High Court Karnataka High Court

Smt Bhagyamma J vs The Authorised Officer on 19 October, 2010

Karnataka High Court
Smt Bhagyamma J vs The Authorised Officer on 19 October, 2010
Author: Mohan Shantanagoudar
IN THE HIGH coum OF KA32NATAKA AT BANGALORE
DATED THIS THE 19?" DAY OF OCTOBER, 2010

BEFORE

THE HON'BLE MRJUSTICE MOHAN SHANTANA6QLV}ViL3.;}_5LF%V_

wan PETITION NO.I6202/2010 (eM--e;%Es)eeeeeeee e f%   _

BETWEEN:

Smt.Bhagyamma J

W/ojevarayigowda

Aged 37 years  

No.9, "Shanthi Nivasa"  

2" Floor, N.G.B|ock, 10"' Cross

Malleshwaram      
Bangalore--3 '     V  PETITIONER

(By Sri7._D.K.-Fiefi-ith,_::Adv'.~, fo.:j   e
Sri '%~.l'.l<'anth.a R.afj.a;

AND: M

 '~  _1 .  AfL.JL.'1_orisexti 'effizier

' «State .E5a_n'k__of Mysore

 L'  F<ajAr1'*.«.a_hea,l"~\{iVlas Extension Branch
 . 1'38;i5, .6""""'A' Cross

710"" Ma'i'n'j_R€Jad
R'ajm_aha!»"Vilas
Banga£_ore~8G

A  'TFiajan D.

 'S,'b.late P.S.Doraiswamy



Major

No.8, 'Shanthi Nivas'

N,G.Bloci<, 16"' Cross

Malieshwaram

Bangaiore--3 .. RESPONDENTS 

(By Smt.S.V.Gowaramma, Adv.,
for M/s.Lex Prudence, Adv., for R1
R2 — served)

This writ petition is filed under
of the Constitution of India, praying tr3v¥q.uash the ‘ cg
impugned auction notice dated_v2..¢i.4.2G3._0,’ vide ‘An’raex’ure– *

A, published by the responden’t_iNo.1 and”p’ermit to the
petitioner to continue,,in the—-~p’res’ent prem.ise.s’ in the
portion of apartment i3ea”.”«.ingf No..9’k’4g,V.2″”j. Floor, N.G.Biock,
16″‘ cross, Malieshwaram,’,__’§5angaiore43, all further
proceedings in pu rsuanc_eHofi.the_ same; etc…

Ti ipetition’-con1in’g’*on”§for preliminary hearing
B–Group, this ‘day._tiie Court made the foilowing:–

dQRDER

IPEeititiVo’ner sought for quashing the auction

i”noticetrad’ai:edi:;ii24.4.2010, vide Annexure-A, by filing

tinswrit petition.

V5

Learned counsel appearing on behaif of the first

respondent submits that the auction did not tak_eapi..aice

on 24.4.2010 and the fresh auction

issued in accordance with iaw.

Since the auction did nof.4ta;ij<e.:V pi:8~(i€"::"T1¢)fl'i'§nug7.:

survives in this writ petition]_}\ccord~-ing!y_, i'writ_j'pe.tit:ion = L'

stands dismissed as havingxibéécomet infru'ctuous.

*ck/–