Karnataka High Court
Jagadeesh S S/O C S Subramanyam vs The Commissioner Hindu Religious … on 3 December, 2008
1
IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 3RD DAY OF DECEMBER, 2008
BEFORE
THE HON'BLE MR. JUSTICE RAM MOI-IAN RE::5'D1'f:
WRIT PETITION No.2975 OF' 2QO'6»{-(}M~'_R/:C'l:AE.'V:V A
BETWEEN
1 JAGADEESH S S/O C S SUB_RA,MAm'A1vIV _
43 YRS, PARICHARAK * -- -'
SR1 CHAMUNDESHWAR1 TEMPLE
CHAMUNDI HILLS, M_Y~SOR_E _
(By Sri: S NAOARAJA AND:AOiViKARA..M.UF§TH?;»'ADVS.)
AND:
1 THE "cO'MM:SSiO'RE»R,
HINDU RELIGEOUS ' 3;. CHARITABLE
ENDOWMENTS MA';.,A1«.MAHDAESHwARA
COMPLEX, ALBERT VICTOR ROAD,
C;H.AMARAJPET; BANGALORE 2
,:,"*rHE1v1jERL1*IH'..'COMMISSIONER
1. VMYSORE'A_N.1).~~ADM1NSTRATOR OF SR1
'- SCHAMUNjDE:SHARI TEMPLE CHAMUNDI HILLS
MYSORE; 41-0
" THE EXECUTIVE OFFICER
V. A CHAMUNDESHWARI TEMPLE
A' * CHAMUNDI TEMPLE, MYSORE 10
_ N LALITHAMMA
' D / O LATE NARAYANAPPA'
1' 'PETITIONER.
iVVSeShadi'i*;«.__ On' tilieiideath of Ramanna, the said two Sons
theu?aricharak rights for a period of six months
eargih.-_ Vefigkatasubbaiah had two sons by names Subbaraya
"e.VianE1_y]§arayanappa and on the death of Venkatasubbaiah, the
63 YRS
R/O THOTADAMANE, DEVIKERE ROAD
CHAMUNDI HILLS, MYSORE IO
5 N ANNAPURANAMMA
D /O LATE NARAYANAPPA
61 YRS
R/O THOTADAMANE3, DEVIKERE ROAD
CHAMUNDI HILLS, .-- -- .. »
MYSORE 10. .1; RE'SPQNDEQN'I"S.'.w
(By Sri: VEERAPPA, AGA FOR R1--3,
SR1. NB. EHAT, ADV. FOR R4 8s'RS,
SRI. DIWAKAR, ADV. FOR c/R4 aa__R5)
THIS WRIT PETITION IS FILE-D.UN'D.ER ARTH:.LES 226
AND 227 OF' THE cONST.IfIUTII'_)N:. O'1«V__II\I1:~IA PRAYING TO
QUASH ANN--J THE ORDER iD'F.13vf.2.2006_i_ PASSED BY THE
R: IN PROCEEDINGS NOADM,r.7,'vRI226;7'O%5:Og3_.
THIS PETI<rI'O':s:;" ' COIMING': ON RENAL HEARING,
THIS DAY THE'CO.U}€1Tf'IVIAQE '*THE."I'+-OLLOWING:
Sri.;Cha:I1u1;Idesi'iVsIari'V'Te_Tnpie at Mysore is a Muzarai
iiistitutioh Of Wh.i_ch the original Paricharak was one
Ramen1'2.a wh.O:"VhadftwO sons by name Venkatasubbaiah and
M
4
Respondents 4 and 5 were entitled to the same rights for the
period from 1st January to 315′ March of every year.
3. The challenge to the order Annexure~”J’jw_ii::V r1’t§=;’
opinion is without merit and the writ petition is aC’eg:’irc’:i1’gV1t’y’L =
rejected.