Karnataka High Court
Sri Hanumanth Goud vs The Secretary on 1 September, 2009
(By Sri.
AND:
WP N0.4'7'95 of 2008
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DI-IARWAD
DATED THIS THE 1st DAY OF' _
BEFoRE»W u A EAAV
THE HON'BLE 1vII2.JUs'r1cif£'. Qt?
WRIT PETITION No.47.95/é'C.If>8 ('CS-'I 3Aj...'é}., K
BETWEEN: E %
Sri. I-Ianumanth Goudg. _
8/ 0 Basan Goud Patil, V
Aged about 40 years, - if " 1 I
Resident of Chi1;}{i3ootihiha1'éI,'<«. *4
Taluk: Hireke-rI1I'j§I,«_'_ ~ I
Dist: Havefi. h ...PETITIONER
1- The S€CI'fita1'§3 .....
*Depa.rtI"neI1t-.'of 'Co-operation,
; Bi;1iI.di11g; . * "' v ._
BangaIm~e:56Q
T' The Méu1age_:,* A
'" I . Basaveshwara Urban
' " 'I V.".Co¥'operative 'Bank Limited,
"'RaIijeber 1nur,
Dist.» Haveri.
WP No.4795 of 2008
3. The Saies Officer,
I-Iaveri Sub--Division,
Department of Co--operative
Societies, Haveri, 'A _
Dist: I-Iaveri. *
(By Smt. K.Vidyavathi, HCGP for-'R"1"'«. 0
Shri. R.K.i-Iatti, Adv., for R2 R53) 0'
This petition is filed unde1-*_Art_ic3es"226 arid 227 of
the Constitution of Irieia praying to'-quash"Ani1eXure--A
dated 25.02.2008 "issued R3 in CEP
No.258/2003-04 for af. sum! Rs.4;.4,994/~ vide
Annexure--A auction:.i"is..:;3ched,uied it to be held on
29.03.2008, a.rid_e'tc. i "
This ipetitiori "on,,foIV_preiiminary hearing in
'B' G1'OI.}.p_vt}'1i$ii"dE*;f._Pj_, et11e"'Couit._1;igi;ie the foliowing:
of0§RhER
petiiti"or1e__r__is questioning the auction sale. This
Cvou.1ft granted» an interim order subject to the petitioner
of Rs.30,000/~ within four weeks
faiiirig the interim order stood vacated. It is also
0' 'V.:ijv»0ibse-rved that it is open for the respondents to bring the
property to sale to realise the amount due. /E
,3
5*”
WP No.4795 of 2008
2. A memo is filed by the 2nd respondent indicating
that the said condition is not complied. It
noticed that the date of auction sale is
Hence, the petition has become iijfrLtctuoiisi.” ” ii.”
Accordingly, petition is disrnissed.
‘TUBGE
Kms*