High Court Karnataka High Court

Raghupathy Shastry vs State Of Karnataka on 24 November, 2009

Karnataka High Court
Raghupathy Shastry vs State Of Karnataka on 24 November, 2009
Author: Ajit J Gunjal


.10

1:

GOPAL SHE’I”.I’Y, MAJOR.

PRESIDENT

SR1 DURGAPARAMESWARI T EIMPLE
AJJIBE’I”.I’U VILLAGE). BANTWAL TALUK
DAKSHINA KANNADA DIS’ §’RIC’I’.

K VYASA UDUPA, MAJOR.

S/O.’\/ADIRAJA UDUPA NEAR PADAVU
SR1 DURGAPARAMESWARJ TEMPLE
AJJIBETIU VILLAGE BANTWAL TALUK

DAKSHINA KANNADA DIST ‘

KRISHNA ACHARYA, MAJOR,
S/OSRINIVASA ACHARYA _
HOYGE DADDA HOUSE
PILIMOGARU VILLAGE A,’ V
VAMAPADAVU BANTWAL TALUK

SRINIVASA SHETJY,’ :s4i_;é;;«IO:<;i,
S/O.SANJEEVSHE'1'1'Y '

GUTHU HOUSE OHENAIT}-IOOi_Vvf1LI;AGE

BANTVVAL '1"ALU1é;, O.£<;'ij'1's<:j

VI'E'I'AL sH.E1=W;..,»MA_r,OR, * "
s/O;KO;mA;;NNA":%sHE:f1-*;fY'-
AJ¢.IBE'I"_iU 'VILLAGE ' « .
BANTWAL *1'AL'U.K.__ '

D K [3IS"i7.

CHANDRASHEKAR mzfi/.1AJOR,
S; SHEENA

v_PANOf1’HaRA KOD:…HOUsE
ALIJIBEOTLOI VILLAGE

. ‘ = J3ANi1v»r.AL.,fI’A1,UK
V DAK$H_INA KALENADA DIST

.’ A OOPAL s}iE*.i*:Y, MAJOR

S._/OJVIGNU SHE’I’I’Y
BAR ZKJNADE HOUSE
AJJIBIFEIVIU VILLAGE

= A. ;E3_AN’.IVVAL TALUK
” _ DJJKKSEIINA KANNADA DIST

bf ‘
{G .

ANANDI. MAJOR.

; W/ORAMANNA POOJARY

KALLU KODANGE PEOUSE
AJJ I B E’TTU VI LLAG E

SANWVAI. ‘I’AI.UK
DAKSHINA KANNADA DIST …RESPONDE1\TT:3i

(By Sri.Narendra Prasad, HCGP for R1 to ”

THIS WRIT PE’I’I’FION IS FILED UNDER AR_”‘IcI;.I~:Sf;2.26 AND
227 OF “ms CONS’I’ITUTION OF INDIA WI’1’H”.A-iPRAYER_”}”Q «
QUASH THE ORDER DT.1}.8.09, ANN~A~,I ..=DIR»E’_.CTINGV .f’I-‘–I:IE:*-j
INSPECTOR TO BREAK OPEN AND HAND OVER ‘rI_IE’e.IiAI«*=,GES
OF THE TEMPLE AND coNSSQ.UI1:_NTI.Y” DIRSC’:’I.’1*I~:.I:v..R4, $0
SAND OVER THE CHARGE 01?, SR1.DURc2APARAMEsHWARI
TEMPLE, AJJIBE’FTU,BAN’I’WAL TQ.”=.I_3;I: DIST;-.IN FAVQUR OF
PE’fTIONE 81 GRANT SUCH OTHER R.ELi»EF”Ez7~.,. ”

THIS WRIT PETITIOI~I.V:I”coIIr:INI}:v PRELIMINARY
HEARING, THIS DAY, THE COUR’i:}\,/iI”%I;Dt3 IE.:i’::)VVi0iS.IOWING:

When 30.10.2009 none
appearegfbhnv Thueuniatter was deferred by

two weeks; ‘The’ today. In the earlier

part ofthve (::v0unse10′-was not present. There was H9}

representati_oi’I.,« Even in the second round, things have

not the petition is disposed of on

0 merits-.._

it he petittioner and others were appninted as

“I*i’uAstee’s of the Temple. Suffice it to say that the term of

Trust came to an end in the year 2001.

N0tw1’thstanding the same, they continued to bethe

Trustees till 2006. In the year 2007 a New C0n1’I’n:ittee,_’

has been constituted. Since the possessisjn V’

Temple was not handedovezx an endersenf1ent”41’ssu’eQ;

at Annexure ‘A’ directing the c:on°cerne”d aii’t1f1eriI.1eé~,.:”t~oVxV”

break open the lock and to ‘”said

endorsement is questioned in ::his “jWrit’»spetitiOn’;’

3. Apparently, ‘:.}0cus–standi
to file the term has Come
to an end 1: dis formed. The
petitionelts to 3 say that they shall not
handover “V ‘.

“Pf::”'[‘iE,iA()n stands rejected.

V : Prasad, learned HCGP appearing

for 1:0 4 is permitted to file memo of

«. j ~ “«¥ip»pearanee’1’wj_thiI1 four weeks.

Sd/ –

KYDGE

sps