EN THE BEG}-I COURT' OF' KARNATAKA AT
DATED THIS THE 29th DAY 01'» JUNE f .
PRESENTVW_
THE HONBLE MR. RB. DINAKKRABE, é 7
A24' V
THE HeN'aLE Mre.JuSfi{§}3: \{.G.S;&F§H}ViHF:F§
WRIT APPEAL z§J c>~;a.6:;S/ ;>._dG9_ 29411 géoéj
BETWEEN:
1
raAJ0R%% 3
RJO-.34»68]3;__!C':EROSS; -
SEZRV1CE--ROA_.E)._ __ ¢
HPCV-LAYOUT, .. V
_BANGALORE%--40'--v_
2 °*S§zU.1..M cfi 'V---.----3APPA
_R,I_c)* rm 134, I CROSS
._ .SAR!gSWM'HINAGAR
BAN'(3rAL{)RE~40 ..................COMMON APPELLANTS
(By usxi°:u1 jAYA HOLLA SRACOUNSEL ma M/S G s BHAT
f ASSGEIATES J
-A1'€.D_.i§
STATE 01:' KARNATAKA
REPRESENTED BY ITS SECRETARY
[)EPT.OF REVENUE
M S BUILDING
DR.B.R. AMBEDKAR VEEDH1
BAN(}ALORI3~0 1 V
THE REGISTRAR OF SOCIETIES V V
BANGALORE URBAN DlS'I"RIC'I' "
NO 32, JAMUNA ARCADE... '
II FLOOR, Sm Maia; ROAD ' V V
GANDHINAGAR _
BANGALOREJ3 T 2
THE MAT}«¥fI;{ERE§;'CAMVBRf«[§(§E.{§E)i§(iATI(;)N SOCIETY
NO 35,VV1i(V3'I'H"1~f;»'=s:rs;. R'OA[)__ ;
G0Ktjm i-- wACéE',= V
E:ANGALL')RE¥f§¥% REPRESENTED BY ITS
P'I_2Es1.DEré*r--gAI~ép EEEEERETARY
SR1 5 KM'
NO 40,.V5'm CRGSS,...iI MAIN
5 »SANTi-{AVNAGAR
V_f ""«:B{\_I§GALOR'E~52. »
' " ~ V V 531' 'B'B?'REGOWDA
-- "-R/0 11 (mass
III STAGE, III BLOCK
' BASAVESHWARANAGAR
BAEGMDRE-79
.V "SR1 G~OVINI)ARAJU
% " MAJOR
R/ca NO 362, 11 (moss
in STAGE, III BLOCK
BASAVESHWARANAGAR
BANGALORE-79
7 SRIT RANGASWAMY
MAJOR
R/O NO 362, 11 CROSS
HI sramz, HI BLOCK
BASAVESHWARANAGAR' _
BANGALORE--79 %
3 SR: DINESH KUMAR
MAJOR
R/O NO 362, IICREDSSS. 2
HI STAGE, III BLOCK V V
BASAVESHWARANA'GA!?' % '
BANGALQ.REg-':9 COMMON --RES_.P5ONDENTS
(By Sri : M s; Sii>£3RkkI§§AfvE-«:i'!§i'€ A
SR1.BASAVARAJ'v.KAREDDYVC3'A~ 992 R1 AND 2. )
TI-IESE WEE'? A9PEA.LS..__ARE FILED U/S 4 OF THE
KARNATAKA HIGH PRAYING TO SET ASIDE
THE ORDER 'pAssE_o_"--.._ 1'N' THE WRIT PETITION
No.24s7o/2995 £)A'rE9'.02,(99/ 2008.
Writcoming up for Preliminary Hearing
" 'on this day, sA3HAHm""J., dc * cred the following.
'paunenanr
t' ' T_l_5f1es¢_ .i§§%g}'T::appcals an: filed by the petitioners in
'R..___w.3;9.No.2«a$?€s/2005 being awievcd by the order dated
wherein the learned Single Jutigc of this court has
the writ petition Wifllfllkt prejudice to other captions
' A to the petitioners in law.
\/9
7
about the dissolution of the society and take over "the
school by the Trust and running of the school
three years by the trust and calling upon eft b
Societies not to take on his Ieeozd stay
or papexs that may be filed byttte
the filth respondent has V
continues to exist and that must by the
society and the fabricated that the
dissolved, held ‘a general
meeting his own henchmen as ofice
beam;-sv _and” -a1sso1gw;p.No. 17642/94 was em seeking
. “f:>;f “a Ctnéindémus the Registrar of Societies mt to
from the Society which stands
to issue a writ of eertiorari to quash the
%tt”~..u._’_”-endorsezgeent datw 5.7.93 and for a declaration that the
was not in existence and for other teleifs. The said
wtitit petition came to be dismissed on wholly erroneous
yotmds. Being aggrieved by the same, ‘W.A.No.7878/2000
was filed. The fiivision Bench of this court snowed the
\/Q
‘F0
Being aggrieved by the dismissal of the
petitioners have preferred these appeals.
5. We have heard the
appearing for the appeIiants,.T’1c.;arnt:Ad’ for L,
respondent No.3 and tha £131″
n’.=:spondcntNos.1
6. Learned vco1m3€:i– “the appcfiamzs
sub113ii:fcd._;de.¢i:a»iT{>2:;__ of -‘thc proceedings whczein the
assets ‘I’rust*_ is unanimous and
thersfom, ttlé of the Registrar was erroneous and writ
cnfifiéd to the relief mught for in the writ
?;”‘v.Qfi Vthc other hand, learned counsel appearing for
K ,:l’AC-Eipfiéfltiélit No.3 argued in support cf the order passed by
f 1t:¢£’1ea”” med Single Judge.
\/1
12
jurisdiction of this court undéqr 22.2; ”
Constitution of India as it is q’i1¢-stiop,.~éf L’
present case and disputed que§§€ic.331 sf fa<§t*
out in accordance with ~qucst§§§i1 met can
be gone into only after cannot be
done in cxer_é2i4$f'j§:?.%:V:i)f 1;1_;1c of this court.
is not entitled to
manaamiig, 3 to 3 fiom in any
n1a11n<::f,i1"3t'::19fe2'r'fi:1'1:§fuh1nctioI1ing of the Cambridge
Educafioni permit the petitioner to manage
" _ .<_)f However, the onicr of tbs Registrar
of in the writ petition in so far as it
mates t¢&1§;¢'TI:x»Veso1uta:on dated 15.1.1991 is liable to be set
asitia. is an unanimous resolution passed by the
» and respondents 4 to 8 and to that extent, the
'gx tn¥:§~ passed by the learned Single Judge as liable to be set
V' 'aside and acconciingly, we pass the following order:
\/9
Y6
" 'Wé:b Host: Ya] No
13
The pmycr of the petitioner for» $B1Jt_f.}f ., u
restrain respondents 3 to 8 fiom
with the functioning of the _
Society, Mathikcrc is rejected.’ tfie fact V
thfit the resolution 0uS
resolution passed by 4 to 3, the
order passed is set aside
as the ” of the Cambridge
Educafion of Caxpbfidgc
Education Tfaxst’ has izfacconglance with law. I
Thg. mm :s.v31fi”dfSi>osed of, acofl jxzgly.
Sci/-
Chief jusficé
Sd/–
JUDGE
/.
Q No }
/,=