High Court Karnataka High Court

Ghouse Saheb vs The State Of Karnataka on 31 March, 2009

Karnataka High Court
Ghouse Saheb vs The State Of Karnataka on 31 March, 2009
Author: L.Narayana Swamy


% «_ % Uiiai’, f§v’!§ar:«ga§ere.

V’ We Siam of Karnataka,

.3.

IN THE HZGH CDURT cs? KARNATAKA A”?

DATED THIS THE 31″ DA’:’_J§F,_?4AR_C§~{{;;:{3§§.”: 1′ E
BEFQRE; ‘ %% I. & .

THE Hemms Mr. JUSTSCE.V;.N}§.ARt§{A£~;A’.:§¥’J§%#éY
wag: pgrnxgggg ;z%5%T5§€% gV9 g§’%[~
BETWEEN: V % V “. A
L gmmse Sahfibvsfg ..

6: years, :R;’e::..: Shargkair Mutt Rea–:.i,_

9″ Cross, ‘*«!(.R’;¥?;;rar1EeV._ i-iassang’ . ,
flats oi?’ Karr;aEa’¥ca,. .L ”

2. i<.M.'A'¥5:§a;.§:iKhaé§gés* s;'<§¥v!e?2a3tiirr2s.=2d,
58 '.yea._r$, R2' afs». Biu nj ar "1-£9 use,
"it" Cross, 'Sada.sh§£Ia_r_§é:gas',
Tummr. State e'i' i<a:frs–a;tai<a.

3. £$§_.’A.:3;.Ha.%is .${‘cV’Mé§:ammed,
years, Rjat’B~%:~a*gavathi Tempie Road,

‘ T§tat:e_A:3f,’?~(§rn:ata¥<a. .. PETITIONERS

(By"Aév¢¢éLie..i*';r%.'%'.Umashan§<&:' 8: Srifirasanrza Kumar}

_ ' 8;»*V§ts Secretary,
;Ra"::&s1a:e Qepartmeat,
Vidhana Soudha,
fiangaéem-3.

-2-

2. The Deputy Commissiener,
‘ Bangaiore Dist, Bangaiore.

3. The Asst. Commissmner,
(Enforcement Cali},
Deputy Cemmissienefs Gffice,

K.G.Road, 8anga£c3re~9. RESP G7A;”j4_£2.EbjTS %

{ By SrE.Satya narayarza S§r:g?_};”¥é.£;’,iT:;P;_)

Thia writ Petiticn is fééecé fi:.and:;r._Ar£s:_..?,26 8: 22? 9? The
Ccrsstitution ef Ijm:3{a’—ta <i3i:'e_,c:'¥:_f.R–2' 'trig-.:jI} €32 postpcrze the
auctmn no£ifica€'i_on;1l'Li'n. gztsrsaanceg jef' a':3£fi:t»3n netification
sated 15.9.2998 _z:aVr<::mj:.e:*§-.VjTat"'A;':'s1e:<.vu:e#~A fer a periceci of
three days frem'iV2§,9.2§0.8"van.d (ii) for in the aitemative
éirect R–:»E~t*e .;p errrz§i:i§:,t%2e"'.§:§€a!:§%:%cn'ers' ta participate in the
auctien 3._atec¥_iAS?;.~3§..2G<$8 *;:;r'c<;§uce'd at Annexura-A wfizhout
fnsisting the 'get%t§¢§2e'*;*-5 ts; 7<éep1's:__sé: the amozmts as per the
:!ause~E? sf' 3;h'e_ saéd noifficaféadn and permitting them to
degesét time says! amc_ur:'i: mefere the csesure cf the office
hours o?2"€ and 3*¢'respo-agents on 2729,2908.

_ ‘??2Vis*APat§V%:%Qn is <§é §9n£:2g are far preiiminary hearing in
'B_-G:fei::;3 t§2_§s~z.*§ay;'the Ceurt made the foliowing:

QKBERS

A’ “£’-bus ,§ r’aye2* made by the petétieners is fer a fiirectiors

3:: ééspefidents is gacstgene the $l21f2§iC auctézm dated

“~3 :S§’91’.2§93 fer a perieai ef three days from 253.2908 er in

‘ifae aiternatsve they saugght further direction to the

“S.

B L a ” 2%;/929499

n

-5…

responéersts fer permissicm to participate

auction proceedings.

2. From the prayers made fiy is
that thez prayer made for ;$é;;$::§:ienezr¥en.i_’c.fV E0!
three days from 26.9.2QQ§ is ;e:i’r’e;é.iV_c::if;r’V’§é:a;;.’>§re;:iA; “”§-2e”f§:ce the
questécm cf consideratior; t;f”é1§e. alsa the
secend prayer ‘,C!_e¥¥'{f§A§é§O_:!{‘:V: t;g”«.V:g;;r;§:cif2éa;ie in the said
auctien is the question sf

considerigmzhé’..§ré§:s,s;rs nbiz—ar§s?e.

3. Acrférirngfy, «is dismissed.

1           5&5:
.Tudg"*3