High Court Karnataka High Court

Sri Y S Gururaja vs State Of Karnataka on 13 March, 2009

Karnataka High Court
Sri Y S Gururaja vs State Of Karnataka on 13 March, 2009
Author: N.K.Patil


f ‘V{*3§£’§'( x. Séfififiéfiéi – %.iT%éAbé.£%2A Am: ma 9£sm:xs::>§s~;’5s}

«§’3G?-é$T%?%.§?%Q?~é Q? §§\§§§& PRé%Y§¥’aé% ’58 CALL §~”~€}R ‘FEE RECGRB$ £3R€é§’:.-*3

TEE EEESK’; €Z’G§§R’§’ {E27 §§_.$.R?-EATAKA AT E3-:%3’~E{3 ;»’%LC}R}_”:; ‘§.=’.F.’3~§:1 193312′. GE 23%?

-; _

ta: 2’35 §~§§GH seem” as Kfifififi man A ?8A£€GA£:G;g§i*%4:’_:’~.,_
gtmrrga *s’:»;23 THE 13?}; was’ G? mafia, 2:;§G§..’ _
assess V n T
“ms saxms saw. 353 r:<§é%§¢,;t;vA'm; –

wfiwe. 19882 G? §_fifi%’~{§§é»Rf§j’;§ ” V

35:: H: 5;; sum; RAJA A . _
3:0 2! 3 usupa – . r , V
gags 42 vaagza, HEREfi%TE’;£R'{ 3_’R%.%STE£–. j A =
A%~éD AR£H%%é KARAMEEKA :éT’%g.P§’é%-.;£’l£§}’:fi§?<'£'§-'§":%_:ArV -. j ~ —
":'§;.:::=-**2.E2 $x£iJié%%Y§.PRAN;§_"§E3a$¥?LE.Rélfiéfi 1,
;~;A:4uag§ANg :~£Ai3:%R£, :s.:g:~=.2eA:,Qaa~s;;5ma. «V

' 9ETS'§"§QNE"s~E

{£35 an; J 3 $;g';;f;'rr~s.Vé;5é?:.;§_ "j; " V

'% S?$'C{E 23$ :4-=”E8%i°la’¢’ie”‘%L’%,% ¥E$$§~%%
A _ 3;’~.;:a.aLQR&t._~:

N ” .

_TI§«–eT£.,:::a:’2%.s:«g:::§s:<;;:':E§2
._ ' :+:§:~ssaa;.%«¥i:;ra_:.:a:;€;:z,:s #42 C%%£%R§'s'AS%.E
A E.'!*é§G35*'aé%*=;2E§'~5?3§ C§-:AE;%AR.%.3PE'§'
=-3 .%r~£€-?§»-:LaS%%ET£ gs

'{'H5£ SE-Z§'»'€.,%'§":" caz»w.z3s:a:;£:2
.. _:~:::4as.s aemseua A549 $%~%éQ§T:%.BL§
v V §%;mw:ag:4:5§ %'«£AE*£GAé.GRE

.§.,LI.'l-

RESPQ’-€%3E¥’~2T$

‘§’%~3%3 ‘%f’e’.?. 5:3 FELEB %J?’°$SER ARTECLEE 22$ §k,%’-£9 22?’ CF THE

3%? Tim EEESEE {?=i3{}E?.T {BF K.:’§R1=5A.37?sKA Xi’ Qé’~;2’€§fi;L{}?§§3 K3593′-€43: $8232 Qf 3%?

. pei%i§_::§’2:V I

11$ ififiil £l'<'){§i~'{'E' OE? E';-.'5\R?.'¥?§,'fa5x&'3& $52' §.?«E§,:'«§{},:'5.LfZ3R¢§. 'éI'¥'.1'€e. $83112 csf
~3~

25 9'? 'the Karriatska Hifidu Refigicus insiitutims and

Charéfabée Erréewmanfs Act 19%? has

impugnecf nofifivcatien c::a:ai€§rtg :apfiiica%%m

ihfandéng persons fer appeinirrsenfi'5f"the «;Carr§éjf'e§%;'i§é'*%&

ifiza said Tempie vifia Anfiexumf-A

flfifitiener Guesfienéfig the said ~v.f¥1e=;-;' gi§V'tV§ur:&
that the 3336 r1ofifi¢;é§§é:§n' made
apfiiizrabie to the ;:et%t§er§e:-;'.éé_ saéfi tempée
is 'éf£¥e<:?f:"ce::T Eedy amam
the héf§{3§ta¥f§l'~. wrie need fa apgscsént
any §n<3é.pe§a:$.%§£"V:=:;f:%f::nii*i§§v**of xfianagemeni ta 3&5}; after
3% 2ér3"r§n'i§*§§g'£§:):¥'§VV'é_f¥.'353%':§é';§*§%e, has firesentéé ibis Wit
' *3: *§ —- %f1ea:*d %e3rr:ed ceunsei appearing far

fiéfiétiférier féarned Addfiieaai Gavammenf Advecaie

– .. ._ ‘fgr mspifiifients.

* Afier camfai perusaé 3% the g¥aunr:¥$ urgefi by the

/ §g§%tiener fin the writ pe , Enciuding the irfipugfied

/, MWWW

EN EEK £21521′;-‘;?€}{.§Z’E’ §iA1?$~§A?:’§K§% $5? S?al’«§{3 ;»’:}.é;1’*RE “éz’,§*w}=a’a}’ 33832 9%’

E2′-E TEE {$31 CQLEIET 0? Kj%R{‘€.{*~£?;=’§KA A? B£;*%G.AL£}E€£, ‘~?»5P’Ncn 19332 :.:-f 2397
mg,

iizzféficaiéen issued éy the théré re$$0fifie¥fi 3:15 ¢é’§ %*v-3?

maferifiis avaiiabie Bi”? remré, it emerges _

hag mat pméiscefi any piece sf pape;jbVb:efasré?.**§§w–;§%?}j’ fifi’ u “~

shaw that he is the hereditary trusfé2e« :;’:.°~’t:§*§*s~”3;tf cr§’.iéi«:*’ :’:§If”£%1§:i:

saié tampm, except makéng s1*éf£ézr;§en;t”§nV: the $%Eii’«i.pe%§§én.%

Nor he has preduced my 3i:.ii§*é!é¥j?iiCf’é’t’i;&€§. (f3£3<#?LifYfi.¥:?.§?"s"2'£« tc:

estabfish fhat the said run by ‘the
heredfiary cempeiarri
autharity “».i”xf%t§/ieut prsducing
any r;é{§%§éé;£%0nsioréef éssued by
the wmfieififit i;$’ei%t§aner mane? redrws his

g:*§e”tifi¥.§éfi«on iasued by ‘the 3″ rwpcndent,

net the case of the pefifienér that £31

_;3ursi§’:=:nc>=§ Athe said nefifttxatien, he has flied his

.’ “xéfi;’:~¥§€;”;.$f§fi?”s. fa: agjpamiment as one af the member tn the

.,”.–?s:*}’A’:¢;*<!r"§ a§A'ir~;g Carrsmifiee of the saifi 'temfile. Therafare, ¥ am

" tiwa canaidereé View at, wiihcut prwuc§fig arm

3%' TEE §IIi3E1€Z"C)l,?§-{T €217 KAEL-"%5='a.'§2'%i'Zé§ AT E-§.§%G EXLQRE '9§.P.}~E£«. E3352 af

mm mm: :.:2z1* :2? §:,»x;2.:’-:.zs.*rga.gs. 5;: 2:a:~zc;:;..<§:e.,w:' '§»iPJ;\§s3, $9382 gr 2:35»:
23"

dncuments ‘to Show ihai the said temifia is fur? by %he

hemdiiary irustee and wififisut praducifig 32°33; natifigzafiah

er amiss’ issueé by the wmpetefit autimriiy is _
petiticner canned: redress his grievarjge
fiwrafare, am wrét petmn ffied

is be diamissed. Ac;-mréingiy, ‘§3_§is§92*:%é®{i aaz}-f:*§”éi§x:;c;i;:i.~’3afv%

” ;%MM’Tudge

15!?’

E2? TIE §§Z€3§§ C’€}§§R’F 9? K.£§R1’€.£’~,_’E’PLK:% 9:’? 323156 2%L*Zf}§£ ‘§i.P.Z’~§e’::. 19332 sf 2£3s”}”?”