1999 INSC 0187 SUPREME COURT OF INDIA Raj K. Karnwal Vs. State of U.P. (Sujata V.Manohar and G.B.Pattanaik JJ.) 08.03.1999 ORDER The Text below is only a summarized version of the order pronounced The following procedure will be followed for the issue of hall tickets and for holding auction-sale, in addition to the existing rules of the Uttar Pradesh Excise Licenses (Tender-cum-Auction) Rules, 1991. Public Notice will be issued inviting proposals to bid at the public auction and application for hall tickets are to be submitted 10 days in advance with the required deposits and will be issued 7 days before the auction. An attendance register will be kept at the time of the auction and a complaint cell will be established for immediate redressal of complaints. Entry only of persons holding hall tickets will be ensured by the local administration and any auction already scheduled in the month of March 1999 shall be postponed if required.