'g fiwg W gighgaz/;M:>§,'y;;»=2~;,,,g«I;;$=xh,,§m;>; s;~g;=;~':s;mw »¢,,m..,e»»a'.2a:::a,,j,e :2"; zanxs-,,,we*e,a =§";x§?*;::"-(.$":Es)""2;§;»'**}'%%§~*,,;<rw =a;Mg¢§«§\@'1;nu-5' ¢«ggm; 55% gwggm ;§J§e§§§xg;§w.<§;'g;g:g§u%%5gv% Hgggggmg gxmwfi IN THE HIGH CGURT OF KARNATAKA AT mrsn THIS THE 2"' am as " "ma HOIWBLE mi. 9.0. om:§néA3§a.u,~<c:+IE§ 5"°'%%%%% % % 'ms Howme mzusfncs V.G.§_ .
sax
EDUCAUQM4
PAVA§%ABA’T»%l_JK. «
Tuyr-s1<uiw3sTm'r
35*?» 8:'! v5'»x.E€3fiE"'~'§*i¥ % %
. . . APPELLANT.
* {By 5. ASSOCIATES, ADVs., )
Aa:§:%[kAA%
3 CC 1-?
11+5t::xsmcr Rsezsrana
; Lfifl3″ OF SOCIETIES
_ TUMKUR DISTRICT
. “TUMKUR
SR1 SCIIIASHEICAR
SIB K JALAPPA
AGED ABOUT 45 YEARS
9H\”5I{IA|.. EDUC-PIIION TEACHER,
x ~ £3?
‘éw am %§ M’ $4″ $5451 i- ,
S. . .
3%
?r./!%’
w
33
.> 2::
we”
4″
:25»?
«E21»
23?
W?’
:.-,
SR1 RAMIUJNGEHWARA
EDUCATION SOCIETY
CHIKKAHALLI, 3′-‘AVAGADJK TALLK
TUM KUR DISTRICT
(By Sri : aasavmu
HDRR1 _
sax acumaue nAMmhn;.e;__3HA’:*,
wan APPEAL eqéf:-:5 Ic.o.miTAKA HIGH
COURT ACT mung m 52%? annex PASSED
IN me wa:r;§Erxn$:i:i n§:. 5109/us.
gm mgjm%{gmmcsA up ma pneumnmv
2′ 3., usuvenm THE
JIIDEEII E I
% is fiicd by the petitions: in am.
2 being aggriwed by the order dated
whemin the learned single Judge of ths Court
A. has: fiiénfissed Hm Writ Petition as devoid of rraerit.
2. The appaiimt herein filed VLF. No.1661]2fl
suiting for quashing of the nrdnr dated 05.01.EM pawed
‘J’
,~. K;
JV.’
saw.
;’f7%.E$5″§%:”‘%, EN? .4 .’
is”
$53?
=’a
M M =’=.,a’m.a wig ma *-aim. a aw: x w=>»w:° es ‘?x\\< ms' me an ww s'="».~""-2»?I"<xi.§'%s?«"".ky5V$.3"'?§« a M3 :%XM¢. §""§ %W%.,h,-i' *3
by the District Registrar, Registrar of Sociuties,T'»:"'T§nmkur
Dhtrict, and for a directiun he the first ._bo
awept flue report submitted by K. Prasz;d,»'v}Es::..
the petitioner – Saciety dated 11.022302. % k
2. It is averrid Htifaat
petifionor – Society
(hereinafeer referred as as
ursdw the 1960,
(herainather $13 obiiefit ‘ho
pramotc fidfififihfil bgs a¢tabtishing sc-mas,
Colhws an &–.fib?stiis: and m’n0r’itY students
and no injplem §¥1U:_§1a 9E;j§Lfi fir’.u’»LVeducau’osr\ be tha wpransud
,j’¢il”as.s hixfi’ firmtular. Area registratien of Hm
Comrrfithae for the years 1987 and
and thereafter, fer the year 1990-91
3 Exlcutiva Conmiuaaa of the society was
_ .» and K. Prasad was appointod as Sametary to
kam the arms of the Society. Lflcuwisu, sauna
was upwind as Prwdeat along with other
memhws. For the year 2006-07, the Cosmfim mnsisted
M»
>m”.%7 $&zz%’«%m<'..~A-m~ .§,m*
E
at”
‘of
3
w
5*”
$ “M
-a:.;~w%4% Wéwfifi §§E%§§%? ééiéimlfi W’ mfiwm” %;$3’§;$;?’§x§a.§3%:”§”§r3§,i%%;s?i2 ?i’r§§%i§’£’si§é”‘i7 {:7.2″§??1’P’}?é'{§
of Eanna Akalappa as that Prcsidmt and K. Prasifiys I
Direchar ofthe society. %
2.1 on 19.06.2002, 3 itggsj 7. V
U’)! purpose of uppamtrmnt viii ‘a
commsm and :h«wy -?§;:arusung%% 1!-.a of
appointment of ‘hit éfinvuninq a
meeting an taken in
the :Presida-rt of the
as the Cormnithee
thii-aermry. On 11.07.2007,
that …~§wm§ rwoiutiorus, indudinq
r§ao iuti;in~Va_t wherein they had ppoinbad K.
as. of tha Society. when that being
ii’-ia Raspoafient, an awployue working in
run by are Sodety as a Physicai
mm” Tmm ciairnud himself to be Sammy of the
._ – Smitty. The amend xwpondont bahq an
‘ amployuo oftho pafitionw – rnartagod in cutting
suppat-tafsaweoftfmmetnherswdaowareontherival
gmup and Ihayfo:-mad a wash am started giving pin»
\.J”
‘é£K;$’%§fi
$3
$21?!/,
2,;
$5.
X’:
fl
*'””.’
rx. s= zw.:»>.2 -e» v.Mz..z=~* w my ;_;, .'<w9"% m.;v«\sa\mz"<§;4e"a:a»,»;~"~3au*ws"=\*z¢ :2 $ mzmwz ya W m" wr em. a &%2?.'M"'<'2~§~'\w""9 rm'-mvmwu #2 'aawa'a »m.=z,,.;ma«' ms wmmma M _g«§=*~ i”” f~
E’: km ‘-536 =Y”sm 2 Wm” ‘r’
pricks no the pofitionar-Society haadod by K. Prasad a5 ‘*–.
Secrmry.
2.2 Thu mu! respondent
docummt on 15.07.2007 befcn the; my” V’
first rmandont, without apdicuficfi-:.§f»mh;rl ‘a_r§&A
thu provisions of the Act, O5.OV1’.?.W8
accepting the by the sacand
respondent be the Secretary of
the of K. Prasad as the
The first respondent
dated 11.07.2097 appointing
K1 _F?ras?a d~wa§ ef than mlitionor-Society. Boing
j 2 bymsam crder dead o5.o1.2<m, the writ
V VA for the above said reiiafs contending that
respandant, being an employees working as
Educaticn Toachcr in that Schwi run by the
was not qualifiad for appointment as Sccretary cf
thu potitiomr – Society as the same was prchihiuld undcr
the Act and bye-kw of the Society and the impugned order
was iliegat, unsustainable and liable be be not aside.
rx)
3. The Writ Putitien was nfisbazi by
reapnndanm. ” u ‘
4. Learned single Judga
conbmtions of the learned coungsilé trad?’
tho learned conned for S
05.09.2033, hdd that: V ._!:§iisA. as
secnatary of tha til are
seoand .§§:jS#cmtary; scrufiny of
the that the Pmsident of the
Socviiif appoint tho Sccrotary;
pumum no 19.05.2007, the Presidnnt
§*§%€T;3&%~§ ffiflfi-.§%°”§” $3?’ &%fi%fi§’%¥§%’¥fia§€Z;% ?ir’~§%%iZ§é%~§. Q? ééfié-iat§%?T%§§a”§”4§7§zfi€iZé§’. E:'”%§€§%§*§ %§Z”§”i*;”ii:’:§-fir?
was It for 5 General Body Mating on
u:Va i§a’~~~§=f did not empawer at permit him to
Secretary; however, the Praident has
.’ A Pa-used as Sacretary by raselutiorr dated
apart from the said facts, thaws was nothing
accord to than that K. Praia-:2 was working as a
Qcmtary of that petition»-Sociotv awn as on 19.05.2907
H and as per the resolution pnoduced by the mond
raspondent (Armaxure ‘ R2’ to the writ petition), a General
0
mama mmWV.’§’¢;;.;$§» &§5&x§am:’a’§¢%§;¥:$a
43».
ff.
:,
,M§
W»
W;
12/
‘9\
2».
*>!t\w”‘«~w”*~i~’w% ’em: >’f%\.M’ék.Ma 33;’ ‘£2.33′ E’€;..é’43I;.-is’-‘*!Z§T’i§.:>’-‘>’i..MlW€..l% l”‘*§%’*”*§?”‘*$ l ‘
in». i Q. < M
Body Meeting was called on 10.06.2007 at 1O:§"€|.T am.
under the mdenmhip of one Senna H',
decisinn was taken in appoint the
Society and the sacand l T,
socrmry of thc Socloty._. _LeIa:fiwgo£i1._fisingi§.".Jij:lgulV .=….»…
held that the flvcond
post «of Physical from
01.06.2007 and wl1eillal’Vev?:l:»§if¢=lv.?..’V’vl’le:V For election to
the wt of having regard ta
than -learned single Judge held
thaféilijti l’£i’!i potition and dlsmlsssd
thalhafih Being agnriavad by
thy saild””arV_t£air:V joflV.-;lll5aia’l1″ll$issal of the writ volition, the writ
v _ halillprafarmd this writ appeal.
live have heard the harried eaunsal appearing
ftir vapptllant and than luarmd Go-vernmmt Advocate
ljéppoaring for respondent: Na.1 and the learned counsel
appearing for respondent No.2.
\/’
6. Leumd cwnso! appoarhg for the apaolant T’ T
rusau-ma the amumens weed befere the learned
.l?;§;3’%fi W?” Wfikw way; M gm?
worlciag as Physical Education Tasha-‘ ‘n V
tho Soduty and codd not boappdntzogi _as ” V’ A J
appellant – Socicty and K. Prsad
socrotary of the Society in mdj
wherefore, Eh: not jusfified in
dismissing Fatitim ought an
‘””‘”
V Advecata appearing for
mm;m..;.;…:..g…o 810 learned comm: marina
” _ ‘ ‘fiiurai argued in suppart of the order passed
‘ ., We have nivtn carufial commrrudon In the
5:
E
E
3%
X
§
iséas
fi
im
K
3
S
:3
X
§
X
§
3%
3
35%
‘rmfsw
:%=’%
3
$
is
2::
E
‘;§?;
%
«:22:/;
of the Iumod cmmstl appsarina for me
parties and scrutiaizadfluonmorid on record.
V’
Judge and contended that the mud n-aaspozakzf; j H
5″ §’:”w.£’~”x’.v’»%€”(ei*’*%3sM¥.iW’%% §m*&:y§ §a,$:?’€’._3, .’v.v.s’§”‘i/3&’*”%.v¥€§””§§’\$€”‘>t K :v’.,Wxz’J>’€€ xii ‘~’>».w’w’mzr -‘2»; 3 ww: ,=’z;.;>’-mg-*\c.:2 “”§m€2.%””¢s52′?\J”\’:, 5 !%’«’a;{v”€5 & my 5,\~¢€”i-4-§”f’7>. 2; mp’:/= 2′:-,;«*’\2 ¥”«’~’q'”-«i!””‘%E?:’~”””-?\» wk ‘1’” v-;;M’:”g — «W:-tmy my »2w2s~;”” yggmgzvg «Q3 3.°3Q;»§’§§«r§ 3g~*§;;<z,;:§*~§ {X kg; 2-3556
9. Thu mwlriai on ruwrd mmid cloudy fitwythut
though the smart! msponkat was was-khg
Education Teacher in the Schaoi run
submittad hs radgnatim,
01.06.2007 as is clout fmmfiwa
Head Master of the s¢,°%°,@nm:gura%%%’*a;1f wra;
petition) and after he was
appointed as contantian cf
the amfla§n,-;e;*:§_-wt had not named
to be fisqpondast – Society and he
wafihét as Sotrotary, is bacillus
on record maid when that
tho M5 ceased Ix: be the Phyical
% gaue.m?Tmaram. School run by the Society with
and was qualified to be appointed
Society. No gmurad For interferama in
» 226 ::f tm Constiuttkm of India is mad.
_’ ‘ qflash tho impugned crw. The ardaur pawod by
single Judge is justified and does not suffer
V _ ‘ any error or illegality as no can for interference in tbs
W
§fi£
35??
ii?
§~’§i%i£é§*§ WE” mwfigmm Mififiwfi €’2fi3%.£%%”§’ §<~i;$%§?€?@e%"§"5%%=§§$1 i~'§i<'s",Ef3;’§’§”&’%i;
(- . $?$»’€\§£3’%%i%§'”%. &'”‘$§§%.’a”??”§
-19.
intrn Court appeal and accordingly, we hold that th§i’m. is
no merit in this appeal and pass the folbwing ”
The Writ Appeal is dismisoedgi A
su:nI” _
znm wan
% %i%%~webfiastT%’:%vu I No