.. (BYSRI. ANDANIMATH K R, Am)
in THE HIGH wax? or? V % T' '
cmcurr awe:-1 AT _1:m4nwAn " " A
mam) mm THE 1473 my :9? gjairfiainzéii.
mm Horrnm
WRIT Pmrrzort i;}':l..Jf?.h!_AB1*%JR.:_> 2008(Edn.)
BE'iwEENf
1 ,1At3A12.c+1_}RLI._A_N'NAE)A-NESHWAR
'sAr«;4m3KTA PA£)AfW'iPUI42{VA
.... MAHA'¥1_.DYALAYA, "MLFEDARGI
B'1'?;i'I'S I?RIN_CIiPAI§ -
2 L M S 'DAIQIBQEL ..:§a2xaa1LA
*-- PADvAW_iPa;?R'JA.'L'MAHAV1DYALAYA
MU}\fDARGlr, BY ma PRINCIPAL.
- , JAGAD(}{i'RU ANNADANESHWAR
_ VIBYA SAMITHI, MUNDARGI
PRESIDENT, DISTRICT? GADAC}
PETITIONERS
""'---{PE.TfFE§§NER.NO.3 - IMPLEADED AS PER THE
091332 rrm.14.11.2oos)
GOVERNMENT GP' KARNATAKA
BY BEPUTY DIRECTOR
BEPARTMENT OF' PRE-UNIVERSITY
AND PROFESSIONAL EDUCATION
GADAG.
. RES-?ONDENT
M
petitioners to secme registration under _
Societies Registration Act, 1960 '
2. Learned counsel fosthe petitioners ithyét r L'
the definition of the term under
sub.sec.(69) of Sec.2 of 1983 inciudes a
trust amongst others, :1)f:'.iT.tg::a .'soejet5r"'oifienittttassociation, to
manage the therefore the
respondents. the petitioners to
register Kasnhtaka Societies Act.
According Jtiiet respondent has no
jurisdiction, .”Ed’il:CatiOl1 Act to compel the
‘~-x7eg’stei*””tf1emseIves as a body under The
5_’_”«the’~?fpnn?i$tons of the Karnataka Education Act, 1983,
the Commissioner for Pre. University Eciucation
‘V V Ato”‘_iss’ue a circuhar, compelling the petitioners 1 and 2 to
ilregister under The Kaznataka Societies Registration Act
T. ffiegisttation Act.
3. Govt. Advocate is unable to point out to
E
In the circumstances, the writ petitiQx_1V_is…aii_<§w«'¢{i
part, the circulars Annexures
authority of law are accordingly qfiaslicd. Itjbis; L'
petitioners to make proper repffigfifitafibfl' 1;és3;;{5i1#1ent
pointing out to their fights to "ag a fitgisteiffid trust,
on the premise of the Vfiarnataka Hindu
Religious Insfjmfions ' 'VVfE;1dowments Act,
1997, ifso " _ i_ AV