High Court Karnataka High Court

G M Padmanabha Nayak vs The Commissioner For Religious … on 6 April, 2009

Karnataka High Court
G M Padmanabha Nayak vs The Commissioner For Religious … on 6 April, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
 , "(By  «fiaghavségjdrg; Achag', Adv.)

IN THE HIGH COURT OF KARNATAKA, 

DATED THIS THE am DAY 01%' APRIL 2r.:%iii§:   _

PRESENT_m-_

THE HONELE MR. 9.9. mNA:<A1eA1§,T 


THE HGNBLE MRu.JU$*1*:<f:'z2rvfisganafirr
WRYF PETITEON N§§:4925',s2§?5:;9@%gL{¢'§::19» R/Ci -- PIL)

QETWEEN:

C': M    
S/o.Ma113.1.1;1athana§;ak,,_" _ V * 
Aged about 6C9.j',,=¢ar{'§,' _   _
R] a. Sarzcshwara' Te ' Vpié Square,

Byndoor; «Kundap11rj_fI5q; ,..  "  é ..--~

Uét1pi}Z)is'€;;,__ " " .. Petitioner

   2 "

1." A '~-The' €'3am;missi9ner fer
 Rengigigas Hindu Endowment,
 'Mahadeshwa;ra Camplex
B'1:i1__g., Chamrajpet, Bangalore.

 ._ _?i'he Deputy Commissioner,
Hindu Religous as Endowment;
Department, Udupi Dist,
Udupi.



%--J

3. The Asst. Ctemmiseiener,
Hindu Reiigieus 33 Endowment
Department, Udupi Dist, '_ 
Udupi. .. Respe:1i:ie11ts--_

(By Smtflilougfer Akbar, AGA)

This W1'. is filed under Art3'e1es»-:?§26--'_4'e:£'?L§ie' ' 
Cenetituticm of indie, praying te':__iss*§.1e jjdi1T§'.Cti{3I1S~.Vt.g the'
respondents te take aetien 311d': evict" _tl1enf1," 

unauthorised occupants W’hf}___ are¥._ Gecupiedue ,__the Sy. ,
No. 137/2(A) belongs to Sri S3-33.eehwara._ ‘l”1’exAn’pie-,., Baifldur ”

and make way to the devetees to ha”:.*e smow: and
undisturbed darshanfiifl ef Lorti’ :”§a.r1ee};wa1’a;”-AA

This W.P coming before
Court this day, S;’~’;BHAHfi’»J}’, delhgered ‘fellewingz

‘:§jV:§e;?efst.:_:Iiti’g2ition petitien is filed by the

petitiener taking actiefl against the

r A’ “‘0£:<:_:3pants, who have occupied

~_.b610I"1giIlg to Sri Saneshwara Temple,

Way 1:0 the devotees to have sxneeth

u:1e.ieteL1'bed éarshanem ef Lore Sarzeshxvara. E': is

"*T7a'_5:eIi*ed in the petitien that Sri Saneshwara tempie in

Béiindur, Uciupi District belongs is the M:.3m*ai

Departmemi. The respendents have pewer of

\a51

(',3

administraticsn a3 (f:0m1:11issi011er fer Hindu R€§i§{}'§iS_ £';§}d

Ebraéawment and are reqtgixwsd to protect and _"é:i_;<:"

properties belonging to the Mxizrai Vtjpparurxexzfi

331$! both moveable and i1r1:nox?t:a'c»1e .. :'p14'e;5efi:; the'

temple. It is further avarfigii tlfit. file

:1<=:aring Sy.N<).137/2A;__.mea$11§i§fig'V~_»_§ gunias
belongs £20 the temple –?:1*i:3Lff;V3v:-ftV;;j?%1i:<§ii*é'V':é.:$'§V'e1}cr0ac11I11e11t in
the pmpertjg has caused
ebstmctian§~to:%"4a.a3{g;;a:;;:,g§: Qf ::;é%v iGVV<1V'V§im;c3aneShxx2*ara. The
about the $83116 and
requesfiéd fzfir' Ififizfiuthozised occupant in the

premises ef"-tempie:;_ A';3ii1r;'»i-': no action has bean taken, the

" «..patifi{f3~n{:f 3355.3 préferred this writ petition.

i3…_ the leagnad 00131156} appearing for the

V –V learned Additienal Government Advecate

K V' " for the respondents — Authorities.

Leazned ccunssi ap§eari_ng for the petitiener has

V' reiteratcad 'aha averrnents made in the Writ petitian and

Q

V petit§.£§1'ie1*.

submitted that a directien be issued to the resp0n§ie}§”:1;§§~:e

evict. the unauthorized person and protect tl1e_–;5_ré>7peijt}:{‘ .

the temyie and 30 as ta enable_ me’ dee6tee§§’;V.f€:V have’ ”

smooth darshanam 0f Lord Sanesliewééfa “‘as1’s<§'u_ ght ft-3f "i;':3:

the WI'i'{. pefition.

4. 011 Ehe other 11a:1%i._;’:%«-iea-t:’r1§:%rLiL”A§1nai. V{}e§z’ernn1ent

Advocate appearifig fer… iffes§pGf1d’ee’i,§s – ‘Autht31’ities

submitted tltagfiiv _ é-3.’3;1:e:;V”i§ci’£y~–~’i§ee::1 taken on the
represeniefien. féefitiegner and the t1*us1;ee:~:~= of
the tefizgple “fi£e’«;i {).S.No.4/ 2008 and no

greumi is mafie G–‘L1f”f(:::* i’;~:»si1Ving direetien in favour cf the

“\1%’e”‘»..V_’A}:%iv.e fiver: careful censideration t0 the

Cofii:e%1tiQ.;:{e’ by the learned counsel appearing for

‘%:3jeTpai*tie”s and scrutinized the material on record.

9’ ‘The Hlaterial en reeord szsseuld clearly Show that the

%:.¢m Saneehwara temple is situated in Sy.Ne.13’7/’ZA in

xi

hold that the petiticmir is not entitled for relief

in tha writ petition and it is open to the petitioner to xxieifk’ 5 :_.

out his remedy in accordance with law.    '

writ pfititicm is disfiosed off with the a.f0f6r§    7  '«

Index:  _ 
_ . _ «Web ..:~;§;§,§t:¥.;é N}:  7'