High Court Karnataka High Court

Sri Lokesh vs The Assistant Commissioner on 25 November, 2010

Karnataka High Court
Sri Lokesh vs The Assistant Commissioner on 25 November, 2010
Author: Mohan Shantanagoudar
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED "nus THE 25*" DAY OF NovEMBER.;_ofi'o- 

BEFORE :

"me HON'B1.E MRJUSTICE MoHANA»sHANffA'i§Aé.oo'oAR  A

 

Between :

1. Lokesh,   
S/o iate Kabbalegowda @ Kabizaiaiah
Aged about 37 years,'--_  _ I   

2. Kumar   =  
S/o late Kab1:=a|egowda5@'jKabbai_aiah'Vj'

Aged about:--.39;§7'e_ars,X 

3. Swanfi/"'a~    
S/0 {ate _Ka"o?oaiVe'gVovugia«.@ Kabbaiaiah
Aged":ab'o4ut' 32.' yea rs,'  " __
4. Smt.Chii{i<atii.ayia.nihja 
W/to-~iate Ke..b'bai'egowda @ Katabalaiah
#..'<'9:'~?~:d: about 58"ve_a_rs, .
' ;.VA!--i_are"resvio'ent of Kabbaiu village,
VSatiha,riLir' Hfo.b_i~i,
"Kanakap'i;~fasi:Taiuk. .. Petitioners

( 4'B;{ Sri Miveerabhadraiah Associates, Advocates )

   Assistant Commissioner,

    Ramanagaram Sub--Di\/ision,

Ramanagaram District,

wan" PETITION N 5.269 1-2 *9 at; 2'1'*»._(§;r~:i'~R'g"g 



1
{J

Ramanagaram Town.

2. Sri. Sri.Kabba|u Temple,
Rep. by its Muzarai Officer,
And Tahsildar,
Kanakapura Taluk,
Ramanagararn District.

3. The Tahsildar,
Kanakapura Taluk,   
Kanakapura Town, V '
Ramanagaram District.

4. Krishnegowda,

S/o Durgegowda,

Aged about 46 years,_
Kabbalu village, 
Sathanur Hobli,

Kanakapura Taiuk, V V
Ramanagaram'-District'  -- 

5. Bok|{;adasegowdé-if §  _
S/o i:ate._ Bud'a":iego'wd'a_. ._ '
Agedabout 5.8 y.eaVrs, 
R/o Kabvbaiu Vi'i--!age, . 
Sat_hanoo'i-»HobaIi. ' "
Kainaktapur Ta|_uk,
f?,aEna--nag..a ram Di'sta"'iVct.

'   No.5 deieted

 ._ \'.-'.__c,.d'.' d!::__$2g9'.2010) .. Respondents

(By E5’ri P.’i”i3.Sadashivappa, Advocate for

‘These Writ Petitions are filed under Articies 226 & 227

–fittof the Constitution of India praying to quash the order of the

respondent dated 23.8.2010 as per Anne)-:ure–A

,3″

consequently declare that the first respondent passed the
impugned order in contrary to the power conferred under
Section 32 81 33 of the Karnataka Religious and Charitable
Endowments Act, 1927. *

These Writ Petitions coming on for prelimin~a–ry’h_e’a.ji’ingg

in ‘ B’ group this day, the Court made the following

ORDERw_

Learned counsel appearing for the”‘lpetitionersll

that the writ petitions have be’cor”n.e infructuous»-Vi_n’*${i’e~w of thee’

passing of the subsequent ordeAr_.da’t-e_d”‘3g1.8;2G1Oi-

Accordingiy, writ petictiioresvf’;’.ai.’e”‘t:ilis(fiissed as having
become infructuous..__ ”

*bl.C_/I V