IN THE HIGH couszr OF KARNATAKA AT BANGALQRE
DATED THIS THE 12?" DAY OF NOVEMBER ;;2--()Q§3§._'__: %
PRESENT
THE HON'BLE MR.P.:>.oINAKAEEAN;Ecse%IEi=.j'zJ$f:t¢E,j=
A¥§J_D' _
THE HON'BLE MRJUSTICE MO}-Q5-N' ':3E1Ar§:fAz~4A9&)ui>AR
wan PETITION aNO'.A132'3j3¢$2Q'Qf§{€{M-i5?ES-PIL)
WRIT PE'i"'i1T?iYj'fO£§;_;!_\¥O;.34"59'.'5/V19.98.(EDN-RE5~PIL)
IN WP.13234/Eiétffi. 15 K
1. S. Krish_Iiappa'=. _
S/0 Iategvlaréappa '
Aged 58 yea;'$ V " '
Rfla M255, M';G.;.__R0ad
. . C"hickb3.IIapur
A _"i:o1az::2:.s':Vrit:t,_
éfiurwlii/aséiiah Setty
0 V.ish\é§i.anathaiah Setty
Aged "54 years
Deaier "2 Indian Oil Corporation
" Chickbailapur, K012-u'
" _ r T.G. Tank Road
Chickbaliapur.
I
¥'~..}
I
3. Javeed Pasha
S/0 Abdul Subban
Aged 40 years
Dealer in Silk
Waste merchant
Masjid Road
Chickballapur.
4. CA. Chowdappa
S/ 0 Anthappa : '
Aged 51 years
R/ a N0499, 6"' Division _
T.G. Tank Road " '
Chickballapur. V. V
{By Sri T.N. Raghupathyj~.Adv.5;']'M_ " 5;
AND:
1. Assiistajht Cdmmissionei'.
Chivckbziilapm:'E':.u'b~;D'iViSi0r1 -
& Chairman' V i'
Commfitee of Receiverkr-um-
Manager "forvv M;i11ici'pa1"' '
Cpllege of Ed1_1_;:ation and
V-Municipal Teachers' Training
V 'A ' . instituie, "C.hickba11apur-- 101 .
' .iivr;1I'n:ya;5pa
A VS"/0 1ateL.}?;ai1uppa
Z'-.-gedg 65 years
Pra.sh;a.nth Nagar
_ I ChiC1&bal1apur~ 101.
Mariyappa
S/o Yellappa
Aged about 35 years
ExwMunicipa1 Councifior
BB. Road, Chickba11apur«101.
2. P. Nagaraj
S / 0 late Pfllappa
Aged about 47 years
Occ : Agricuiturist
Prop : Janata Medical Stores
MG. Road _
Chickba1lapur-- 10 1 . V. d '
3. P. Muniraju
S/ o Papaiah
Aged about 50 years
Contractor & Prop.
M.M. Brick Factory
Susepalya Road ._ _
Chickabaliapur--562 101;
4. N. SriniVaS_
S/oylate KV.._Nar:ayaI13PPE1 ''
Aged aboutfqgz years .
Agr'icu1~i;u1'isf:,r.Chamaraj'pet' '
Chic}-:bal1apeLtr41Q*l'.' 1-
. .Pet1'tioners
{By Sr; K. Gopai Hegdev, Ad'{r_,}
L' d Tstate. of Karnataka
. it3.'E';.ecreta"ry
' A Education Depaflzment
Vidh..;giIia Soudha
Bangalore-560 00 1.
~ :1' " 2. V The Assistant Commissioner
.V ' '-Chickballapur Sub--Division
8: Chairman
M5"
Committee of Receiver--curn--
Manager for Municipal
College of Education and
Municipal Teachers Training
Institute, Chickballapur-- 101 .
3. Deputy Director of
Public Instruction
Kolar District
Ko1ar--563 101.
4. The Commissioner
City Municipal Council
Chickballapur-- 1 O 1 .
5. CV. Venkatarayappa
S / 0 Venkatpathappa
Aged about '72 years*--_ _ ._ g_' V
Chiarman, Chickaballapur
Education mist
Chickabailapur:-10 1;
6. S.Y,' Mafiy~ap_pa 7'; C
S/o,_Yeliappax':*-._A'
Age-d--.a'oout ?{) ye_'a:sa.__
Chamarajpet 4' A V
Chickbal'lapur+V1'01
* .7. B5f~M1in;yappa" ~~~~~ ~ "
' . S/0 'late.Bal1uppa
. Pras'h.anth.Nagar
C A pChic1;b'all__a pur-- 10 1. ..Respondents
(Sri B… Veerappa, AGA., for R1 to R3;
V'”Sr1T.pS.P.”Shankar, Adv.. for R4;
” Sri Prakash Rarnaiah, Adv., for R5:
‘iSri.-iioganarasimha, Adv., for R6
R7 — held sufficient}
– 5 –
This writ petition is filed under Articles 226 and 227 of
the Constitution of India, praying to direct R1 to R4 to
constitute a fresh committee of trustee to manage the affairs
of Chickballapur Education Trust with the involvement and
active participation of City Municipal Council, the legal and
recognised mangement of Municipal College of Education,
Municipal Teachers Training Institute and to consider
entrustrnent of the Educational institution to City Municipal
Council, Chickballapur and etc., T ” i.~
These writ petitions coming on for firial. hearing, this .. it
day MOI-IAN SHANTANAGOUDAR,”–«.J.,’_, d.eliV33_1″€d–.,}tl;i$
fo11owing’:- C
Jungmefii.
These writ petitions arefiled in thelpti-blizlci interest,
praying for a directioif_1″‘~t.0 ,_i’eflspondevntsAvvl to 4 as
members :AVdii.oC~«’..pCorninittee from Chickballapur
Education4’TrustfVal.4nd “appointment of new Committee
to nfiariage the affairs of the Institutions, till the decision
reiéideféa o.s,i§i§.33/1980. Further prayer of the
hold enquiry into the affairs of the
coi’ice1*~f1e€i ‘Institutions.
,
2. During the course of hearing, it is brought to
the notice of the Court that the term of Adhoc
Committee has already expired. Hence, prayeVrVr’..i$Tos.I
and 2 do not survive for consideration. __§’_WSinee____”ti1_e’_
petitioners feel that Chickmagainhrb Edu’Catio:12: V
not functioning in orderly manner as per the-.Ruies’;ii._they
..*
may have to represent beforethe teoncernecl beau-thoi’ities-.V:t’
to initiate action __against___tithes,” existingp Vphlilanaging
Comrnittee/ Officer of”-th-e Without
there being any” repres’en’tati.vonZiappiieation on behalf of
the petiti’one37s, :antho1″it’ie’s’concerned may not be
knowing abou-tjiliegaiities committed by the
Trust,’ If has ‘,repres’entation/ complaint is made, the
same awilii-A. have”‘toV be enquired by the concerned
a1;.thctfiti_es iinaccordance with iaw.
” Aecorgfiilrigiy writ petitions are dismissed with an
obser’v,a_t-1011 that it is open for the petitioners to make
7 ‘ – appttopriate app1ication/ representation / complaint
fv/’7
before the concerned authorities to initiate action in
accordance with law with regard to the affairs of the
Trust in question.
”
Index: Yes/No ~. V vv
Web iiost: Yes/No .
*ck/» .