumanth Goud vs The Secretary on 1 September, 2009

Karnataka High Court
Sri Hanumanth Goud vs The Secretary on 1 September, 2009
Author: Ajit J Gunjal
(By Sri. 

AND:

WP N0.4'7'95 of 2008

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DI-IARWAD

DATED THIS THE 1st DAY OF'    _
BEFoRE»W  u A EAAV
THE HON'BLE 1vII2.JUs'r1cif£'. Qt? 
WRIT PETITION No.47.95/é'C.If>8 ('CS-'I 3Aj...'é}.,  K
BETWEEN:   E  % 

Sri. I-Ianumanth Goudg.  _ 
8/ 0 Basan Goud Patil, V
Aged about 40 years,  - if "  1 I
Resident of Chi1;}{i3ootihiha1'éI,'<«.   *4

Taluk: Hireke-rI1I'j§I,«_'_ ~ I
Dist: Havefi.  h  ...PETITIONER

1- The S€CI'fita1'§3  ..... 
*Depa.rtI"neI1t-.'of 'Co-operation,
 ; Bi;1iI.di11g; . * "' v ._
BangaIm~e:56Q 

T' The Méu1age_:,*  A
'" I  . Basaveshwara Urban
' " 'I V.".Co¥'operative 'Bank Limited,

"'RaIijeber 1nur,

  Dist.» Haveri.



WP No.4795 of 2008

3. The Saies Officer,
I-Iaveri Sub--Division,
Department of Co--operative

Societies, Haveri,  'A   _
Dist: I-Iaveri.  *

(By Smt. K.Vidyavathi, HCGP for-'R"1"'«. 0
Shri. R.K.i-Iatti, Adv., for R2  R53) 0'

This petition is filed unde1-*_Art_ic3es"226 arid 227 of
the Constitution of Irieia praying to'-quash"Ani1eXure--A
dated 25.02.2008 "issued   R3 in CEP
No.258/2003-04 for af. sum! Rs.4;.4,994/~ vide
Annexure--A auction:.i"is..:;3ched,uied it to be held on
29.03.2008, a.rid_e'tc.  i "   

This ipetitiori  "on,,foIV_preiiminary hearing in
'B' G1'OI.}.p_vt}'1i$ii"dE*;f._Pj_, et11e"'Couit._1;igi;ie the foliowing:

of0§RhER

 petiiti"or1e__r__is questioning the auction sale. This

 Cvou.1ft granted» an interim order subject to the petitioner

 of Rs.30,000/~ within four weeks

 faiiirig  the interim order stood vacated. It is also

0' 'V.:ijv»0ibse-rved that it is open for the respondents to bring the

property to sale to realise the amount due. /E
,3

5*”

WP No.4795 of 2008

2. A memo is filed by the 2nd respondent indicating
that the said condition is not complied. It
noticed that the date of auction sale is

Hence, the petition has become iijfrLtctuoiisi.” ” ii.”

Accordingly, petition is disrnissed.

‘TUBGE

Kms*