IN THE mar»; COURT 0? KARNATAKA AT BA3%i§A2;£i:1i:-$5 ' "
[}A'I'ED'i'HIS THE 19TH DAY~'O'F'*JU'N §, V':
BEFCJRE
THE HONTSLE MR.aUs*§*Ig:j:'E.V_s.AéD;:L
Miscw. No.v293§%:;_20.G_9 .'
V u V
W.--§>. No,.56QSji2(}{)S._{S§;RE$§=" "
EETWEEN: %
1. Bhat *
Sg"é;"'f'axf{éimcsi£%é:ra"i?>1iat
Aged _about: 4.5} "'j;."&a-rs "' - ..._
Le."c_tur::r in V' "
5.-iri ifiuiga Pa1amc:3hwaii'£'emp1e
First {}3j3r1:=. C::=_He3ge,'«B§i3.fel
;?v1:a,tA1ga101.:a»_S'?"4 1.48
'5'.§).VKL;'3iS1:I'_£CtL" A _____ .. v
V' * , VBhaSkajc "V.._Bhat
S,f;§:«..¢Lé1tcj"[-XI?-2nkata1'a1na1:a Bhat
A '=.Agc.»:i iiboijzxt 49 years
Lecvmréjas in Sanskrit
" Sri Dxirga Parameshwari Temgxie
F'EE.:fs£ Grade Gcyllege, Kate].
'A .-._M.emga:om~5?4 143
V. _ 'D.§{.Dist:rict.' ..(Petiti<:mers
" (33% Sri K.G0v:indaIa§, Advocate)
This Misc.W.No.2934]2009 is filed under Order 1 Ruk
10 {1.E".{3., far impkading the proposcd appiicazffi as
respondent No.5. 1
This petition along with MISC.W.No.f££134»!_f£{}G:€§
coming on far srdcrs this day, the Court made 1 *
The applicant in Misc.W.No.2934j
devotee of the “Sri Durga pémgeshwafi ,Te:g:’;’s:g;:. *
ELK. District. The conegc in
Committee of the tempit:”;._ 7 _
2. It is th¢ <3a,_sc Qf Administrator
has been of the tempic. 011
an caxfljcgv for Chaxitablc
End0\19?;*:§1eI1tA$A v…fl.:-ef Administrator to pay huge
arrears of the College in question
at " scale. The applicant has mm
an interim order was yanted in that
pendency of thc: writ petiticm, most of the
in the said College agm-ed to motive the
's1 'me State Pay soak. Rcconiing the same, the said
V' irscfifion was disposed of on QSLOZHS. The petitioners
1%
in this writ pctitixm are respondents 7 as 14 in the
Writ petition. Anncxun:-J order has been _
payment of salary at the State Go\fg§:nmcnt'AV1'!1;é"»»
petitioners have challenged the
gig?"
‘J
are required to he paid ‘
3. The krarncd C«ca1;.nsc1’VAfc3fwt’i:;c”agp1iééixt-gutgkxztits that
the Administrator Government is
looking after The applicant
being a to protect the
4. The ;pctif1’oncrs has opposed
the impleadjzng app1iga:;i9:;_. isicontcndcd that the 11’s is
between petitioners. Therefore, the
“3.ppI1:'{<':3j3t:Tnmed not be made a party to this Wxit
«statfid above, at the instance of the applicant, an
""-";z1:ezn::n";;:£1ér was granted in w.P.No.14195/mos, staying
'.Tjv.tAhe"e§i)é.§7fi1:ax1t of salaxy to the petitions: herein and other
\?\3
teachers of the school in quxstion at the revised
scale. It cannot be dispumd that the applicant is '
the temple and he is inmmsted in 'iéjncis x
the temple. In my vicw, the applic-$11
the petition. Accordingly, Ma_~ec.yv.N$.2§34; j .
and the petitioncrs are dmsctcd' as
the 5:1: respondenj: tn' "Tire are
diutctcd to makt: {muse title.
Objecti<}né.;'j:;:i:§" 'to' within four
weeks. .
saga