High Court Karnataka High Court

Sri Koil Raj S/O Late Dorairaj vs The General Manager on 1 October, 2010

Karnataka High Court
Sri Koil Raj S/O Late Dorairaj vs The General Manager on 1 October, 2010
Author: S.Abdul Nazeer
IN THE HIGH COURT OF KARNATAKA AT 

DATED THIS THE 1ST DAY OF OCTOBER   A' 

BEFORE

THE I-ION'BLE MR. JUsT1cE:;SE;"Ai;3n;iLT 'V, 

WRIT 1=?E'm'10N N0.21Q59/'2gi'0.{Cs»Ri:SJf ' 

BETWEEN:

Sri. Koil Raj -. V
S/0. late Dorairaj    . if
Aged 55 years   "  ..
R/a. Mastikatte 1 ._ . « 

  V.  
Kamataka    x  ~    PETITIONER

(By M/sfi. Vas1iki'Ass_Dciate:sa;- ..Advs.]

-" '~ ._ V1 . j 4  :C're.neraA1"Ma--n-ager

"  E1'/ICC' Bank Ltd.
' - : 'ifiagiripariigaiie, Mangalore

2. E' .  céiiijitfiegistrar of Co-op. Societies
"'««.My.$t)1ie«i')i\rision, Public Officers Building
O=pp;«:_C0rporati0n Building

 _ T Mysore

A    Tihe Sale Officer

MCC Bank ltd.



Harnpankatte, Mangalore ... 

(By Sri. M. Vijayakrishna Bhat, Adv. for R-1
Smt. M.C. Nagashree, HCGP, for R-2
R-3 served]

**=i=*=i=

This writ petition is filed  A1tieJres'22_'f_5  22'? of V

the Constitution of India praying"to_ set aside. the sale notice
dated 16.6.2010 vide Ann.fB and"eto.:* '  

This petition   Hearing 'B'
Group this day, the Courtmade theuafoilowingr-'

 this petitioner has called in question the
notice dated   as'--«pei"'Annexure--B issued by the 3?"

respondent  the date for sale of the property in question

‘i V’ by an-cétionv. This Coiirtéhad granted interim order of stay of

the said to the petitioner depositing a sum of

the 1st respondent within a period of four

‘weeks the date of the order.

2. Learned Counsel for the 15* respondent submits

that the petitioner has not deposited the amount asvdtrec-ted

by this Court on 13.07.2010. The date fixed ‘fr;ji*”e.’21u;’;e._:vV*0§*r»;vs”«

14.07.2010. In View of the interim order, the..–3§;§’:resfw0ndenLt’

could not auction the property. ‘I’hereforej; the

has become infructuous and: it is accordingly. Adtisfnissetd.

However, liberty is reserved to t19ite.VVAr”espond’entsnt0 recover the
amount due from the pe’tittone_f inthaceordance with law. No

costs.

____ _.

C s