High Court Karnataka High Court

The United Basel Mission Church In … vs Shantavir S Huliyal on 19 January, 2009

Karnataka High Court
The United Basel Mission Church In … vs Shantavir S Huliyal on 19 January, 2009
Author: B.S.Patil
    Adv Sm' appellant No.1,

RSA 203012007

 

as Tim man count or xAmlA'I'l#M»--     r. A' 
cmcurr sane}: gr      V
mm» -rms um 1913 my oi:  jg
mmmtv V   V 3  , _  
um Hownm  1'  

1. The United.  " _  
Church;-it      »
Associati9ni:_(E3omBay+  A  *

  ' 
Trust unfie1f.thcQB0mbay
Public Trust Psiit, 'by 636491' '
ItsT111stce,'_ "  
Age;-:59 
, Di Godbi Street, V

 " Mission Hospital,

2.' ._  .'\{eét=afzagc1itia Somanagouda Patil,
% ..A8C'5'.4 .'F~"?fii8,
'practicing Advocate,
 Missiagon Caompound Gadag,
' .. , Bet'ageri-582102.  Amrmuurrs

S1-i.B.E.Pt% Adv for appellant No.2)

.

1. Shantavir S.Hu1iya1,
Age:Major, C}<:=c::ScIvice

RSA 203fl:'209'?

Gadag, in ().S.No.538]1990 and has dismjsscd _

the appellants herein.

2. The appellants herein iIlStit1:14″£*j:d ‘, .fl1c ~.

permanent injunction against the ‘V

with the administratien ssasif that Cam:-cfh knswn
as Unitcd Basel Missioxa fiifist Association
(Bombay-Ksmatslsg ‘V Bctagcri.
sr.i.s.’r.sssns :’:£1:1c__’ Hi-t petitioner-‘i’x’ust
contended’ ” s-sssss of the Church and
rcprcscnsccl ” with second plaintifi”

Veeranagou(Via_4 ‘P:-nil They asscrtcti that they

..v..yvcre pmpcrtkes of the Trust and were

‘same but the defendants»-respondents herein

_ ‘ interest in the sad’ Trust were threatening

V .to ‘V the day to day administlation and

M ” of the Trust.

The defendants eentacnded that plaintifi’.-3 had no manner

V D» “.uoi” right over the property and were not in possession of the suit

Church at the Ccmmunity and that it was the fimt

fir’

RSA 20303007

-is
defendant who was the ptcstebytor in-charge

appointed as such by the Bishop of Dhaxwad. They

that it was the first defendant who was .

the suit properties. They aiso ‘A ” V

suit seekmg’ the relief of ‘E33?’ mfi i’i::1-s::«

concerned persons as attitttvvibr bare
injunction was that the
judgment and 1987 and

0.S.No.885/ Munsifi} Mangakmc,
had the and therefore the

present Sliit ” It A;

4. trial ‘cimmi the suit holding that :11: p1aintifl’-

“”” M cut and possession of the suit

appcilatse court – has reversed the

judginmit passed finding that plaintzifl” No.1»
” is not a trustee of the plaintifi-Trust To arrive

conclusion, the lower appellate court has phcod

H on Ex.D.5 which is an order passed by the Charity

‘»..Di?on1I:3j.ssioner, Belgaum, in Appeal No.17/I989 and an/1939

whereunder applicaiion fibd by Sri.G.’I’.Banna and otbscts

RSA 29393007

5

asserting that they were thé trustees came to be

reserving liberty to them to approach the District

pending case hearing Miscellaneous No.

appointment of lit and proper pCI’SOZ1§5′ V

the management of the Trust and its ._

to impicad themselves as paI’t1es’ – . ” L»

passed in appeal No.17/:89 ang1%…f§§§;;_39,%A and
others pmfcrrcd 33/ 1990 and
3911990 before th¢%%:11m gA§é; which also
came to be takfifi ifi aPP”-“31
and has lower appellate court
has held by the Charity Commissioner

and ti): oxderépassed. % ‘ ‘by learned’ Addl. District Judge in

Miscclkgflfians and 39/90 were binding cm

Bax in}; aj” A. bebw has aiso made a reference to

tile were also afihcted by the order passed

by Judge, Bijapur in Miscellaneous Appeal

33] and 3911990 med M.F.A.No.282I2002 and

which also came to be with liberty to the

s to seek neccssaxy rciicf before the Civil Court where

RSA 203&320G’?

necessary oxficrs and no OIIICTS could be passed in the 4′

suit instituted.

7. In the light of the above, I do not find «. ” ll
appeal. However, while declining tol
judgment and decree passed by the;–‘lqvver
macie clear that the parties are at
orders with regard to the a;np§mt me Court
Receiver appointed in shall

pass appropriate observations
made by it in and keeping in
mind the larger issue 1994. The

appeal stands sfizb the above observations.

Sd/-

fudge