High Court Karnataka High Court

Sri Jagadeeshwara vs The President And Marketing … on 19 December, 2008

Karnataka High Court
Sri Jagadeeshwara vs The President And Marketing … on 19 December, 2008
Author: Ram Mohan Reddy
Ill} Tm: HIGH coum or   1'  

DATED TI-I18 ms: 19% DAY'J6F"i'3.'EEC£llEB$ fi.--  J 

mom  %      
THE normm am. JUS-ricx RA"!1E--l§_!VC>Hf1~2sI§"i'§H§IV)!')'E'
wnrr pnrxrzmu xcmasgasi 

SRIJAGADEEE§'H}E'ARA =:  
AGES ABOUT 5:2'; _*{;EARs,   "

S/O VEEr%AN;m   .    
R'/AT GAURIBJMNUR TALU-K__ 
GAuR:B1DA_NuR."¥1:   

% ¢ ¢   % _  PETITIGNER
(By SI'i't'V'S4H'YA1'§&K€}UN}§1'NYA A S 85
_ VINAY £fAUL*'F K, Anvs )

A    TH"E,%} P?;ESrDENT AND MARKETING OFFICER

" ASSISTANT REGISTRAR op'
 C_._O~:'Ji3ERATIVE socraws OFFICE,
..crgrc:<A3ALLAP-UR.

   THE SECRETARY

' '  TALUK AGRICULTURAL PRODUCE MARKETING
CC}-OPERATIVE SOCIETY LTD., GAURIBIDANUR.

 3 S12: M RAMAIAH

AGED ABOUT 65 YEARS,
S/O LATE SRI NAGAPPA

R'/AT SRINAGAR,

GAURIBIDANUR TOWN.  RESPONDENTS

property mentioned in Annexare-B for auotiovifi. ._ ‘

dues to the 211*’ respondent by 3″i::fcs1§:or1dé:;t.’1 ‘A ‘ ”

6. in the ci1cumstancé::s,’*—the séatis fiby. oft . t’

item No. 2 to the schctiule sub}?i§ct_’m§tttettoftflttdgthent 811d
decree in OS 67/ in View of the
declaration that the potitioger fbgfififigdi’ 1/cam share in
the said ijagxfgiat-:5 the rights of the

petitioner. 1 ..

tn the ” the writ petition deserves to be

allowed a1u:id_ is, aflowcd. The sale notice dated

in so far as it relates to the public

.’auctioIz»vAtoAb§:§”h¢Id on 18.9.2006 for the sale of immoveablc

‘tbiiicntiobad therein, and ail further proceedings

thcfeto ;fie’qbashed.

Sd/-»
Judge

csg