V' ._ fz?;ai1wayGate, B'i;ea1§§u1~. ,2." _S.ijiee;fr1a!r1 Haegn IN THE HIGH COURT or KARNATAKA CIRCUIT BENCH AT GULBARGA " ' DATED THIS THE 05TH DAY OF FEBRU;égffi",4A BEFORE} . " THE HONBLE MRJUSTICE Moazw WRIT PETITION N0."S_32,Q7 BETWEEN: ' Mahaboobsab Pasha S/.0 _Nabiisab _ Godihal, aged about 53 yearsf 1 Occ: Driver in KSRTC,r"' " 3 ' R/0 Gachi M?Ah'a.1}fJ.IV;'.,. Road, . Bijapur. ' = ' . Petitioner (By Sri. 2%g£aniai»da'1aur";"':"idi}ocate) AND: % % V % 1. The Bfaneh é Karnataka State Finahce Corporation, Near Ibrahirrxpur, 2 Age: 65."years, Occ: Driver, /0 J.aya1fn.i Nagar, --' At"p0'"s.ta: Attarga, Tq: indi, Dist: Bijapur. AA Respondents
ix)
(By Sri. A. Syed Habeeb, Advocate for R–l, R–2 served)
This Writ Petition is filed under
227 of the Constitution of India praying qtiash–.
impugned communication letter dated 8. I__O’;200S’~issiied_yV
by Respondent No.1 in No.KSFC/BRAj\TCH–Zi3IJAPUf?y/ V
200940/1012 vide Annexuije-F, ” isst_1ing.__y
eertiorari and to pass an appropria’_te~ ‘wr’1t. order ornaiiy.
other direction thereby directing the Respon’d.entNo3. Ito ,
hold necessary enquiry in’ respect “of the”
petition property by providifigan oppo.rt’unity’:§of being
heard to the petitioner and the1_f1»pro_eeed with the sale of
the said petition property iiifaeeordaifiee with law.
This Writ Petition oi:i~-.to’r._’jvor’ders this day,
the Court made*th_e foiiowingéd – ~ ”
‘V
‘itleaiined Advocate for the
petitioriep to withdraw the writ
petitionsi V a d
A. is taken on record. Writ petition is
‘vdennsaxiaguaemuawn.
Si/’5
JUDGE