High Court Karnataka High Court

Sri Prabhakar Bangera vs State Of Karnataka Rep By Its Secy on 13 October, 2009

Karnataka High Court
Sri Prabhakar Bangera vs State Of Karnataka Rep By Its Secy on 13 October, 2009
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 13*" DAY OF OCTOBER 2009
BEFORE

THE HONBLE MR. JUSTICE AJIT J-GUN(!A1:4.:"-'>_:."'

WRIT PETITION N0.6545/2009(G1'sZI_%'»I?2t,'/::'t.":3'§}"    

BETWEEN 2

Sri.Prabhakar Bangera,
S / 0.Krishnappa Salian,
Aged about 48 years.
R/ at Padmini Nivas, 

Pervaje, Karkala Ta1uA1:';'~-._
Udupi District. " '

4,   ~°h~PE'I'ITIONER

(Bye»STi:T{.f':i';3_.sad::H§§gtie;--»Acfir.)

1.

State  ~.Karnata}:._2i; '  

V» Represented by its Secretary.
 _ - .,__Re!;-enu,e and Endowment,
* V. 1' I\«I-_SJ3L14iId.Vings.
_ "BaT1ga1o1'«:3_  560 001.

 Commissioner,
}~{iridu'Re1igious and

Ch.a__T1'tab1e Endowments

 R  Kamataka, Chamrajpet,
"  Bangalore -- 560 018.

Deputy Commissioner,
Hindu Religious and
Charitable Endowments,
Udupi District, Udupi.



Assistant Commissioner,
Hindu Reiigious and
Charitable Endowment,
Udupi District, Udupi.

Sricharadrahasa Suvarna.
S / o.Sri.Muddu Poojary,
Aged about 52 years,

R/ at Muddanna Nivasa,

Pervaje, Karkala Taiuk,  

Udupi District.

Sri.Rames B., V A 
S/o.Babu Mogera,   _ ._
Aged about 35 years,  V
R/ at Susheela Nivasa; . if
Pervaje, Kar1';'aIja Ta'=1uk_, --.
Udupi djstricti;-_'_ ~   

Sri.  V 

S/cgLAppueVM_est£ii, y _
Aged about 34:'years',-,_ --- i
R/ at 'near Biiafath 'B.gedi"
Compou.nd,, Pervaje', V . 

i V VSrr1tE:Aru1':.c_1athiVDifichar,
 WV/y o.._B0jva.ré1}?1 Achar,
'Aged. aboui~,4'1 years,

.' . R] at 1\?ear.h/Iahalingeshwara

Ternphie,-, Karkala Taiuk,
Udupi District.

 :iS"n_.1t.Shashika1a oshetty,
. WA/o.Dayananda Shetty,
 Aged about 48 years,

Hemmunge Guttu,
Karkala Taluk,
Udupi District.

Kar-kala Talukg 'Ud1*.1pi District.



10. Krishnappa Mulya.
S / o.Late Thimappa Mulya,
Aged about 65 years,
R/at Guru Nivas.
Pathonjakatte.
Karkala Taluk.
Udupl Dlstrlct.   _

1 1. P.Sadash1va Bhat,
S / o.P.Na1'ayana Bhat.
Aged about 78 years,

R/ at Doddamane,
Puchchlbettu Guttu, 
Pervaje, Karakala *1'fa1.1,11   L
Thellzstru  e '   "

Kad'ka1~a   ' '
UdupiVV_Distriet;  V.  " 

13. . 'P.Harikr1shria Bhéit.
 o.P,Chakrapan1V Bhat,
A A "Age-*d1aboAut 30 years.

' _ " ~ R/at N ear Mahalmgeshwara

 V errj'p1e', Pverfvaje, Karkala Taluk,
= A *Udup1_"_vD1's~i'r1ct.

14:" ..Pe;nieije Sri.1\/Iahalingeshwara
Temple, by its Admimstrator,

  AA 'dd-Pervaje, Karkala Taluk,
 _ '  *  Udupi District. ...RESPON}I)ENTS

(By Sri.Narendra Prasad, HCGP for R1 to 4
Sri.K.Pr3.kash Hegde, Adv. for R5 8: 8»13)



This writ petition is filed under Articles 226 and
227 of the Constitution of India with a prayer to quash
the order Annexure 'A' dated 17.02.2009 passe_d»b3I_4 the
R3 and etc.    

This writ petition coming on  K 2'
hearing in 'B' Group, this day,_.~~th_e C'ourt"t;nadeU.the "
following:       V,  7

ORDER   

Pervaje Sri MahalingeshwarauTernple’ notified
Institution under Sve’cti’on I-Iindu Religious
Institution and’-Cxharitablep 1997. On
13.06.2007; re];pb:idem;:ss{:e’a a notification and
called, i-apApiitcat1io__n_ 2′ candidates to be
appointed” -Liornrnittee. Pursuant to the said

notification 220 applied to be appointed as

Inte1«.r.iexx.=~s were conducted by the 491

—The 4&1 respondent forwarded the

re_commen.dation and the result of the interview to the

3″? ‘respondent. In the meantime, one Sri.V.Suni1

the former MLA of Karkala addressed a letter on

___§21.l 1.2008 and requested the Home Minister to appoint

nine members of his choice as trustees of the temple.

Pursuant to the said letter the Home Minister has
recommended for appointment of the said nine persons
as Trustees. Aggrieved by the said order, V.
writ petition is filed. hp

2. Apparentiy, the TrusteesjaAppeint’ed
Annexure ‘A’ are the applicants,
by the Former MLA and as Home
Minister. Having rega’rdg_ to there’ appears
to be no of the nine

trustees, I of:t.t’1e View that’ ‘A’ is liable to

be interfered.» it *

_ E\/Ir4.’1’\Earen.dra”‘.Prasad, learned I-ICGP appearing

” V. “for ‘r’espondents ital; submits that Annexure ‘A’ is not

e-gi\}’.e.n ‘ inasmuch as an Administrator is

app0__inted. it

it “Having regard to these facts, I am of the View

that Annexure ‘A’ is liabie to be quashed. Hence,

‘4 following order is passed:

(a) Petition stands allowed. /fl

(b)Annexure ‘A’ stands quashed and the
Administrator appointed shall continue
further orders.

Rule is issued and made ab-solute.

5. Mr.Narendra Prasad,4_1eafn.<:d'– HCGP

for respondents 1 to 4 is flgemo of
appearance within f0tJA1T._z\V:2$"€?€l%S.;' " '
p "IUDGE

sps _ a _