'-'xii'
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 16th DAY OF DECEMBER
BEFORE
THE 1~£0N'BLE MRJUSTICE: ANIWD _: I'
WRIT PETITION No.6126/200776/WWRH9' i>ET1*r'IIoN=
N03 I57/2008 AND 3940/23-_OO.7{GM¥CA.I?C] '~
IN W.I3.NO.6126/2007
BEEWEEN:
1
Indian Gypsy Wor}' 2' A
(1/0 Rahsesh Niiayaf ._ ., = ._ -
House NQ.:7aU"7_/ I Bal}usa»Pa_lya
Kalyan_Vl$lag;u' '
Bari§,'iilo1'V¢*~4'3"3'..__ »
7 sri' 'MC1shé::?N&1ik.>
S/-0 P.aul.NaikV _
26/38~l140',+5i'*.A' ..
V Cointri t,!1*1'1s.t:_'C0l0_riy=*"
.. A 1. 2i'1.Zi11e, A T Agrah ara
'G:untu.;~Ap ~~~~~ RESPONDENTS
Petition is; filed under Articles 226 and
Q 22′? ‘of the Constitution of india with a prayer to Call For
u l”‘Rec0rdv;1″In 0.s.No.16060/2004 Pending On The File Of
{VThe’«.X1EI Adcil. City Civil Judge, Mayo Hall {CCH~22) And
_ A After Examining Tliie Legality And Validity Of The Order
Hailed 26.2.2007 Vide Aimexure A. With Regard To The
~~.Applic21t.ion Dated 18.7.2006 Vide Anr1ex.ure~E Filed By
£3′
The Petitioners For Ileleting Sixth P1aim:iff/ Sixth
Respondent From The Above Proceedixugs And Issue A
Writ. Direction Or Order in The Nature Of Wri’t’.._ Or
Certiorari Quashing The lmpugned Order’…V1Zr4aied
26.2.2007 Vicle A1/mexurewA.
EN W.P.NO.3157/2008
BETVVEIEN:
1 Sri Daniel Naik
Aged About 70 Years V » ‘ ,
R/At No 12/83. Opp Go_v.er’1~”u_n*e11t
Junior College _ .4 V
Pathikonda Ap 51’83rs0– L
2 Sri
Aged ;AbO_1.;T”‘6’5;_Ye-:21;.fs ” V
N0 27,-Jeyseelan «E Cm_ss”:Stree’t;
N _ —
IO?” ‘ Cross M__éidL1rai
Tanrilnadu ”
3 ,j’s1–;G mango”
__ ‘ ‘Aged .Ab01,1″t: 35..Years
. 3 RO/.At_ Gypsy Church
O r.N’ivf._tuxfa111’*577004
, I)’aVa,ne1ge’ie
V K23 1f1ieé_t.eika.
4 “S_ri1John Kuppuswami
V 4_ About 35 Years
R/At” N0 474, Krishna Nagar
.Bhara'{hpur 321001
Reijastlxan
Ci
Sri M Dhempal
Aged About 40 Years
R/O Kumta Thanda
North Solapur
lVlahara.shf_1′:«;1 413224
Sri James [,akSl1manan
Aged About 35 Years I _
C/O Rahsesh Nilaya .’ .
House No 707/11. Babusa Paly:-g” ..
Kalyan Nagar Post
Bangalore 43
Sri M Moshe Nail;
Major
S/O Paul Naik
26/ 38- l 40 / 5 V
Cor11r11u1ai§:ft’Cololij/V’ ‘ –
12 [,i11o,?_A ‘l§.!?:g3’a;l1a1*a”” _ –
ounn,-.z= AP ” «.j q l .. PETIZTIONERS
[By M / s””.Tai1iakalra:fio« Advocate]
i:l11.(_13ia13 A.Gy1;lSy”‘Works Fellowship Trust;
4 _1 3, ‘Chris Cons Ave
2 ‘Doc§Claba_ri;2sxxradi, Bangalore 413
2 ‘-.Vl’R€pr’_es€r,ited by its President’,
Sri.Sol-on1_a11 Venlmtal.
A ‘T Sal Soloman Venkatal
_,5A§_§ed About 50 Years
N0 -M6/3, Chris Cons Ave
K
” for re::sp_ond,ents I ‘ta.-5]
(3
Dodciabarlaswadi
Bangalore 43
3 Sri James
Aged About 50 Years
No 188/ 58. Kam121gi Ne1ge11′
Anagammal Coiony
Salem Tami1r1adu 636009
4 Sri K Kamaraj
Aged About 35 Years
R/O Gypsy Hostel
Hanuma Nagar,
Vinukonda 52264’?-._
Guntur AP ‘ —
5 Sri K Annaidalrai — _ _ ~
Aged Ab::>u;i;:;3.–5 Years; Va
c/0 S1111″ «Re:s~vg_t¥1«kaf »
J iepi{2’11e1 AV [;aydi;-A ” 9
U.V1″n1~_ed 44*} ‘V
Di’stI’iL_’,t N;:1g~pft;r,’e~_ ” __
Mai-1.arast1n:a >’ ” ” …RESPONDEN’E’S
(By .aCar£a};:pa’ Cempany, Advocates
Tijjs Pef;iti0’r1 is {fled under Articles 226 and
_ v.227 of Consmufion of India with a prayer to quash
% v.[fe~:h§eo.1~c1er dated 5.2.2008 passed in O.S.NO.’I6060/2004
— b1’ihAe memo filed by the ciei”er1dar1ts as per Annexure-J.
{S
IN W.P.NO.3940/2007
BETWEEN:
Mr Pan} Ch2u’1d1’2m
aged about 35 years.
S/O Abbu Naik, R/O No.5~249/2:3
Vijayanagar Colony,
Cross Road
Jedcheria 509 302
Mo:-rhboob Nagar,
Andhra Pradesh
(By Sri:E Christopher; A_zEi’\roc:.at.e;_)’ ”
1
ind’1a__11~ C:ypSy_ Ee}1_o1=Qfshk;o Trust:
416/ Cffiris CooS–fvAx?e’«….y’ ‘
”
Banga1’orf:~-43, 1’ep1=e’se11f.ccCi”
By its Pfe’sfjd_é:13.t,E3.o1’oman Venkatai.
; ‘So_1<)ni.éw-3
Y<:3a1'S. _____ H .
No.4 16_/ 3, Chris Cons Ave
” w _ D.otit1abanaswadi
. Bayi”:.gal.o-re’~43
3 31131 e :3
A’§ge:5O Years;
No.183/58, Kannagi Nagar
AA Angammai Colony
Salem.
Tamilnadu 636 009
Z
K. Kamaraj
Age:35 Y<-tam
R/O Gypsy Hostel
I~–Ianuma Nagar
Vinukonda 522 647'
Guntur, A?
K Annadurai
Age:35 Years
C / O Sui} Resvathkar _
Jipkata Layout V
Umred 441 203
Nagpur District
Maharastra ‘
M Moshe Naik …. ‘
Major {Ags3.un’o_t Km)
S/O Pam ‘V
26/33-lvf:i40f”5’3’..__ M V 1_ ._
C0n1n1′:;1’1~is’£j_..C0!onyA;7_1 Liijie
ALT:Ag1féfh ” Gixntur, ” ‘ ”
Danie} VNaiV1«’: ‘
_Age:7″O A _
R/0 No.12’/’ab,
“O’p.p:G.0vernr1’1e’nt Junior College
Patllikoaadet AP
% {%5i8j
G,:.aa_1L1’;i—{£<21r1 Selvaraj
Years
N<;I27, Jeyseeian 1 Cross Street
AA Néuaraj Nagar
* 10th Cress Road
Mudarai
'3Q'amiinad11
records in C).S.No.16060/2004 pending on the fiie of the
Km Additional City Civil Judge, Mayo Hall [CCH~22) and
after examining the legality and validity of the order
dated 26.2.2007 vide Annexure~ A, mth regard 't,oFi:he
application Dated 18.7.2006 vide AUI1€X11f€~Effi}'§(Z].V.by
the petitioner for being irnpleaded in _ft"r1'e..'VV'~21__'r3Co}rei~.
proceedings and quash the impugned orde1i_"eiai:eC}2 2'
26.2.2007 Vide Annexure~A.
These Writ Petitions coining forpreiirni.nar§}"~h*eearing
'B' group this day. the Court made the 'i'o_Iiowing_;A- » _ 2 "
oRo_:§R_
The petitions having boe~en."L'}isted foi'*fi.na1.'§hearing,
at first blush. a primaiyi r1'L1e's:tio§'i which does not
seem to have Liietrial Court.
2. These “gitlier by the parties in two civil
suits, 0:8-_..Nus.Vi606g0f2.004 and 3827/2006, City Civil
Cofgiik, :E__3aI’iga1oi'”e«….___T_§They are in respect. of a trust Called
Workers Fellowship Trust (hereinafter
rieferred. ‘the Trust’ for ‘oreviI’.y). Though it is
“v.,e1aiIne(viAto be a charitable trust created for the Welfare of
in India, since the gypsies are an
iéientifiable group. of a certain number, the question
CS
would be whether the ‘i_’1’ust. could be called a public
trust applying the established tests to decide as ‘tidsthe
nature of a public or a p1*ivat.e trust. This needs be
addressed in the first instance. in entei’t:»aii’1~ivr1’g.V:a. suit-«..
under Section 92.
3. It transpires that in
O.S.No.16060/2004. case. leave
has not been grsiiited, numbered
as an originat” The trial Court
would question whether
the trtist flan trust. and then Consider
whether leisure” co’:_.11d, been granted or cannot be
and only-~«tn.’heI1 to entertain the suit as a
_sehee1’ne”v«sVt;1itV: ..e_VT£*1eref0’re, these petitions are disposed of,
withtwa to the trial Court to consider the above
V’~».questio.nA’1i11 the first iristance, before proceeding with the
further. It is needless to i11dieat.e that the leave
.A:.’_.g_r’e1nted in 0.8.1.6060/2004 is hereby quashed and
Z
‘fL1rther, as to what shat}! be the fut,u1’e course. open to
the parties if the triai Court comes to the con..ei»at$§Qn
that the trust. is’ not a pubiic trust
option. In the result, the intpttgned 0rde1’s:i’n’V’e.aCh –‘.)f”
the writ petitions are quashed.
for a fresh consideratiion e1s’»:=;t:étt.e(i above; _ 1 .,