‘Mentap to estabiish a “Divine School
with the sole objective of enriching
ijiindu and culture and especially to enlighten
teactxinge of Veciantas, Upanishads etc. It’
V’ the pet1’tie1:1e:r~Sangha. also proposed to
.e?:5nsU’uet temples of several Hindu Deities like Garzesh,
Shiva, Parvathi, Iyappa, Navagaha and Shanimahatma. M
.. 3 ..
2. The matrix of the case is that the petitioner is___a
regstered trust in the name of Sree Sonar
Sanghe, which was established in the year 3978:
estabiished its efiiee at Chamrajpet,:.:B’ee.ge1<§:t;e .["
it to say that the petitioners it
site in Banashankari I Stage. 1.?' reepe;1d.e; 3t
regard to the obgectsv the" ___gra$1ted V-tlivie
Amenities site 1\IQ,_:1'i)___ is:
Stage ad me'a.$'u1{i1;1g£iE:'12st __feet and North to
South 140" ' t'}1e–vV.§:etitioner.' The said
lease Was:"'.:egistefiet§;V" " which is produced at
Armexure 'Ci '-The pefi1;£.eI1eir – Sanglla had piaztmed te
eii': to provide free educatien, library
-113 ,
(g) The Commissioner shail cotzciude the
proceedings befere him within one nzontll fram
I 1.03. 2009.
Rule made absolute. Sdi”
SI’S