High Court Karnataka High Court

Anantharama Devadiga vs Balakrishna N Shetty on 26 November, 2009

Karnataka High Court
Anantharama Devadiga vs Balakrishna N Shetty on 26 November, 2009
Author: Dr.K.Bhakthavatsala
IN 'E.'I'"'II'£ HIGH COURT OF KA.RI\§/XTAKA AT BANGALORE

[)A'i'ED THIS THE 26"" DAY 0}? NQv1:~;MBr«:R 2009' 

13 E170 RIB

THE HON'BLE DR. JUSTICE K.   2'

WRIT PF3'I'I'I'1ON NQ33034/2§j09':(_C;M§'<;1-X23'  *

BETW EC EN

Sri A1"1anthe1;'2'-m1a I)e\-ralciigza.

Age': 28 years. __

C / 0 R;1ghuI)evadig21,   _«  _ V 
House N0.6--48. Koppala of I3e1'uCi-not.\/'§E}z:{g:f.  _ 

Udupi Taluk 8: District. Petzitioner

{By Sn' K Prasad 11-1c=;;;_»',c1@;._ for    2
AND

Sri .£3aIakz"isI1V1'"1'amN "Sh2%:t1y.'7I  2 -

S / 0 late Sn' I{VNa.r:1ye1.'r;l21V   -- 2
Age: 7'? yce11*s.x'_ _ V _    2'
R/at 5~'}64.  »   3 
Neal' Sri A11a1'1i'1m1'5':ad:'12z111z1bh.;;1 'T.r:'m.p1t*.
Lower C2'»11'43'i,'1"t;".f;.'.T. PC1'd.QOi'V. '

Pg:%i'Llc)_oz*  V'  ..... 

Ud.L113i' T21}. is k 2.i"n:'cl D131 riot. R:-zspon dent

'I'hiL~1e._ Writ.' I-§'A'é:'1.Ai1'.ir1  fileci. under Ariicles 226 85 22"? of ihe

_F»_CQ1ist:£€.u1.io1:..dilridiei, praying 1.0 quash the order dated 21.8.2009
""P.€":']"k:'._(?.I:'iI1AL£i;N{7I.A~I*fi']€d by {he }i)e1".1'1)io11er in O S No.139/2007 by the Pr}.
C "Civi11.J11ci_'§a;'t:;{Jr. Di\m.). Uclupi as per AI1I1€tXL.11"€'~A. by anowing the said

 4_   E"ht=: pe1_i121'0ne1'.

 .2 .'_I_'h1'sa Petition coniingjf on for preliminary hearing this day. the

'V V W CE)'uV1*.i.'n'1adEt the 1'011mv'ingg:



ORDER

The pemmnewdei’enc1am- in 0 s No. 139/2007 amine :tfii’§:i’j«;~;i5 i.

Civi} Jixciggté {J11 [f)iv1’1.] at Uciupi. is befmtr:»AA»VE’.1’1._i’s C’r>11i*i”.’=..f,.1’eiyii:1g;{ i7r)1’u

quashing the 01’d<3r gaassed on i.A»1 i1'1"1.«i.k"1;'t_5;€i*~é§b(ive4's3g£ic1 Vi :§t.1.i&1',V'i'T1.z_11

Am1exure–A.

2. Learned Cmmsc-:1 i’di*-~i,hé~ pfji’it4i&3ii.c1f'”submits ihai the
petiticnnei’ is a ‘E1′:?11’c1I’1?””L1!1C1f;’.I'” pi’Qp.c_)se..’d ‘i:iei’e11da11t,/Executive
Officer. Sri Perciomf *..A_11i§i11.V_k1a1p2t.c¥11_i21r1abh£1’ D’éi5’2-11’L1 ‘I.”e1″np1.§j1″1d€.r:’i. has Fiieci 21 suii against the ;)reseI1.i. peiitionez’

Chiming “‘i«hat,__~’i’ii’i.ts. If’ the C6186 of the petitiorier is that he is the tcznani.

§

yd

Lzncler the p1’0p0sed c1<'i'e11d3111 No.2. he can p1'0vt: hiss ('E'i.'~:':€'

ac,cc)1*dir1g1_\: by ex2.1111i1T1i1'1§,; ihe concerrleci. H{:'I1('€, q:1g?S~:..§<§;T1 of

i:1'1})I€=a2di11g the EFZx'ec11tive O1'fiCe1' of the Temple does; 1?_1_:3{"2?1–:,'.i_' :.'I_'_}ic_

r

trial Couri hals 1'1'.gh1,I_V rejecicci the irilpiezicfing ap_§3~}i-:?.21'{'i0I1:~,} fi§(?(.'vI"1(',)v 'V

illcégzilily or i11i'i.r1m'iy in the E111p:.:g11ed c)rcIé=r.

4. In the 1’esu1i., the I:’eLi1i01*1__i’é1;:’.1s z1n’dV1;.n.c_ saI1′:;L;é””%s.. }r°1e:”e’t3y

dismissed.