IN THE HIGH comm’ G}? KARNATAKA AT BMGALQRE
DATES THIS THE 30th DAY <39' 0Cr'OBER__2%C.%9_~ _
BEFORE
THE HOWBLE MR. JUSTECEgAJfI'4(3LI§§J;é;L..V 'T
WRIT PETITION NO.5563/fi'0§8(GM'~ZE3+f¢)
BETWEEN :
S§~iRIK.E3OPALAKRISHNA BEAT _
S/O.LA’§’E K.SHiVASUBRAMAN”_¥A 3.85;}?
AGED AB0u’r5~2YEARs _ , V
RESIDING AT CHIMULLU HOUSE. j
POST PAMBE’i’HA’D’i’j.. ‘ ; ‘.
SEILLEATALUK. 5; ~ _ 1;. V
D.K.DIST 5?4i239_..'”g , .,.PE’I’ITIONER
(B:§?”Sii’;’.?€§1;u§E§;s)al::’3’~’§.$’S., 5&2.)
AND:%% ‘ V j _ ..
1 s*m’E OF 1_<Arz;~:A*rA.KA"'
,, .REPRESEN'1"ED BY rérs S3CRE'i'ARY
v- f}EZ?A.RTM Em 0F;f<'EVENUE
, ~ iv! 3' BUILQING
– ‘ -vBAr§e3\.{,0; VEERAPFA GOWDA
mam ABQUT 55 YEARS
RESII3Ei’IG AT CHIDGAL HOUSE
KEETHKUNJ POST AND VILLAGE
SEJLLEA TALUK ._
1:) K DISTRICF 574 239 :
DR K GC)PfiLAKRISHNA BEAT
S;/Q) SUBRAYA BI-{AT . J
AGED won? 51 YEARS ._
RESHDING AT KUE3UMARUBETi”U muséi’ ~. ‘
PAMBE’1’HADiVILIAGE AND Er.3s{*’:”-_ ”
SULLEA TALUK V _ ‘_ .,
:3 K DESTRi<;'tT' 5'24 23912 « ~
SHRI DELI? KUMAR *
sic SHRIB.,T;{?;I}DD£;PPA'€§§WD1$;'_–.._V V" " V'
AGED ABO'£__J'f' I.-'g{f3~'¥EARS "
RESIDINGA'?__Bz':£§LEBET_i'?I'U..HOUSE
PAMBETHAQI "&'ILLA§§E Axszn ?c::s';*,
suL17.I%p,f:*a;Lu§<'~1.:;,_ _ " ._ — "
E3 13: m:s'1'ms::'r 5719; '2.39»._''
sMT.su'VARhaNm. S"
BUSBANDS NAME A}€Q’F~.KNO§¥N
AGED ABOUT 58 Y:”:_A:R*«$~L’
E’ESID1NG AT ‘CHIRASHYAMAEA’
.» :<é:OS*I'~ ?AE~¥JA; 'SULLLE. TALUK
"~D.K.a:s~*:'::é1<:':' 5.:'7"4"'i23§
T_ SH?Qs’*ziKAR:KKALA
sum-A TALUK
” = ».§ K ‘ms*§2§<:':' am 239
V SHE: T Esfi.'QN£xPPz'~'s GQWDA
S/G SHRI MAILAPPA GGWDA
AGED ABOUT 4'? YEARS
REISZENG AT' THOTA MAN?)
EVOTGKALU VILLAGE
POST' KARIKKAQ SULUA TALUK
E) K DISTRICT 5?'? 239
.. 3 _
IO SI-IR} I VASANTH ALENGAR
S/O TI?-IIMMAPPA GC*WI}1§
AGED ABOUT 53 YEARS
RESIDING AT ALENGAR HOUSE
YELMUR VILLAGE ANE) PSCYI'
SULLIA TALUK.
B K DESTRICT 574 239
11 SHRI GANGADARA NAIKA ».
S/0 sum GOVINDA NAIKA
AGED ABOUT 34 YEARS v ‘
RESIDING AT’ PALLATAm1c)s’1’= ‘ _V ‘-
SULLIA TALUK ‘~
D K DESTRICT 574 239
12 am’ N1RAN;1ANIRsH1;*i*rY 5 _
w/0 SHRI KENYA RAVii€I?}’2Ai$IAT§{ s;22,§st;*T¥_
AGED ABOUT 58 YEARS — _ i
R3.’3SiDING ATKJRAN NE”i;.’:’xYA ‘ ”
KENYA v1LLA;PsoT..~: . ;
sU:,LIATt§1;j;Iz:’z5Tstitutioz1 of india with a prayer {:0 qriash
AIiI1€;?{L1I’€” 55?. ififfiéeedhzgs dated 15.03.2008 agpointing
— R4» 1::c:}_i9?;12_a’s* 7J_m¥:mbe1*s cf Committee of Management 0?’
Shri Pai’i1;*3:.ra’ if-‘a:1c:haiiI”;geshwa1a Templar,
” *T11i$s Writ getition Gaming on for prelirninary
this day, the Qourt made the following:
OREJER
The petitioncfis case is that thé temple in quesfien
was gsvemad by the p1*0visi9ns of the ”
Religious ixmtitutions and Charitable I+3I’:{1<)12;:;f1§;_'c:.f;1Vté.T.:;r'&L§4:LA, 3 _
new governed by the '1 I_
Institutions and Ch::11*ita131eV.'*u3;i1do4*&3tn:';;;:t:r1ts V
Before adverting to the is to V"t3':3« £'t1ai
the challenge to the by in
W.A.N0.3522/2005 arid'..t.h:;'$-..{.2'é§11i1fft"fi£;$"::§VjuEed that the
emirae emac;t.'11_$'nt i§§:u1tI'*aVire$ 'ofwflfie: Constitution. It is
not in dispijte' his in apprise} befora the
FWGX C_013I't' €.hf:ré..V is interim stay of the: order
""*pa$3:%§££1~ this the Writ appeal. Later on
mgodifieé insofar as Section 25 of the Act
is ¢e::é€m¢dL:§.1:é~1smuch as it steed vacated an 30% July.
2;' @3146 Committea of the Management of £116
A ié_::11;:1:¢'A.'Consists of rzine membars and their duration is
V' years. 021% cf the rssidants of the vifiage fiied £1 Writ
— pet:ition befare this Court in W.P.Na.179m/200?
w
J
-5-
inasmuch as rm elactien was held far the Cumznittae for
cver 3. p€I’i€)C1 of time. This Court disposed cf thgé
petition directing the 211′! I’€Sp{)I}d€I1t .
perssnaily 01″ through an Gfficial of hjsp to u
convene the meeting of the D€V0f€§€S ;’_:)f. :”i–;:1 1:j
question within a period of tefi__€i–ays %
2008 and conduct the ‘__e}ec’¥:io:IV1._L::__vt§*;x.._<~f:z tfiistécés the
temple. Ii was also the devotees
may elect the req§1:7§d that (13.3%.
It is further "'t-353$ so electad are
directed tg _V 1' 'ii '<.§51'a1j;:1g*£:1g Trustee amongst
themselvsé
fé"tg'1e' directjans issueé by this {3<}"1,1rt
..§:'«;;§:eé 0'? 133.2608 was published at}.
Q VV 1§.0:.'.}.,_'Q(}()8; was gven a viée puhiicity iI}€3.S3;[}.L'£{I§1
-. it was cfilspiayed in promixzent piasefi in thc Village as
the ifiistrict Offica. Pursuarlt t0 the me€t.1I}’ g
. on 15.03.2898 the nine members to the committee
iiad been electefi. Aggrisved by the saici eiection of nine
memmrs, pet.it2c}I1eri$ befsrs this Court
– 5 –
4. The iearned counsel appearing for the petitioner
submits that atieast a foI*tI1ight’s time ought io
been given between the date of publication of _
and the date of election. He eubmite that ii
days was given, which was who113}».:4iI1e;,Lffieie:it.’
residents of the village and neéfby to
elect a Committee to the TI’e1:op1e_._Vi_i: ~ L i. i H’ V’
5. Mr. G. T counsel
apgjearing for the the 211d
respondeiat wee this Court to hold election
within a ” ~.Ei”he said mandate has been
“f(}110Wt’§i3:. :i4ie1}ee,i ii; ie__z}.c:;t: open for the petitioner new to
V’eo1:i,e11dTA ;’:’3»irI11″fi{)i6Iit time was not gven between the
date and the claee of meeting.
.. Mr.N.B.Vishwana£h, learned Adciitional
§:’:oeet’;’iment Advocate apeeafixig for responéente 1 to 3
Vi .:’_4:e’:;1¥:);i:::z.ite that the direction issued by this Court has
A 9′ oeen followed.
‘7. I haw: pemzsed the pamrs and also the order
passed by this Court on the eariior occasion,
Apparently, this Court directeé that {he e}ecfioI;,,,S:”%7§;:;i§;§%:,, n
he heid Within a perioé of ten days. It is ‘ M
the order as to whether the said
date of the notification or fi’oV::3._4the’1’d.2;o,te A. of ‘V
Be that as it may, we have to the
by this Court, which ten
days can be from the the date of
hoiding of noticed that
the maxflate Within ten. days, which
has been 60516 the notification is dated
,,,,o7.o3,.o:§>,oo3 wit}: »ah¢,;1&a§:e on 15.03.2008 for holding of
V ‘ ‘ i;h31fl3ootiI_1§w ” “* _
,8, oegard to the fact that thfii meeting is
‘hold to the order passed by this Court, I am of
ikiérxv that at this point of time, the question of
V. –.. 1:1p%t1:i1″1g the election, which was held on 15.03.2008,
E3053 not arise. I do not find any merit ii} unis petition.
Petition stands rqected &
9. Mr.N.B.Vishwanath, ieaxrned
Goverrninerit Advocate appearing for respmndenifi *
is permitted to file meme of appeamsxce
weeks.
SP5