-. -. .........-...-nu-1 nu.-an \....uuIu ur ISHKNAIAKR HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH I
-1-
3: THE HIGH comm' or KARHATAKA, BAIIGIQQORE
DATED THIS THE 24*" SAY or-' JuL§*%2a e s' 1
..o..s_.u------------u.uo.ouo
1 .smn 5V.,V
sycmfm
AGEn"Afi{,2UT '12 name' "V
N0.28,::_SE2II4T"'.?%1$a("'$:#.*RA§ A
srr;m2:%jAk%.%
%
. k ...PE'1'ITIONER
ffiysri : 1; ADV.)
................'.~,.
'1':-:fi'sTA?fi T1131? Km
mvmmwsn Hvrmsamaav
Rmmgnmmimumm
A "z;.s.auma.ma,
1.
*fI;~§E izczsmnrssmmn
-. mtmaus mctncnanrmns
" " . EKDOW3EEZ¢'I'$.
V' Gcrvmkzmmmmwnmtwtacn,
GPPOEYPE IEHTIY3 HCBPIIBL,
cnaumwm, ;
aammwaz as }.x,/'
. nu. nuns:
'33-
.. nfygni vr nnnwaannn I-slur! QUURT O1' KARNATAKA HEGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA HIGH C
*2-
am LPLKSHHI l9'J'LRA85l}IA
SWAN'! C'-HARITIE3
FQRT BANGALOE 2 ;
REP%E1!l'I''ED BY ITS SECRERRY.
smnemnmsli
310 mm n. I
AGED ABOUT asvmm
RIG BETTAHALSIXR POST,
JAM HOBLI,
BJ&HGALOR.E 57..
smvmoahnuumm
SJOHHVENEATAPPA
aamnaaommmana,
Fe,-':::: 230.77, 413 cases, '-
5'1*riMAmH<xm,.3fi§BxAm.K.€ - " %
I§'.'T'.HAGaR, . 2
sma
AGED V' "
RIG 1! 1562,'J_YTOHEmEa$'!I
RSTHAMAWRQAD, -_
'.2143 8'rA<.¥E,J.P.I!A_.(}AR, '
A V m1%wmn
" T. V .,i£-»,!,_'s:z wmrapm
~ AGE; 45 mm.
Rm' 3%? mm ROAD,
" PIAGENBRA BLOCK,
" slmmaan,
BAH€?ALORE an
5 SE13 MGARMU
: 5; 'Ra.M.
RE 4.
19 gm N nmma
awn ABOUT as 'mans,
Rm at 169; 1, GIWX canes,
BYA'I*ARAYANAPURfi.,
BELLARY ROAD,
aaxmwaz 43.
11 SmKYMI$ Y&¥A.A'--.
sgovaanmmpmax é
a.:::;ED AEIOUT 43 %
Rf0$tKODIGE1!§'.fi'aL£I,
RE 9? 4.
12 am P VI.;fA?KU?iIAR__
man wmm, _ L
we 4: 759,' 331: A "
41151 BLOCK, JAYWGAR.' «
mammnz 11., » %
13:-T" 3 """ " '%
* §.c;»,12:£=
R£'3.#21 z.%51T-3 wanes.
_._. 7... u... -nu':-1-r1:\r'I
L mamwlmamj
mama
RESPOIIDEHTB
a~y;%%: B vEmA1=m, AGA F02 R1 & 2; am G s
an. AIJV. FOR 895: A mnmzsumn mo.
AJI;§V.'F~E}EAR4 To 1213; R3 31).)
_ .. " 'THIS 'Wm? PETITION 18 FILEB URDER ARPIGLE3 226
22''? G1? THE GQRETHUTIOE GP IIGDI8. PRAYIITG TO
TEE QRIJER D1'. 4.}.G.2OD'7, PASSED 3? TE 81
ARK-A AN!) DIRECT 'THE RE'3POllDEI¢'I'$ TO
wnsman TEE RAIIE OI?' ENR FOR THE 908'!' OF
mums panama op THE nmmcmm comatrrrm or ,
THE 123 msmvrton ms Aux-<:. \/
. ..-an uvunl ur RHKNHIHKR HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HiGH (
.5..
Saial 59.52. Ann:-arure-C '5 the an
15.2w: by the Endawment
pexaacrm intwested in filim J
ajppointed as mambms of _ ' '.
r'wpo:§d¢nt-Ixzstrittltiznn. *
applicafixsn. The nine
Sacfimi 25 appli-'atitmfia
tn: order at
Isflanafig am-ma M ;.
challenged in
' ofthe pewiorm Tn mapondmm-8,
mt aubnfit any application at all
§ «;_¢f notification have been appointed
V K :3? the man; r:omm.i%e :3? ti: 3"'
' 'lbs rwpondnnt No.9 in an
by pmfesaiun who had appeared in a. case for
;+.he mm, is disqualified for being aprpainted as 9.
mmher."fherespo:ndm'1t!lo.?ina!:enant?mrespectof
. ".1 uuwl . -...\.-ulu ur IKHKNAIAKA HIGH COURT OF KARNATAKA HIGH COUR3' OF KARNATAKA HIGH I
-9-
paasafi by this Court should mt afibct tha <11'
9» The mud Adamo" ma Cf he V
submitted that the V
the gag;
clear was is oanwmxtod.
was , mmmmn calling fiar
wens called for by
{gm who did net even apply.
abjmt 91' issue of notmation calling
becmzw a fires. Eves':1 ifthe Act '3
_ fin -mm the Gosreawxfl chooses a
mode in appoint the u-uatma uni is-sum as
wk far app1icat:in,, the Gowmmxent loses
. in appoint such pmsons who did not even
V-uapply fa'; pursuance of said notificafisan. 'Iharefore, the
apmmmmt nf respondents-8, 19, 11, 13, 13 who dii
.9. . .fy.gnu ur :\HI’uVu-\IM!\R. fllbfl £.UUK”l’ OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA PHGH C
-10..
mt wan make applicaticam is an the £393 of
a.ndtherwe£::ra,stt-uckdown. ‘p u A4
31. In an fir as 7*
cf the mm property, ;3 ‘4.:. 1:’:;¢:Vquahv:v””1fi’:
ibm at all. '3 £22,. pointed «mt ' % 5* mspondem is "I the Gavernmam hat: to
mum: the aI1ega’£::11::s’ and counter
thh fiedinga and 3’1: in Int £92-
‘ €:,té’u1}i.A§jc3«.g¢ into the:.:’:’ quafifimtion at this smge. But
an , the conntiizutitm cf the managmg’
mun cannot be struck down £31 part. Ema:-‘ the
K V V’ _’ “@213-f1′.t1.1’Ii31′}. shouli be upheld at ifthene in defect
the constzitution, R has to go in its entirety. The
rmzmn is the patiticmer ‘3 an applicant, his applicatiazra.
iannteumfiwedmfiavmfiflmwpmmomwhoam
othafme quafifiad, mm?’ cases are :1: be wrzssidered vh-
%/
-. — ……..n.n….-. mm I uvunl ur nmmu-unnn HIUI-I SOUR? OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
-11..
é-via the puufitioner and thcmfem, the
cmly §!3’£’8l.’.32l.’1§ who are and
made applicaticm. their name
asthma name sheuld be ‘.
mbfim. ‘as without a-:’.V: V _ A’
33. Eawawr, new commmeae
rumba-rs in mm and
they have mg mmbers
aumtned a sum of Rs.50.00
ctmducting the Founder’:
W —- ‘msriLata1on can: in than regard is
rapechahie parvsszam fi-am all
5;” }i;:f’$¢;. been invitzed and their mm are
invi’I:at:io:1 card and the fixnctixm is
in a very wand mm. as th’$ trust was
by B. philanthropic person and it is in
fiat tha last 98 wars, 1 do not see any
juafificafinn to stall 1:11.’: fimctinn. ‘I’11m%, thnugh the