High Court Karnataka High Court

Sri J Kishore Kumar vs The State Of Karnataka on 27 August, 2008

Karnataka High Court
Sri J Kishore Kumar vs The State Of Karnataka on 27 August, 2008
Author: N.Kumar
 «V S N 'I"33.i3pk:_RtM=ui

    smte ofxamamka

1:: mm maxi mum on mnnanuu AT  

Dated this the 27:2: day ofAugust, 200$: V K  

BEFQRE J X
mm aorrnm my 4% F:r:canizr1:sam.,%'   k

wm Pcfigea No;-._.'i:145*§:3 GM-Rig

3137"? EEN:

1 Sri J  Kama: .;   
Aged 5O3ycar$_,. " é 
Udzizya  7'; Q
 Vie?-7"'V-_» 4' _   ' '
 --- 57;?  

2 Sri K 
 o"Latc  Mmhéby
   ' . . . . . .. 'V

'  'f§fig(}fi'K:3§'fl:kHfl8dy Post
 -9575002 

" z    Sn' Pmtap Madhyasta Advocratc)

F By its Smrctary

' Dcparlzmcnt of R4".-%us fin
Charitahlc Endowments
Vikas Soudha

Bangalore 'git'



 'RX v'i1l '6<. *5"; f1"£'3 IIGHV "" "Hon issued by the tl1u'd' respondent

— manéiggfittent. Suxyanamyana Tcmplc situated at Mamli,
Dakshina Kannma D7mtr:ict.

fiamplc is situatad. They art: than devotm. The Kaxnatah

“Hindu Refigious Insfituijgna and Charimblc Endowments Act.

2 The Commissioner for
Religbus as Charitable Endmammcnts
C’-hamarajpct
Bangalom

3 The Deputy Commissioner for

Religious as Charitable ”

Dakslfma Kannada      "

(By   % W

This Writ Petition is    .226 md 2227 of

the Constitution c§i”!;1dia.; qusgh the in-pumed
publication dated ‘–t20t’38 iissued by = respondent-3 at

This a:§;]forg;m1’mainaxy heafmg this
day, the Cfkmrt ‘mad; tlzgfiftzlicwayving: ‘

Vj;9_,_rt—BL: R

Tim. péfifiofiéra ‘ha.fm Qhanlengcd in this Writ Pbt1t1cm’ ‘

for constituting 3 committee fin’ the

‘ ‘£9: The pcfitioncm are I-cam’ ants of Mfilom when:

1997 has been struck down by a Division Bench cfthis Court.

k/

that the order which has been
operative fmm the date of the pasmiag of

T; ‘ham existence. ‘I’hen:fome, the staying of the
c.~r4m¢eemmim Bench of this Oeurt man not have the
bf’;-‘hping out the Act in the statute book. when the Act is

fcrztzac the authorities are under a legal obligation to mix:

Now the Supreme Court has entertained an appeal

said judgmmt and has stayed the operation of the
the Division mm. Though an intmim order or§ta3§}s _
it would not have the efibct cf
the notification issued under the

by this Court: is mega: and 1iab1c’£e:jic.%sct

3. In the first place; no stamii
to challenge the nefificafiqttvfigt intention of
making an in notification
They are not” post. Though the
been sayed by the

Supmme the jtldgmt of the High’
Court wfii tilt-~’tthe Supreme Court ciecidm the

the” does not mean that the said order has

xx,/t

action in accmdaucc with law which they ~

Thcrcfem, I do not find any merit in ” ”

it is