wuuna Ur iiwmi§§NA’Em<A MGM flfllfiflff KARNATAKA HIGH COURT OF KARNATAKA I-IIGFI COURT OF KARNA'i'Al('A HIGH COURT 0? KARNATAKA Him"-I COUR1
IN THE HIGH COIERT GE K$.§ATfi:.@ A? EAXWLWE
Datw this the 27*? day 39' Faizsrasary 2%'?
BEFQRE
'ms 1-1ox*aI.£ ma.::ss1'mE~mav;:.%§§u3§.;:%AL A
smxvasucawnma
51:2 5521 K. xnzsnmzwj .
AGED Amur 65 “?’F.ARS,
zvmmzraa “fRi}fi’§”‘E_E_’C%F=;_
$RI.SUBRAMAfi;§¥$’f&¥5m$¥’ ism? % , 3 %
mum cALE,m:3ukn3:naI%%T:%%%
£<:mA1-wALE P493? %;'1LL'-'~.$E§"'« A
MANGALORE fiI$';$TRI€:T;
?ET”I”i’iG£*dER
(33! Sri: ififlzg E
. -»–m-.~..r–.u
1; _ “-‘?HE’v£QMu’%i’$SIGflER a?
X %;-ix:-sex} RE:;I$IG§.£S ma ct-iAmA§§.&
“END.§3WMEN?$ 2:»; mmram
<:HAM.A.mPsr
% AV 8A¥§i?€.'§ALORE.
1’HE 9590??’ C$E¢Ef~’§I3SIG§!£ER
W 31549:: Rfiiifilfiiéfi gréa CHAREEABLE
ENBflWF»1E?s1″£’$,
MANGALGRE, me [A/H
‘ A’ rzczfica far tézs r”as§eg*;é:m2?:s I ta 3..
.,.W.. U!’ mmmam mun uuux’;’ r.’§ mmamm HJGH mum’ or mmamm HIGH mun: or KARNATAKA HIGH COURT or KARNATAKA ms:-2 coum
3 3′!-SE ASSISTAN3′ Cfléiifiéififiififififi
HI?-MU RELIGIGUS £540 £i’*iARITAB§..E
ENDQWMENTS DEPT}
HANGALCIRE UK.
4 SR! K Si3{3ARSHAfl5A SHEET’!
AGED’ mm 53 Y?
SID RAB-‘1ANf%A*-‘K SHE! W, I
KADAN DALE \f.EL§.fiLGE,
MGODABIDRE, X T X
maresamaa ma % A
RESP€:§§§*G%E?~§T:§’»
(By 5:-H-2.1: rmnagmm f?§¥’.fi;w-1 k1::;La§§5HLV_%’a:3mT”
GWERNMEN? Pzamm, ma AR?-3_”‘¥’;’–C;. F11:3);j_ k
ms W52 % §:z;_*%::k*§>;§.a«*g’:§§§ .QE.¥A3E-E ms
ORDER ma Es?f?j’fg*é:j§ 1Ts§”2″ EESEBNDEMT
s.e., ANNvfEX_i3@?§;E*.sfi.s~% k2:;s.ss.*:»; ‘ms cam? awe ‘ms mgmmree;
9;£_Q….E£
L.§arne7:§ Higfix Cami: $aa*arz3ma21t fiaadar is diwtad
K/
ELIUURT OF KAfifN&”¥’MfiA MEGH flfliégf WRNAYAM I-RGH COURT OF KARNATAKA RIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR1
2. Th: gefitiamr has firaffifrad this Writ ?si:§tior:
smicing washing: sf Amzescasre ‘K? and afar.) agx ::g:?r.:§«e;r
restraining fine fmsrfiz regwméemt fmm part3:Epati:’:§”§:5§:
‘Shasti Annuai Fasfivaf’! whéch 55 schefiulafi
04. 12.20083
3. Patifiaonar wag §%5a!f§Es»g3§n=§” firé
Suhrahmanyaswamy Tanfigxigg. i<fa'5§fivJ;:§§£VVé ;'-§#$ars§éV§érég After
the petitianefis term ca:-2% ~=2fi:¥"§_§':_:§5§:'At'.:'V_£%,_'E".:'7_;.3;3.§2{m3, he
hemdai aver tf1¢s;:«.;; ;«;arg}§ _§-,§:'..'th'é'::'»'§&§%ré__ é*$puandent, fiwe
Amistant @113 patitianefs
term of 23;": §ar a wriw of
five year é;–,. én aééresfiefi by tim third
rasgnungiagnt, fie: V_§2a:2éeé"v.¢€;=éVr the marge an 2-sfiazms.
"The: respan§éfi%"i§5ued a m%£1%atéa:*: an zsmazso?
fram {fie gubiia ts tarssfitube a
€ofi$;1§f:¥VIfibas;;A.E.V%?:§–.V.3;:-artagemergt for Sr? Satrahwwnyaswamy
"~.- . __Tsmpia," Eésdandak, uszfiaer Smtécn 25 0? the Karrtataka
A 4' E-:LE:i§xA:¥§g: 'A"AE'le§§§ia:ms §f§E§t§$?!.§§6E§£ am €%:&:*im§ia Eiscfawmenw
199? {herainafcer rafiewezi m as 'rim §g:t"3. TE-ya
respandaefit praferrw a 'writ petétgéani WEP,
..,,. w………..m….. niun wun; Mr :mImA'mItA man count 0? mmmmm HIGH comm or KARNATAKA mén COURT or mmA'rm<A HIGH coun'
stagfhasjhéoazid not arifi. Erg fiat flaw 9? the gmttar, E
Ecrfiewing Qirderr
Mo.12912mo7 chaifiarsgirsg thee Act. The said writ wtfiian
is new dismissed hy Kiwis mart an 28.€31,2t.'.%§.
griaevance :2!' the pefitianar was by Virtue at'
ardar grantefi in tha akrssaéé writ §atEti3n§ ::h;.§~i§¢;§4rf§i
respondant whe had as right wgéégsiby :£c s¢¢§3vt§?§':a§§1s*;;§ ..:&s'v..§?i§_ '
I man-agfing Trustaaaa of am txanggmfi ¥:"%1 £r:*: ti*1s3 g:i'='a§t"i<;v'ir*sa'Ej" §sf% V'
mquwt was not «mad he §:.z§1ta~r§ti'fi$; fig cvéiilad
upcm them (:2: ghee reaseséf;'§;..A;a:2c§"i. .é}_:§ K' ' Vié rapty
giver: by them sgtiszg afg;-maid
pmcaedings arsfi Et E; in fimse
cirtzmmsta. nceé, ti:*f;'T'$_,;3%*§:i£%9j2'*i§I§';f.:é§'p–,$.s-uaghed fiwis Court.
4. ¥’ém§ writ gatifierg WE,
:~:c:.12912;2m? £5} a?;srs£s:seé an 2a:.sL2m9, Em
:.vj”VV’av:1fi1x;i::?§’i:ia_sLV: E-raga stag Far cegwstihztian at’ the
cf tim Tempée in accarfiamce Wifi’! iaw
: and’ §i£%tiQ¥’i fir? washing fixgmaxasra “‘i’€’ at
“WW”. vvr” mmmwuunnn flibfl uouxf KARNATAKA HIGH COURT OF KARNATAKA HiGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-BGH COUR’
‘”,’.’~’-”
(1) Respandens 2 ta 3 am direcfea’ ts take steps
3) accardance wit}; iaw far ca at’ the
managing wmmfiaw {sf Sn’ Saémfamfiwammmr
Tempfie, Kaéazmfsée, fifiaagafiom, expedfivifiiyc
{ii} Arcardingfyz. £233 Writ mfiwa :33 “i 4′ u ;
51.13138