High Court Karnataka High Court

Chennabasaweswara Educational … vs The State Of Karnataka on 3 March, 2009

Karnataka High Court
Chennabasaweswara Educational … vs The State Of Karnataka on 3 March, 2009
Author: Mohan Shantanagoudar


2.:

WP N0.2*’%3_2 of 2398
; E :

IN THE HIGH CGURT OF KARNITKTAKA
CIRCUIT BENCH AT DHARWAD

DATED THIS THE 3*” DAY OF MARCH 2;:v3é_«~:.%:

BEFORE

THE HO¥\£’Bi..E MFLJUSTECE MOH£§§3AA>SH’A§§’FANA<§{3£Jx%}§5gf{h

war? PETITIQN No.2=$-.1.2[2§3'E1§j_;(§_%_~4;3§;j:g&A

EETWEEN:

Charmabasaweswara Ed£:éatE’osaa§%.;.»’:v ”

& Charita b%’e so%::e:yvi_ J 1,
by its Secretssuryg,— 11;,’ ” A
Y.V.Dcdda %1zaT.:3§;, ” ‘
raged a£~,out_58 y?&,=:«Vrs’;»% — .
R/8 8.Afaiika_ttVE, .H13«b’i~i.VTa«§é3§{.,
Dharwaci Eifzstt”-Ecru ‘ ‘ .*.PE”f’I””§”‘}iGi\3ER
(By S…G.Ka$a;da’kattE, Advctate}

1,2′
«…_._…1’

1- .. ‘Fm A S%.”.aft«<§ amiss meta ka,
'by"'its Revfenése Secretary,
M';4«S.8§._s'%¥d¥n¥g,
Banga§e}'e-569803"

V’ n?h’éa.’Ccmm§ss£eaer fa: tharéty aad

‘ ivmemacfewa ra Ternpie Trust,
ifiapzs Szsitan Paéace Road,

rgarsgafore.

WP NG,24§2 $2008

3. The State of Karnataka,
by its Law Secretary,
Vidhana Scudha,
Bangamre — 560 001.

4. Sri Sadanand 8.BaEigar,
R/0 B..Ara§ikattEg
Hubié Taiak, = V * _
Dharwad District. ‘:,-F<ES'?G'?f§®ENTS

{ay Sr§. K.B.Adhyapak, ,agA fm~%R1<§%%§<;3' LA%'}A._
Sri. £-!.P-fioharigond, "As:fv_., 'fors.j_»R34)"–. AA

This wr§t;_'§3'éf§€§on is fieeci :.%':':§:i:1~*§9".&.rt.é«;~fiies 2.28 and 22:?
of tha Cans£:£€u§3'ta:i1""'r§§?._ as quash A:':nexz.::'e-A
dated 33.,1..2,2Qé'7;"1-igassajfit%*:e…_?%Enc§pa% Sistréct Judge,
Qharwaij; d_%:'連7:th..g;3D§st, 3-zzdge ta pasg appmpfiate erder
under S#ctV§0.r':V1S.;."fifV.bCE%::§}"'~9m

WP Noxfifirlfi of X308

to pass appropriate orders, an merits, En

No.19?/2006.

2. By the impugned order}, th’_e-.:Pr§§’s¢§pa::!’

Judge, Dharwad has d§s’:%1_i’s:$..ed ‘ ‘thV}e V_9i?§§{i~;Li’_:.._%;Ap5éea§

No.1ca9,/2006 as not ma_§ntama§§7ejA–.¢;~.’,;héigz~¢:§§é;d”_£hat the
Karnataka Hindu Reiivg’§.r.§V:i:s_ and C%’2aritab¥e
Endewments Act’.EsV’strL§c§<~%47'}"e§g;. Bench sf
thés Court KAR 4386.

3. V’Et”§j$; t¥1§§’t”é’t’:the tithe ef passing ihe
Empugrzéé éfdm: cf aha Qévésion Seam of

this c,o%::rt%L’re.§<:rtg;:i =;;~g'~–:é.,.a 2995 KAR 4386 was 3:

%.%¢w$iie':**~, ~~~~ ~*subseque:*at§y, the crder a? we

3§§':aé:':V%.::cVé";;ed above is stayeé by the Ase}: Cami ifi

s.:;.A<f:;'§2o,'5%é§s?2ee? an a2.a4.2ee7 and on :z2.9?.2@o*;/.

's:iew~~ $1 the same, them is as huréée for tiw Frérscipai

"§§%$:%'%%::. Eazége, marwafi, ts Sffifiééfi wétfi Misc. Agaeaé

._' '5%;ema§,:2s95, an maréés.

WP I’€0,i34iL33 of EQQS

4. Acco;”d§r2g§y, the impugneé order £5 qaasAh–é;¢5VV;:’__fS§;’§:v”

Prmcipai Sistrict Judge, Dharwaé, és éérectefi..%.§ _’&gV§

Appeaé §\£o.109f2085 an beard and :§5rc¢§es.§ ?;**.:’§t”;’éAA**:V§r’::e:.’§;fi3:”3′;%A:$e». :’

on merits arm in acccréarzca with iaw,– a”s. exp&d.§t%}ef’ué§*{faé~

pessibie,
was getétion Es a:sJp%os%;sae-£%a%;;a%é§%;;;§»§y«. _

é<m$*