High Court Karnataka High Court

D Balakrishna Tantri S/O Late … vs The Deputy Commissioner For Hindu … on 7 August, 2008

Karnataka High Court
D Balakrishna Tantri S/O Late … vs The Deputy Commissioner For Hindu … on 7 August, 2008
Author: Ashok B.Hinchigeri


” ‘E’;r1i;s;ts:: : Sri~{Tiha1mak’eshava Tempitzz

:. Th.is Wzit. .§3€:31ii::;n is filed Lzmdar Articieg 226 311.51 22? Efrf £3.16:-.
ff?-:m.si:it11t§a:2n Gf hzziiéa ;;:r.t=1yi:3.g ta Liireci the 11%:3};,t€)nd.3::t No.1 £0

IN THE: HIGH COURT 0;’ KARNATAKA AT B;§NG;§’!.§C:R§iV ‘ ‘
DATED TEES THE ‘?”?H mm’ QFAEj’Gi}ST;–.’2Q9éV:”

BEFORE

THE HGNEBLEZ MR J¥__.¥STICE2 B; i»:;;$r@:«~i::{3rE:.Vg’iV
max? PET1″£’§Q£§ z§a’;1V3339″é£A2′:_3§ $4 .g:eMQRT.!’c::;”


EETWEEN
D.Ba1a1{IisI1naTa11t1iL.-.A   V    ~

Sfo late Subraya’E’a:ii1’i,}}~’ V . V _V ”

Hméujagfid 52 y6;a:~.a§.;i   --.    '

R/9 Ubarangala, V  VV

Kumbadajc, _ ....     

Kasazagod Tahzk aiié-.]’$istz?r;<:t _

Kerala State. '

V " ' _ Peétiiioizer
{By Sta' {},V'Shivara1';_p3a Bhaig Ad vocafefi
AND '

*I"?he_ Dg;g§£1:y;'A.cmgmiss§cm:r;'
'For. i*§i1;v:1:3. i:"<\:};igi<iiu S anti <3ha1'§ta¥::}e
'i}'13d0wm.*::_r:i:s§ i")."E-it

. V V Dzn —

. _i’ 0 ia€é%”–T11ue1′- to §31:;:I’f(:i;t’;iI) Tauiria3:1i;1 in t}3.€: tétmplf: KXIGW11. by
mamf: Sri, €f3h€:r1na_}§a$h8va.Te1n;21¢ situated. at Sullia Takxkg ELK. as

thr: peijfiener as a hxareditary Tantri of the sa«::: j ~%V%:¢:g.g§1e% 19;};
Cfiiifiidfifiilg the Regal 110666, <it.28.1G.2{}Of£»»~am:1& t1:é._e r§:.1:ii'e:sj;1m:s’

mspectively and ate.

This Writ Petition coming cg: pfe1iminaf}?VA}:A§§2x:;ngj ‘B’ ~ ”

group this day, Ciwufi made the f0310w’if{}gi’A~ ‘

The pe£;iti«:ane:r’s gTieVgsa:%}§§V legal :1c:atic:¢:,
c1t.28, 19.2005 em x ‘mpraSe1’:f:ation,
g1:,:3*z.12§2005 Ta11tri3h:ip in the
temple situated at Sullia.

Taluk, Zfiakshizjgg; Kar211é”éi’a)ha._§”r-zémained u.11ce:1$i£13reci._

2y }73éi:i.1ionéf”‘<:I,a§;i11:s to be fliifi Hereditazy Tanhi :1:-f tha
saici._:er;§j{}*3z=;f '

3;' .'I'}1i.s is disposed gf with a direrstion tn the

:"If§iSI.5f.1?3ldf3}1f" 'to crjnssitjler the said iegai :1::)1:icr:*. ané the

{ mpmsafitatign in acconiazzce with law Within an tmttitr limit of six

– ‘§!§z6:t:–1£trs Afij<3bn::1'Ai:o€£ay. No arder as to costs,

Sd/-Ii
bvr Iudge