in THE HIGH couprr ore' KARNATAKA ._ j
cmcurr BENCH AT DHARWAE if " *'
DATED THIS THE 11111 DAY 93 V
PRESENT V M _ .
THE HODPBLE l\éfR.g.?»U'.-Zs'fI.V'}'CIA3" :2 N
THE HODPBLE E§L1§';g.IUsE?fIAsvI SE1. KUMARASWAMIJI
" 1.F0u'Ez)A.TIoN
._gTAE<;wuAN,;E~ DHARWAR
% H 'SRI.S.-SPGOJAR
A R/QUF DHARWAR '
"-.AGE't MAJOR
ace; TEACHER IN COLLEGE
. APPELLANTS
_V 1:3'? SRLHEMANT RCHANDANAGOUDAR &- VEERESI-I
E _ EBUDIHAL -- ADVS.)
AND :
1. MAHATAPASVI SRIKUMARASWANEIJI FOUNDAT§ON~«...
(A SOCIEFY REGISTERED UNDER K.S.R. Acn_....._ I .
BY ITS PRESIDENT, S.M.SHE'I'TAR ' I
ADVOCATE
JAYANAGAR (VIDYANAGAR)
HUBLI
2. IIAAHATAPASVI SRI.KUMARASWAMIJE_
FOUNDATION, "
TAROVAN, DHARWAR
(A SOCIETY REGISTERED UIm_ER_ K.S.R-. ACT)
EY ITS CHAIRMAN S;RI.P.GxLAKK&NNAWAR'
AGE : MAJOR,R/O;R.B.-RCiAD_ » I
NEAR MODERN TALKIES- '- '
DHARWAR H * .
3. THE REGIS'TRAR'0F1.SOCE'ET"I'ES R
OHARw5D'SIS:r(R'Ic*r(_< I .
DHARWA.l.V):"j;
. .RESPONDEN'l'S
(BY M)' S. 'JAYA§{{}«NiA_I€--«.S.'PATIL ASS'1'S.,
MAHESRWODEYAR; LGKESH A. M. -- ADVS., FOR R1;
sRI.UMESI~I, MALIMATH -- AGA FOR R3;
S.RI.v;M.SHEELAyAR'rH ~-- ADV. FOR IMPLEADIRO
" V' ( APPSIOAIRIS IN I.A.I/2003; R2 SERVED)
. APPEAL FILED UNDER SECTION 4 OF
THE. KAIRRATAKA HIGH COURT ACT PRAYIRO TO SET
,_'<._A.SII)E* _'I_'HE ORDER PASSED IN THE wRrr PE'I'I'I'ION
" N'O.'7.z59;2eo5 DATED 26.8.2005.
THIS WRIT APPEAL CONENG ON FOR ORDERS THIS
" 'BAY, snmarr J., DELIVERED THE FOLLOWING:
JUDGMENT
This appeal is filed by the K
W.P.No.7759/2005 being 3g81’ie;véd”‘by
25.3.05 wherein the writ petiti<$n_ei°s_A'weIf={.
quashing of the of ' V'
No.48}/2003-04 date,€i'~.24..i§"'tiismiSééd"dcchn' in' g
to yam: any relief in the
2. the iseufipétmoncrs that the
writ the certificate of
registfatierx –.24.”3.2004. At thc stage of
admissidn, learned counsel for the writ
_ pefitifzixers Government Advocate appearing
1530.3, the learned Single Judge dismissed
holding that the said certificate of
mgéumfion 24.3.2004 cannot be quashed in the
‘A ..pei:ii:ion. Being aggrieved by the said order of the
‘ Single Judge dated 26.8.2095, the writ
V ‘ .’v;’)’c§:titioz1ez’s have preferned this writ appeal.
\sU>
I
. petiiiérz
During the pendency of this appeal, I.A.No.:3».. is
filed reporting that both the contesting pe5:’fie$t
entered into compromise to carry out Lhe: of ..
‘Mahatapasvi Sri Kumaxaswamiji ‘V
per the terms of the comp;’on:1éiee””‘it
certificate of registration not be
acted upon and Kuxoapaswamiji
Foundation’ Trust and
as it is the compnomise
including that certificate of
reg’sfkf_atioo may be set aside and the
applicatérit;-1% is efort of the said compromise
V’ V. ‘ have heard the learned counsel
the appellants and the learned counsel
for respondents-1 and 2 and learned
_Go\;emment Advocate appearing for respondent No. 3.
4. The learned counsel appearing for the
contesting respondents- 1 and 2 and the learned counsel
\9J>
appearing for the appellants submitted tint in View of
the compromise as it is ad that the _
registration bearing No.43 1/2003-04 dated _
will not be acted upon and as it ii
parties that the object of the Trustpywixiizé:
‘Mahatapasvi Sri Fsiinilatioizif VA
having maul to the fact .1;1;m of
registration dated ‘viasV.’V’: without
hearing the writ 1Ap«é;titieIie:°s.:.’:gvl1e.’fs.ai’sV”public Trust
registercfkl _ Act much ‘prior to
the isslviazicepw of regstration dated
24.3.2004. it the said certificate of
is. violation of principles of mmral
e is liable to be set aside. In the
V said fmattar and in View of the fact submitted
* ~ jjv’~___b¥ the léaliued counsel appearing for the appellants and
l mspondents and also having regard to the
spxlienfion of the learned Govermnent Advomtc, as the
:~V
The order passed by the
Judge in W.P.No.7759/2005 is
the certificate “of ‘_
No.48 1/2oo3–o4gis quashed.
_ _vI ; w jgdge
sa/-4
T Iudgé