High Court Karnataka High Court

Mahatapasvi Sri Kumaraswamiji … vs Mahatapasvi Kumaraswamiji … on 11 September, 2008

Karnataka High Court
Mahatapasvi Sri Kumaraswamiji … vs Mahatapasvi Kumaraswamiji … on 11 September, 2008
Author: V.G Sabhahit S.N.Satyanarayana
in THE HIGH couprr ore' KARNATAKA ._  j

cmcurr BENCH AT DHARWAE  if  "  *' 

DATED THIS THE 11111 DAY 93     V

PRESENT V M _ .
THE HODPBLE l\éfR.g.?»U'.-Zs'fI.V'}'CIA3" :2 N
THE HODPBLE E§L1§';g.IUsE?fIAsvI SE1. KUMARASWAMIJI

 " 1.F0u'Ez)A.TIoN
._gTAE<;wuAN,;E~ DHARWAR

% H 'SRI.S.-SPGOJAR

 A R/QUF DHARWAR '

"-.AGE't MAJOR
ace; TEACHER IN COLLEGE

. APPELLANTS

_V  1:3'? SRLHEMANT RCHANDANAGOUDAR &- VEERESI-I
E  _ EBUDIHAL -- ADVS.)



AND :

1. MAHATAPASVI SRIKUMARASWANEIJI FOUNDAT§ON~«... 
(A SOCIEFY REGISTERED UNDER K.S.R. Acn_....._ I .   
BY ITS PRESIDENT, S.M.SHE'I'TAR   ' I
ADVOCATE 
JAYANAGAR (VIDYANAGAR)

HUBLI

2. IIAAHATAPASVI SRI.KUMARASWAMIJE_
FOUNDATION,    "
TAROVAN, DHARWAR      
(A SOCIETY REGISTERED UIm_ER_ K.S.R-. ACT) 
EY ITS CHAIRMAN S;RI.P.GxLAKK&NNAWAR'  
AGE : MAJOR,R/O;R.B.-RCiAD_  » I 
NEAR MODERN TALKIES- '-  '

DHARWAR H * .  

3. THE REGIS'TRAR'0F1.SOCE'ET"I'ES  R 

OHARw5D'SIS:r(R'Ic*r(_<   I  .

DHARWA.l.V):"j;  
 .  .RESPONDEN'l'S

(BY M)' S. 'JAYA§{{}«NiA_I€--«.S.'PATIL ASS'1'S.,

MAHESRWODEYAR; LGKESH A. M. -- ADVS., FOR R1;
sRI.UMESI~I, MALIMATH -- AGA FOR R3;
S.RI.v;M.SHEELAyAR'rH ~-- ADV. FOR IMPLEADIRO

" V'  ( APPSIOAIRIS IN I.A.I/2003; R2 SERVED)

 .  APPEAL FILED UNDER SECTION 4 OF

THE. KAIRRATAKA HIGH COURT ACT PRAYIRO TO SET

 ,_'<._A.SII)E* _'I_'HE ORDER PASSED IN THE wRrr PE'I'I'I'ION
" N'O.'7.z59;2eo5 DATED 26.8.2005.

THIS WRIT APPEAL CONENG ON FOR ORDERS THIS

"  'BAY, snmarr J., DELIVERED THE FOLLOWING:



JUDGMENT

This appeal is filed by the K

W.P.No.7759/2005 being 3g81’ie;véd”‘by

25.3.05 wherein the writ petiti<$n_ei°s_A'weIf={.

quashing of the of ' V'

No.48}/2003-04 date,€i'~.24..i§"'tiismiSééd"dcchn' in' g

to yam: any relief in the

2. the iseufipétmoncrs that the
writ the certificate of
registfatierx –.24.”3.2004. At thc stage of

admissidn, learned counsel for the writ

_ pefitifzixers Government Advocate appearing

1530.3, the learned Single Judge dismissed

holding that the said certificate of

mgéumfion 24.3.2004 cannot be quashed in the

‘A ..pei:ii:ion. Being aggrieved by the said order of the

‘ Single Judge dated 26.8.2095, the writ

V ‘ .’v;’)’c§:titioz1ez’s have preferned this writ appeal.

\sU>

I

. petiiiérz

During the pendency of this appeal, I.A.No.:3».. is

filed reporting that both the contesting pe5:’fie$t

entered into compromise to carry out Lhe: of ..

‘Mahatapasvi Sri Kumaxaswamiji ‘V

per the terms of the comp;’on:1éiee””‘it

certificate of registration not be
acted upon and Kuxoapaswamiji
Foundation’ Trust and
as it is the compnomise
including that certificate of
reg’sfkf_atioo may be set aside and the

applicatérit;-1% is efort of the said compromise

V’ V. ‘ have heard the learned counsel

the appellants and the learned counsel

for respondents-1 and 2 and learned

_Go\;emment Advocate appearing for respondent No. 3.

4. The learned counsel appearing for the

contesting respondents- 1 and 2 and the learned counsel

\9J>

appearing for the appellants submitted tint in View of

the compromise as it is ad that the _

registration bearing No.43 1/2003-04 dated _

will not be acted upon and as it ii

parties that the object of the Trustpywixiizé:

‘Mahatapasvi Sri Fsiinilatioizif VA

having maul to the fact .1;1;m of
registration dated ‘viasV.’V’: without

hearing the writ 1Ap«é;titieIie:°s.:.’:gvl1e.’fs.ai’sV”public Trust

registercfkl _ Act much ‘prior to
the isslviazicepw of regstration dated

24.3.2004. it the said certificate of

is. violation of principles of mmral

e is liable to be set aside. In the

V said fmattar and in View of the fact submitted
* ~ jjv’~___b¥ the léaliued counsel appearing for the appellants and

l mspondents and also having regard to the

spxlienfion of the learned Govermnent Advomtc, as the

:~V

The order passed by the

Judge in W.P.No.7759/2005 is

the certificate “of ‘_

No.48 1/2oo3–o4gis quashed.

_ _vI ; w jgdge

sa/-4
T Iudgé