that the 2"' respondent. in law, in required to ' t
pubiic auction its pmper&~s to
otherwise and not enter into 1 V.
person or authority either to
4. Time all the
authorities of to follow the
rule of A’ to cvmy
citizen to the maximum mvenus:
whiic letting éizt its lease.
the 234 mwpondent has mnewad the
in favour of 3″‘ mspondmt without
auction of the leasehold rights. This is
H of law and therefore is unacceptable.
The representation ofthc petitioner at Annexun: D
éated 6.4.2001 having remained without a zesponse from
the 21″‘ respondent, deserves a direction for *
and not a direction as sought for in the 1 ‘”
In the result, the writ petition _ – ,3 ‘ ‘fig
the 2″‘ respondent to consider
Azmexure D and peas orders with
law. in any event, — from the
date of receipt of V
as