High Court Karnataka High Court

Sri Poojari K Arjunappa vs The Commissioner For Religious … on 9 April, 2009

Karnataka High Court
Sri Poojari K Arjunappa vs The Commissioner For Religious … on 9 April, 2009
Author: N.K.Patil


4′ HM»: »..w. war uatew m-my-we n

awwnruwv mywfmmm Wu wmwmummfimmm MEWW WWMKW WW fiflflwfiififlfi flfifim muggy. Q?

N’:

Efi THE HIGH €332? G? KAR§ATfiK& E? §§§G%&&R$a

aawag: THEE TEE §§m fi§Y $3 agaza 2fi§9{* * ‘

f 5E?QRE :

$33 HGR’3LE fiR.gv3T::EmE,K,§é§E:;.”-‘

wax? PETI?IDN EG.§8G§ BF zggy (%§y# §fC§* 7

§ET¥EEH:

5&1 PQQQARI E{..?sRJU%£A9P’A,
sxa Bfiflflfifii xuLaA?9k,
Afififi Aflflfi? ?3 YEARS;_’x
nxnannaavnsaamv agar; *;.’
Afifififih ~ 352 :35, *V_
saxeabeaa UgaA§*§:3?a:$?k;

. THE €MHfS3i§§E$ §§§ V ” ‘

asuzgzaus a_¢HAg3?AaL$ §§§¢§MENTs,
MAxAa$S§AR&Lag:L§:$$; L
&.¥.a6a3;LcHAR&s§ETg

ammmiaaa “~ $56

. THE spgaxaa séggwv fléfifiififilfifififi,

a§§§g;aa§f§a§§§_§:s?a:c?,
K.a.asa§,’~” ‘ ”

=.fi§$A§QRE e §§§ sag.

_,%H$ &s2z§%gRT cgfimzgszfixga,
“.aaw$a§$a$*5$UTH’5v$~§z¥:§:9§,
“,K,@;Raaa, aA§Gk§®RE ~ fififi 5&9.

» THE waxszgaag,
gEE§gL TELQK,

–.A’k§EK&é – 5&2 :$E§
“”BfifiG&&fi£§ fififiafi §13?RECT.

s

\Tt’fi egwzwxaxsa

., RES§fifiDER?S

wwuma W mwmslwimimmm mwwm §..§.a§)>m W» a-uexammmma rmm nwuam W? %fici€NfiW%?€% WWW filflflm” WE’ %fiRNéA”%”i&K& MGM t::msm’ Q? mmmmm mm

M

If tha yétitisnex xefizéaaaa his gxigvafifie

Eefare tha mgmggtent amtharifiy, it ia fiizééfieé
ta cansidgr the game wiihaat baimg i@§;u§§é§& u

by ths absarvatiana mafia by fihia Smuxtfiéazingfi

thg caurga Qf this firéerg

=’:33’Z’4i€lfQs§ aacafirfiizzqijg. b
Learned fi§fiitifi$§iL$fi§£in%$fi§ fiévafiata is
permittad is file_th9zM@m¢ éf §§§3a§a&ce an

behaif mf ;%s§$§§$fitsflwi:hig”£éfii weeka,

Ski/as
Iudgé

x= “éxs§§§a.§§.2a§9g