wan' Pmrnon fio.i{§f§f20§)qGM4Rf§i~--;vV"V  
1 SHREE
SHREE KSHATRA       
emwAn15?:5  V   
    
DI:   
  BIJRAI
AGED  diff'   
RIC3._BLJRAfH5?USE;~.F'-----_.  
KARHUNJE,- A     
Ktmmm. 'TALU§i L'DUPI DISTRICT
 PEIHENER
 "    «   SHETIY & N R.&JA,&f.EICAR -
 % 11 mznnmwcomamaxonnn
"   1  RELBCIISAIIDCHAI'-2I'D&Bl.E
% tzvvm nlstmw
 U13Um
    ;-2 Tm sum or Imamrrmm
% REP BYHSSECREPARYTO GOVERN1\$N'I' 01-'
xanrmrax nzmxmmrr on MUZARAL
vmrmm soumm,
BANGAIDRE 560 001
Rmmmm WWW fi2®f£53fKTE' 0»? MKNATAM 1-Mme COURT or nu-xlmmmm mm-s comm 0? KAKNATAKA Hmw ='i'C"€,".1WE'"&' OF MRNAYAM new as
V'.
 
w
:§
£3
£3
x
£3
H: mm HIGH ccnmr or mnnrm AT    %
DA'I'E'.D 11113 'I153 15*» DAY 05' aanuanig       ~ _
Trm HC)I~I'BLE     
[By SR1 HAREHDRA PRASAD, HCGP)  %
mts wzzrr P3111101: IS man  
2326 AND ma? OF THE   
PRAYING T0 QUASH 'rm  wommcafflorz 
01.01.20
-o9vIDE ANX-A. 5
‘mm WRIT PE:’I’I’I’IC3H___ comma
PRELIAMARY Imzumm 11iIS..1fr.!&Y:1’fE; ‘G0iJR’-‘1’ MADE A
‘1’rmFoLio: % %
than wmmitlne of
far ksa;;1″”amy;y%£L%f$1:ua=:~e Durga ‘
 ‘> trust repzreaentad by fin tz-usiaaaa.
election held on 19.1.2005 under me.
Religious Izmfitutinns amt Chnritahle
 Act, the ma? commntae was elected
Y ‘ f.;;;.%1();4.2e:3s for a pa:-£nd of five yam. The parizd cf
committee comes to and only on 9.4.2010. In tha
GR CQURT OF KARNATAKAR H232″? OF KARNAWM REG!-§ fi”.’i€Z§%..£=’?;¢ié:°§ 0? KARNAVRKA WC-EH COURT OF KKRNATAKA I-HGH COUIW 01′ KfiflNATAKA Hififi Ci
Charitable Endewmenta Act. 1997 was: premugatned by
QMMKT GE’ %flRNATfie~.K% Hififi C0
51% CHM
ix WWNATAKA mmfi 63.9%-M my KARNATAM I-HG!-E COMM UF i£ARNMTA!(.A Hum I..;€.JN.JK!’ (Jr Imammnnm
mcommmmvmmw ofthe. am
was an order of any and thmegoxq tlmymnnifmi
trustees of the temple.
Judge ofthis Court uphald the
fiievedby the same, the
was siuzihiy planed this
Court; The Divmon in appeal
struck £53 I It is not in
dispute that entertained an
elf and
sbagred. the of the Division Bench.
:1: the germs baa::1atr1.u:k
rm am of m. cm,
order :3!’ stay granted by the
 mm, the efimt is time Act ‘3 run’. in fame.
impugned mmcatson issued caning in
_V an appoment of tmsmas 1:’: the
oormnithee is can without junaaicaon and
“therein-e, liable tn bequanhad
3. Ida mtmdanysubstanoeintheaaid
t:u’1t£’.11!.’i0n.. No-doubt, a Divhian Bench of this Cr:utt\/ _
»%;;§%§»§%”€”‘ 3? WflRNWfi”N€& H36″ 303%”? OF KJKRNAYAKA WGH CQURY OF i(fitRNA’E”fiKA MGR CC
wminnfl mm-rs uwwxfi WJF KARN.A7’&Kfi new
has ammkdawn the Act But the Supreme ”
atayedtha opemtian ommmsdacx. Tin f
fimn the dam: of the order of
Divisia:1Bar.Ix:hia A
wzgle Judge upnon-ling the 5? Act ti»
mmmnss issu§_dinp.unsame w _ which
4. any man: in thin
pefi5mm 
 ….. _ Sd/_,
Judge