High Court Karnataka High Court

Sri Asadulla Khan vs Karantaka State Financial … on 20 March, 2009

Karnataka High Court
Sri Asadulla Khan vs Karantaka State Financial … on 20 March, 2009
Author: N.K.Patil
1?»? THE HIGH CQUI-&'O ='I<L"* ~.}éA'11=&K.AAT BANGALGRE. W.P,NQ.=€45} £317 30438

I

in me man com? 0? KARNATAKA AT BANGAL§3R§'§_¢:'_"'._V_

mrrmn THIS THE 261% mu: or MARCH V:-«.1:    _

as:-'ass     A _
ms Hosqme MR. JUSTiC2§ a;.§<,:P:af;:;%'  %   

war: pmrrxox N'e.445.1.{_}F'  (_<3;3fi§'3-§:§1§:<:)'_j';  A

BE;'i"'%«' BEN;

sRmsA1:::uLLA KHAN V   
8%}. R K RAHAMATHUL:.A?<HAN
AGED Aaeur 59 YEARS,' * T -- . '-
PRQF ma, KHAN 2;~:aus".'R:.~.*-:3

Rm ma-:?s, 5TH cacrss . .  '
{3ANQH%%~éAG,AR£%  ,    
Mgggvg   V .   '.  ._ 
"      ' ...PET€T2ONER
{ay 3;; ;' :e:.%s+%n.'AéP?A 3. ';i<;<;s.=::¢c--:;asg":'*Es ; ' "  V  

"AND;

5' *3 I

1 ;<AR:§A.TAi<%A sT.A::E F::;,€:%:{;'§Ai_" €3SRP{)i'~"{ATiGN
REP av ;5..SS&$TA.'~$T C-iE¥'~%£-ZRAi. MANAGER
SIS, HEAEB ~c_:F§:.:~:e.44sa as mass

 



22-; 32:2 H1611 sang? :31? }ié%R}~EATAKA AT BA}éi.';AL{}RE W.P.No.44SI £22? 2%
4
4. Léarneé counsei appearing for respondents 1

and 2 submified that, fine prayerg stbught far by petftizifitéf

in the instant writ petitian cannot be censidere(§~*~~;*:Qf:f§f:3e

game can be entertained an the gmund _th:.–‘_-t:’j:’t?§é.:::su iiT»”

2-3che~du%e rproperty has aiready

pubiic auction as eariy as fi£;ré«:?1g tfiev. ‘ii1z)nti*§v:”df§ A:3a;r«,E;~h v%

2mg and by suppre-ggimg has
praented the instanf H ‘F§~;erefare, he
submitted that, fin: csnducted,
the fifiird :’:h*¢a%$&.__ and they are
Therefore, the wrfi
petitim iiberty to pefizinner

ta question fi*i’aV_:t:osft?’a:’:.At7i**:ai?.i;:s or afherwise of the auction

.éaigV’:”n;éc§é§* 3:-i’ §avou£’M::f”the highest bidder an 13″ March

é~::§3; ?f%

submisgéon made by ieamed sunrise?

‘ W ‘far rmpondenis, as fiated supra; is pieced an

11..”re§:.§%’}d”A’and the writ petiticn flied by petftiener is dsgmeé

/

5/ WMWM
if

94′ 1’85 §’§K§f-i i,T€.}Ui{‘E’€}§”‘ i\<..5§f{§é.§C§';%i(,:% A'? ERNQEALQRE W.F.?~§0»M§3 {Q3}? '_?.i3{§?§

Eéé YEEIZ EHSIZEI CGURT GI? K.»'§R}€ATA.I{A AT Bé'&'-SGALORE '}«.f.P.}\§<:s.=%£i5i Q37' 2&8

3

of reserving iiberty ta petiiiener to quwtion the

correctness tar otherwise of the auczticm safe dated

March 2608 arid cansequentiai crders, if he is _

13%” need arése. AS} the greufids urg _£;-fi_i_n ti3aai”w:;§f£’_V:;§é*VE:it§fo;’n ‘4

are ieft epen.

6. kn View 9? the cf t!*1ié”:’:rf_sawi:f’au \é§*:§?§i’:..;5et$ti%_rn

its->e§f, {A} of 2608 fcf ,%;g1pie3dii”§§§_;’ti£3é$, fidf’aum-five fer
cansideration. Heme, §§ié.T_$<a{&d dismés-;-;ed

as having 'V

–. . .. 1 V Sd/..

Judge

if? ‘igfifi HEGH C’€L}E5’E{‘i'{3E*’ KAi{§~éA’i’Ai(.%¥. fill’ B351N%’.i23.L€JR}:Z W.i’.E’~éG.»*1éi5i UF Eiifiié