1
IN THE HIGH COURT OF KARNATAKA
DHARWAD BENCH
DATED THIS THE 18TH DAY OF DECEMBER, 2014
BEFORE
THE HONOURABLE MR. JUSTICE ANAND BYRAREDDY
WRIT PETITION No. 111680 OF 2014 (GM-RES)
BETWEEN:
Mallappa S/o Hanumantappa Antaknnavar
Age: 49 Years,
Occupation : Business,
R/o. Yellaman Gudda,
Savadatti, District: Belgaum - 591126
... PETITIONER
(By Sri. Shrikant T Patil and Rohit S Patil, Advocates)
AND
1. Executive Officer,
Shri. Renuka Yellamma Devastana
Yellammangudda, Taluk : Savadatti
District: Belgaum - 591126
2. President
Administrative Committee
Shri. Renuka Yellamman Devastana
Yellammangudda, Taluk : Savadatti,
District: Belgaum - 591126
2
3. The Deputy Commissioner
Office of Deputy Commissioner
Belgaum - 591126
... RESPONDENTS
(By Sri. Sunil S Desai for Respondent No.1
Respondent No.2 Served
Smt. K.Vidyavathi, Additional Government Advocate for
Respondent No.3)
---
This Writ petition is filed under Articles 226 and 227 of
the Constitution of India praying to quash public auction notice
dated Nill of November 2014 issued by respondent No. 1 vide
Annexure-J.
This Writ Petition coming on for Preliminary Hearing in
'B' Group this day, the Court made the following:
ORDER
The learned Additional Government Advocate is directed
to take notice on behalf of respondent no.3
2. It is not in dispute that the petitioner is in possession
of the property in question and that the term, even according to
the respondents, would end on 1.4.2015.
3. The learned Counsel for the respondent would submit
that there is no intention to disturb or interfere with the
3
possession of the petitioner till 1.4.1015. The petitioner is at
liberty to participate in the auction that is proposed in respect of
the premises.
Recording the submission of the counsel for the
respondent that the petitioner shall not be disturbed from the
possession of the premises, otherwise than under due process of
law, the petition is disposed of.
Sd/-
JUDGE
nv