High Court Karnataka High Court

Siddana Gowda Patil vs State Of Karnataka on 2 November, 2009

Karnataka High Court
Siddana Gowda Patil vs State Of Karnataka on 2 November, 2009
Author: P.D.Dinakaran(Cj) & Shantanagoudar
3N THE !i1GH COURT OF KARNATAKA AT BKNGAIIORE
DATED TI-{£8 THE 233 DAY OF' NOVEMBER 2009

PRESEKT

THE !-IOWBLE MR. 9.0. DIHAKARAN, crmzzr JUs~'r'I;::E'_ __L-  " 

AND

THE Honrnm 54:12. JUSTICE MoHm§ é1'iAxf:u1NAG§i13VpAiiVV 

WRIT PETITION N0. 1283312063. [G151-«R1} 35,e;?AIfL) = ” ”

BETWEEN

1

SIDSANA GOWDA PA’Fl’L.__ .
Sm GEDDAPPA GoWI3+A,i3Am, ”
AGED ABOUT 49 YEARS ._ ‘ * ”
OCCUPATION AGRICULTEERE ‘ A _ . .,–«
R/AT GHATTARGA; .AF:;ALP§;;.§< ?1jAw;<' "

GULBARGA ”

GULBAR::m~$és. »

SIi}E:)APPA . ,_
SEO SUNDELPPA ,GzJD’E:9*~-*
A(}E;{) “A§3OU'{“4_Q ‘YEARS
GCjc:’=u1’»?m’-IQN Ac:m..c::3L’:*URE

. WAT GflATi’ARGA, AFZALFUR TALUK
‘~73~UiLB_}’xRG~A«vDi’S’FRICT

DILEP
s; Q DAiT3Y$”HREYA RAG KU LKARNI
. AGEE3 A3901’ 45 YEAR’S
QGCUPATIQN AGRICULTURE

” V. Riki? GHATTARGA, AFZALPUR TALUK

-_GLFZ§.,BARGA {3IS’i’RIC’I’

V EASAVARAJ

‘SfO PRABHU AMMANNI

AGED ABOUT 40 YEARS
OCCUPATION AGRICULTURE

2/ AT GHATTARGA, AFZALPUR TALUK.
GULBARGA §ISTRIC’I’

U1

CHANDRAKANTH

S/D MALLESHAPPA BELUR

AGED ABOUT 45 YEARS
OCCUPATION AGRICUL’I’URE

R/AT GHA’I”‘I’ARGA,AP’ZALPUR TALUK
GULBARGA DISTRICT

LAKKAPFA

s/0 MOULALI NIMBARGI

AGED ABOUT 42 YEARS _ _
OCCUPATION AGRICULTURE _

R /AT GHATTARGA, AFZALPUR ‘i’ALUK
GULBARGA DISTRICT
CHANDAPPA – ~ -.

S/O SHEFFAPPA BA’I”I’ARI<lI_

AGED ABOUT 36"YEAR-S' — . A.
OCCUPATION;~vA{}R§.CULTI}i"~3iEi 'V V.
R] M' GHATTARGTA,;Ai*?gA_LmIz__ir,6gme:,
GULBARGA Drsmicr.

SHiVA KAN’?1’H’5f_–v

S/O BHIMSHA _ ‘ _

AGE?) mom? 4:3YEARs—..__
OC{§UPA’I’iQ._N AGR.1c:i.:LmRE

R/AT” Gz–iA1″mRGA,’ AF”-ZALPUR ‘I’ALI}K

, ‘_ GL_maA1§GA D§Si’RIVQ’_IA’,

» <:i~::3:~aI)Ar<A;«:g$;zx*?1fH

T… 353:?) 'i<:5L.1_,APPA ENAVADGE

AGE}? Aatéijiwas YEARS
(}{3.C.UPA'£'I£};N AGRICULTURE
R/AT c;a~1A*rrARGA, AFZALPUR 'FALUK

GULBARGA DISTRIC3'

10..

§%.$§E.YANA RAE)
“§§[O”VENKAT RAG KULKARN;

AGED ABQUT 44 YEARS

‘OCCUPATION AGRICIULTEIRE

R] AT GH.A’f’TARGA, AFZALPUR TALUK
GULBARGA §IS’I’F2¥C’I’

PETEWCENERS

(BY Sfii K Mzfifi-JU NXTH, AE3’¥J{){EfiIE’E)

1 STATE OF KAFé’NfiTAI{A
RE?RESENTED BY THE CHIEF’ SECRETARY
DEPARTMENT OF ENDOWMENTS
M. S B'{JIL{)lNG
BANGALORE-560 ()0 1

2 THE COMMISSIONER OF H§NDU F’;ELI(fiIOU’S ”
INSTITUTION AND CHARITABL i ‘T ”
ENDOWMENTS _

CHAMRAJPET’ V 4′
BANGALORE 560 018

3 THE DEPUTY c0MMI$Si~QNE_R ‘ ,
GULBARGA DISTRICF ~ *
Mm; VIDHANA SOUDHA V V
GULBARGA 585-101

4 THE Asslsfrpim’
GULBARGA sL;’i3»V13;v:sIC>ij:¢_”–.__ , ‘ .-

GULBARGA

5 THE ‘i’AHSI’LDAR_AEf;ZAi;?i}’R
AFZALPU¥{‘.T3’ai;UK_ A ~
GU LBARGA ‘i)1S’FR§C1’¥’*.
G£E.E.;BAR~GA 5351301 ,

5;, . S’E?.I_ MA1~I.aDE;xzAYYA sjo SHIVAYYA MA’If’APf%’I’I
v::,m(}E;V Ar3’c_0’t3 NTANT AND SECRETARY
sR1..,BH;-;c;a:A2.a3ANTH: DEVASTHANAM CGMMI’3″i’E’;E2
GI:iA’I”I’ARGA,’AFZALPUR ‘mLUK,GULBARGA
_ R/ET GM EEHAK’E’i NIVAS, mm’ N034
UDNOOR FE{3AI),VARDAN NAGAR
GU_LBARG~A 535 102
” . RESP€)}’siDEN’TS

« ‘1’ij-gm SE; B’ VEERAPPA, ASA FUR R} we RS, SR; ;<.L. SRINIVASA 3:.

().K. HARISH, ADV' F01? R6)

THIS WRET PETITION IS FILED UNDER AR'I'iCLf3S 22V5_V_VV;:a:eD

2:27 or THE CONSTITUTION GF Imma PRAYING TO Q.I.RVV';"':,.VC:'VV'i*'V§V"I;'.:~Vi"£«":_
R1, TO TAKE SUITABLE ACTION AGAINST THE R3'17QV*Rfi.TIVNLVV'V1'HVi§;§ * '
SCANDAL INCLUDING HOLBING OF i;)I1'}I§A»ii"{'M.E';i\E'"?;4§Vi;V Em.QU;;::_v = V

AGAINST THE OTHER RESPONSENTS; "

mxs WRIT PETITION C{.)MVlN__G UVVP.V_VF()R:'PVi?'f§).Li§v?¥i§§1$?':'_VVV;

HEARING 'FHiS my, THE seam THE mLLéW1V:~;G;V»
ORDER'n, '

(Delivered by
'The ;36{iti{)I1€I'S am perma1ié:;:1..t Viiiage

of Aikalpar '§'.-alnk, V"VVVI13——k)rder 11:: save the

government VVp1'ndent to take suitable acfion against
Eric 3″ and 6* mspondents in this scandal,
incllzéing holciitzg of departmentai €I1q1}’i.I’_’§i

against ma other respondfints;

ii) to declare that the audit reports, which

are airéady undgrtaken as 11213 and void

and ‘:0 direct 1:218 resp0dcni:s~3 and 4 ts

the rfilevaflt Statute (Act and Rules) and pass appropriate oxflers,

within 60 days from the date efreceipt ofthe nepresentation.

5. Gitiered accoxtiingiy.

6. with the above o¥)seIvaIi0n’, _v’iih;: peijffigzjxfisv

disposed of. _
C113

VII)! *
Index: Yes] No.

Web Host: Yes] No