High Court Karnataka High Court

Jagadguru Annadaneshwar … vs Government Of Karnataka on 14 November, 2008

Karnataka High Court
Jagadguru Annadaneshwar … vs Government Of Karnataka on 14 November, 2008
Author: Ram Mohan Reddy
 ..  (BYSRI. ANDANIMATH K R, Am)

in THE HIGH wax? or?  V  % T' '
cmcurr awe:-1 AT _1:m4nwAn " "    A

mam) mm THE 1473 my :9? gjairfiainzéii.  
mm Horrnm 
WRIT Pmrrzort i;}':l..Jf?.h!_AB1*%JR.:_> 2008(Edn.)

BE'iwEENf  

1 ,1At3A12.c+1_}RLI._A_N'NAE)A-NESHWAR
'sAr«;4m3KTA PA£)AfW'iPUI42{VA
 ....  MAHA'¥1_.DYALAYA, "MLFEDARGI
B'1'?;i'I'S I?RIN_CIiPAI§ -

2  L M S 'DAIQIBQEL ..:§a2xaa1LA
*-- PADvAW_iPa;?R'JA.'L'MAHAV1DYALAYA
MU}\fDARGlr, BY ma PRINCIPAL.

-  , JAGAD(}{i'RU ANNADANESHWAR
_  VIBYA SAMITHI, MUNDARGI
  PRESIDENT, DISTRICT? GADAC}
   PETITIONERS

""'---{PE.TfFE§§NER.NO.3 - IMPLEADED AS PER THE
091332 rrm.14.11.2oos)

GOVERNMENT GP' KARNATAKA

BY BEPUTY DIRECTOR
BEPARTMENT OF' PRE-UNIVERSITY
AND PROFESSIONAL EDUCATION

GADAG.
.  RES-?ONDENT
M

 



petitioners to secme registration under  _  

Societies Registration Act, 1960    '  

2. Learned counsel fosthe petitioners ithyét r L'
the definition of the term   under
sub.sec.(69) of Sec.2 of  1983 inciudes a
trust amongst others, :1)f:'.iT.tg::a .'soejet5r"'oifienittttassociation, to
manage the    therefore the
respondents.   the petitioners to

register Kasnhtaka Societies Act.
According Jtiiet respondent has no

jurisdiction, .”Ed’il:CatiOl1 Act to compel the

‘~-x7eg’stei*””tf1emseIves as a body under The

5_’_”«the’~?fpnn?i$tons of the Karnataka Education Act, 1983,
the Commissioner for Pre. University Eciucation
‘V V Ato”‘_iss’ue a circuhar, compelling the petitioners 1 and 2 to

ilregister under The Kaznataka Societies Registration Act

T. ffiegisttation Act.

3. Govt. Advocate is unable to point out to

E

In the circumstances, the writ petitiQx_1V_is…aii_<§w«'¢{i

part, the circulars Annexures

authority of law are accordingly qfiaslicd. Itjbis; L'

petitioners to make proper repffigfifitafibfl' 1;és3;;{5i1#1ent
pointing out to their fights to "ag a fitgisteiffid trust,
on the premise of the Vfiarnataka Hindu
Religious Insfjmfions ' 'VVfE;1dowments Act,
1997, ifso " _ i_ AV