IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE 1127'" DAY OF OCTOBER, .
PRESENT
THE HONBLE MR. JUSTICE_V.,cgQPALA"GciwI5A,'_' ._
AND A _
THE HONBLE MRS. JU-'STIQE Bh»r.:§1A.GA1=§A-5:;>;1\1A.
WRIT APPEAL NO.§84 /2Q09(I {LR) .'
BETWEEN:
I. The Deputy Co mrnissg:1'Aon:éf;'.: _ _ .
Bangalore . V "
Bangalor__e;' ' " ' « ~ * '
2. The Special Cr._)Vr.r11_i1issi@,.._.-2-1*,
(EnfaVrcemer3t)'V office afihe
Deputy Com1i1i.~"{='='~iQiLfir';%'-T.T. " ' '
Baflgaloke. "
" ...APPELLANT
_ [By
« !_
Sri .C,.__VRame T Raddy,
-VS/0. Iafiéchinnappa Raddy,
~ ~ f ' ~ . __ Aged 53 -years,
_ ' gRésidi;1g at Ramaiah Raddy colony,
T S€Ci0Z'?C, Basavanagar,
. . A3/farathahaili Post,
'v.B_Eu'1ga10re--37.
.. .RESPONDENTS
(By Sri: H.C.Shivara.m and Sri. ‘I’.P.Ven}<;anar1da, Adv.
for C / R 1) fiv
/'
THIS WRIT APPEAL FILED {}/S 4
KARNATAKA HIGH COURT ACT PRAYENG "T0–DSZDSEVF
ASIDE THE ORDER PASSED
190.1608/2009 DATED 20/02/2009.
This Appeal coming on for]:lprl_V:,lD
Nagarathna J., delivered the following;
JUDGMEflgu
Heard the learned appellants and
the learned oouiaeejl fo1::_th;e -:f*es'po'rltient..V.fl
2. Thisl’oap;5f:ea1 3};fl11¢’c1.l’,j¢haj1éf:g:ng that portion of the
order ofzthe’«leVa1’ned:jstng€lejtidge granting interest at 6%
p.a. vsnth effeCt_:Vfr0n1 tl’1eT.d:ate of receipt of Rs.1.90 Crore
‘fromletlie-.”res’pondent’in respect of an amount paid in an
Bangalore South Taluk
“‘a11;o.tion conducted by the appellant on
V –.’}j: a notification dated 12.41.2007, the
“–‘3-Ti,*’V’f.__appellant… proposed to auction certain lands in and
including land
DVDHT-me–asuring 15 guntas in Sy.No.24 of Kenchenahalli
“Village, Kengeri Hoblifiangalore South Taluk. The land
3;.
IN THE
the case, we find it is just and proper and that no
contrary View can be taken. Hence, this Writ
dismissed being devoid of merit.
S=6=