us: THE men sonar 0:? KARNATAKA. CIRCHE' sfizséérz * .
AT mmmvan ' . .,
mum) 1'1-us THE 10% DAY 02;? f.ir.§:§§:x';*.'1sa1'3;E?1§;, §:;:4x3;s;;
PRESEXT z 1 x 'V n
THE §i€!H'BLE !§!R.JU8TI€2:E{'¥£.SRv.B5EI}§ifimi?l 'V
THE Hownm m&JU§TI§$GOWDA
R.F.A.!'§::f.£-€;)V:§l"_{)l2€§?&?i» 1458/2007
RFA no ;e15o'?o §fV£%3a:':7': %
1.
$12113 H-os3:.K£;:e*;§-P933 ,S/C3′ C§’..HA.NU1’a£ANTH&PPA
AGE:3AEzQ:;”:*és’¥§:.aR$_.
R;A’FA..LLIPLTR;%;’». ‘
Saammg
2 ‘,F$_§E€I’V€}0VIN§ 783.3: age mm BALRAJ BEHL
. VAGEBVAEEOUT 41 ‘gwgs
, §2ffi;’I”KA?«i’£a_LA SRDAN
_ * §:aQ«:r;:a’1»:<3,.2~2»,,._ 15?}: WARD
' _.ANA;§i'?}gAP1;R_ ROAD
'B;ta:LL;;}:2_'g._ = "
V VV 3. “SEE I?§”(§§;{J:RU§E;5,.JA 8/0 H ESEAGARAJA RAG
AGEEEABOUT «:2 YEARS
TA’I};”§ =.’.’:::>T’I’AGE
AA .-z~zo.2s;89, 2531* MAIN ROAD
V .3:~>:§: CROSS, RENIEKACHARYA NAGAR
‘–R.:»:LLARY
V’ $1 8 V BASAVANNAFPA s/0 E3 v NAE’é.IUN§}APPA
AGED ABOUT 62 YEi§f~ES
R/AT BANEQEKAEJ VILLAGE-
H£%.GR§ BOMMANAHALM TALUK
BELLARY DISTRICT
5. SR? (3 1*; BELAGAV3 Sféffi KRiS’§’AP?A
%/
F»)
AGES ABC)??? 45 YEARS
Rfik’? NARA{}1,}ND
DEARWAD DESTRICT.
{By Sri. S.V; SHASTRY : RAVLS.HEG;{)E, A;;vTp¢g ‘: 4′
AEDPELLANTS} ~ 1
AND
_I\)
SREE saga SR§’%’.§3§ SAEGURU MAzmDa.va’§HA*1*HANAvAiRA
PRASADANI£.AYATR1}Sf§'{R%
(3/0 323.3 SEE-E 31212215: SA[}GT;JRU_ ._ ,
MAHAE3EVA’I’HATI~£ANAVARA <%Nz¢¥5$I£, R§~ME3HAPURIM!§H
ALLIPLFRA VILLAGE, E§£LLE§R'( ;:r:s*:*:;:2ICi? " . f
REP. BY ITS TRUSTEESA… _ ' ..
AGED ABQ1}T1'7£}LY.;:+:A~R$5 _
R,/AT fi(;)O1€{\'{f).:5'E5;I._11 _
FLOWER S'§'i?}5¥~i;_T '
BELLARY
8121 s sHAzxmIL*z<: 'APP2=:., sggo §3§'gI{SEJIN;fi; ML,¥R'J'}€Y
AGES ;\..3oU'r_ '?'8«YI;'.–AS , *
srérvc K rs:AdA§ui:1«.
E1’/AT NEAR 1:3§;i~£I<1'~;n::.a.REr:z:L:£;n=i' TEMPLE}
BAN€}A.§,Q}E?3E.ROA.D
BELLA}?-:Y" _ V
3:21 :1: :LiN{}ANAv'GG3dfl'S;O MARI BASAVANA csmm
A "AGE'D'AB1;L"=TL5'3' 71 YEARS
* .. agar NEAE2 '*:*1_?m SULTAN HOSTEL
V _ E'L}F§"1',._'vBEI,LJ%_Rf;T
" . 'SR1 Y BAVS;é§'§'~'A S/O SHARANAPPA
'-AGED' A.'«3(",'.'»U'i' 56 vmas
:'€;'A*I* BEHIND VINAYAK
1E1I.EC'I'3E£%CALS, JAIL ROAD
.. , 3.9. CIRCLE, BELLARY
" MAHADEVAPPA PATTANNA SETTY
SfO {ATE SIVALINGAPPA
AGED ABOUT 58 YEARS
R/AT ¥EEE'ABH3'~§f)RESHWARA LORRY
TRANSPORT OFFICE
COLLEGE ROAD, fiAGALKC)'f'
SRI S BHOGNA GGUD SIG RAMANA (SOUS
AGED ABOUT 61 Y}§fi;RS
,..AA1§PEL;A1«.:'I*s; V' — 1: ,
E1.
R;’A’i’ VENAYAK NAGAFZ
HOSPEYE’ RQAD
BEZi.»L§§RY
SREE SREE SREE MAHADEV;%THA’§’HAN}%.VARA v:1’3*::’;; _ L. ‘
SAMS’E’HE£R} ‘
cgo SREE SREEI E-BREE SABGURU MAHADEV£;’i’E§A’–‘–§3″~%vv ‘ ‘
i”3~NA1’~EA RAMBAPIERE gum, Ar.LiPU:2pg”v:-:.;,dq<;7§
BELLARY DISTRICT, REF'. {av ITS TRUSEE 1 _
SR2. Jsgasavaaaa SjO sm. V§Ri}?AKSI~:1A'PA " _
Am 48 YRS, ADVOCATE, R/'AT E:AN<m__1x;';;gE RD A
SE14 3 BASAVARAJ s/0 $2: v:if&L:PAKs':'m.1?p;q.VV V
.£aGEi) 358061' 48 YEARS * " ~
ADVOCATE
RJAT EIRNGALORE R3;e'EIV}
BELLARY
SR1 s C}-EANNANA GQUD '- _
5/0 3:21. VEERANA GGUBA
AGEDABo{J?.71'~-¥EAi;as , ~ ~
rzzaz' BEHEND MTC'. (BFFTCE; "
SKN.PETT.f«BE¥,Lg]_§2'_{'. "
333:: C ;;'M.. ;:;A:sAx;*A}2AJ's/'0 SH.ARABHAIA}«E
AGED BJ3OU'f1f§3 Ygzas. '- — .
RIAT RENUKAc.r{A.R'm N§_.{3'f3sR
BEH£'ND"BASAVES.HXVAY%:A "NALGAR
:s'1r-ax; M PA1sa9,éPATHy' spa KCYFRAIAH
'A933 A3001' 45.Yz;..=ms
V . NEAR TAYAMMANA KATTE
. ivfET1v.DQE3£2',APPA CHATRA
= "BEL-1£AR§';'
RESPQNDENTS
' . ' "«:13yS:~:;.'.i§3A M21
aria is FILED 8/8 96 me’ we AGAXNS’? mg JUDGEMENT AND
DATED i2é.{}21?;O0’§’ PASSES EN’ OSNO. 1I§6,/’2{}C¥2 ON THE
« ‘F5ffI;,E’ 9?’ THE A{){)L’CfIVIL JUDGE {SR SN.) BELLARY, PARTLY
* DETECREEENG THE SUIT FOR DECLARATION.
~ “Rm no was or 2907
AK
BETWEEN
1.
.< :95 ..
SREE’. sszazag mam SAEGUREE MAHAD,p:vATHA*:*é¥A:¢éVA§A _
PRASADA NELAYA TRUST’ {R330} C.{3;RE 0:2: SREE _
3253 S833 SADGURU VELLAGE, BELLAR'{ £3135: ‘ ‘
REP BY ms TRUSTEE 3 HEMA.NTHR;’\;J S__fC}.LA’F%l– ..
S BASSANNAGOQDA, MED 65 YRS, .
R,fO,BE«3LLAR’r”. ‘
C K NAGANA GQUQA 3/0 VERUPANA:f’}OUBA’– ‘_ ‘
H:z~:13Lz. AGED 75 YRS, _ *
R/O.NEAR BEPEKI MAREMMA«’TEMr=-LL: V
BANGALORE ROAB,13’E:1LLAR”*!. ‘ ”
T LINGAWA Gonna SA£_Q “I’~1I£;£~2i V._8:§VSA3.*P,f”€§;’:V§T§£§Ui3
aiwau, AGE}; 1a_B_oU’rea Y’;::s, L – « *
R;’O,NEAR’FEI3’E’U ‘SUETAPE i:é:s”I’«§:;;” ~.
Ram’, BE1i;LAR'{§
Y fi¢&SAi”‘_f’é5$;’j{3 sH2xRNz&?fia,_ ” V
u1zam:;,_A’c3§;u ;:–;g:}:3-3?. _5:3.__YRs « .. .
R;'{ii.BE}?~§1.N},”} VINAYAK ~g;;2.>.c’rR1CALs ..:A1L ROAB
5 2? <;IR<;:L£',v–:3VELLAMRy.«._ –
S BHQG'NA Gazizif v "
S;O.R2aE$dANA r:;u;.:2 ” _ _.
::11NQu,;=.~;:§;;3.A;I;2o£J:* 55 ms,
4;’R}i),ViflAY3§KV_NAGA§ H08 932;”? mm,
“«¥3EpLA1§Y. ” …..
SREE. SREEMAHADEVA’FHA’§’HANAVA.RA VI SEA
‘_ ” V3AMs3*H’E..gR’;.~:;3D) CARE <3? gram SREE. SEER-
$}§§JGiIRU.§4L5s.H§jD EVATHATHANAVARA GNANA
. "'v%RAMB;%;:P:3R; MATH, AL~LIPUR3§ VILLAGE,
BE§…L,=AR'g'..' DIST. REF 3': ITS-TRLESTREE
'J s'—-aAsAvA1zAJA S{(}.§?iRL¥P}§KSHA?PA 2-mpg
AGE E35 YRS, OC{3:ADVOCA'§°E, RjC3.B'LC}RE RQSK
'T «..g S ELXSAVARAJ 3,/0 'JIRUPAKSHAPPA
_;~fiNmU, AGE?) 43 YEARS, ace: ADVOCATE
§/'O.BA}'~¥€}Ai,ORE RGAD, BEZLLARY,
S SHANRANA GGUD
S/QVEERANA GOUD
HENDU, AGES 68 YRS,
1~"£;'{LEB§.€«SI§}E MMTC OFFICE,
S N PET, BELLA RY.
av
C R M BASAVARAJ SJO $§}§AE?AE%E£A§A}%
HINSU, AGED ABOUF 61 YRS,
R/’
AGES A801}? 42 YRS, ” ‘
aggmgma TAYAMM£:NA KATTE,
M§;*§1D0fiBAPPA CHATRA, BELLARIY. };.;_A,;&’i5PEi;};;;s, r’é*;iS§_ _
(By Sri. BASAVARAJ KARE£)DY’§ F’O};€A;?i.
AND
1, G §§(:3SAE{£RA,?’PA 3/<3 (}..RAF.IUMAN'F»HA,PP'A
HINDU, AGED Agomw "ms, 3 ' " .
(>351: AGREQULTURE, -. 2
R;’O.ALLIPL§R;§_, BIST:B-ELLF~;.RY; ‘
2. Gr;>=;2%1*r~.:’2:>g*i:;§~1:,;<;;f:,*: I,A'£'E:«.BALR;q.;~–g§HL
HINDU, AGED AE:=r;2U"'I'. 7?;-as, —
<3<:<:: 2»i'E12<:H;s'§if¥f,'Rg0;.::Ar»1ALA SADAN
DCJQEE No.2 A 151% WA_RIZ'r,£;NAN'1'}£AFL§R ROAD,
BE}LLA.RY.. ' _
3. ,FI..{}'{}RUR£;:.JA ‘RAG
. ‘s;0..N %{AGA Kr§.JA FEAQ
~ “s5::§:>u;v%.AGED AI3C3’UT 38 YRS, 053$: ACCOURETANT
« _ EB? 1%,iMTC«T§.T;*?a ccawaag
” .. ,R;::;.2%5;’«89,v §S’§” MAIN ROAD,
3:?_U–£:ROSS. RENUKACHARYA NAGAR,
—-._Bx’§LLP;i’_§*Y.’*;; ‘
eii. B B1%.-‘3§r;£VfiNNAPP.A Sffi B V NAI’€J£EE’~EDAPPA
:’iENB;U,, AGED ABOUT 5′? YEARS,
G{?.C:”AGRICL?LTUR§L I’?/’O.BANNIK§%L VELLPKEE
* s 4_ ‘§*c;=.? HAGRI BQMI*v§A§EH;%LLi, £3iST:BELE,AR’zK
‘ ~?r:::: K BELAGAVI 3/0 KRISTAPPA
HENSIE, AGED ABOUT 40 YRS,
OCC: MERCHANT
RfG.NARAGUNE3, DIST:EHARWAD’ REESPONSENTS
{By Sfi. S.\*”‘SIL£ASTRY : RAVI.S.HEGDE- AND
RAVENDRANATH, ADV FOR R-1 TC) R-5}
$/
EPA ES $21.33 Uffifiiié <3? c. AGAENST THE .J’:I_§cwz»:*:.a:%”:’ ‘
DEGREE Ii}T.2é.Q,20€3’? P;§SSED IN D.S.N€3,156;’2OQi3–Cz.§${“‘EfH}~3~.E~’EI.,E2 0;’
‘§’HEZ ABEL. CIVIL JUSGQ {SR SN}, BELE;£2.»E?.§”, P}”aR’§’§Y”‘§3§’=CEvEEEN{}
THE SUI’? FOR DE.1C§g§’-QATEON AN?) <::oN$§;<;;:§;:~_a"r:iAz,__22§:;,%_13:F'3:3?"
APPOINI'MEN'1'{:')F' A c<:;m.r1m'EE:. FOR MA34NA§}'E§«TENT.OF firm:
These appeals are coxrimg on fo:r" Eaeagiiigé .Vgj3is
;<;.sREE;£:-HAR RAG. 4., eiexiverearjfiag: fo11»:;~;gi:1gA:[
g__umW*%%9 GM
Both t};1e::§a§peais anti dacme
ziazted 26.2.20fi?l}::«assef{H'i;ii'%§.IE§_gV"E§*V{;f..V_;V$V6fi;§d{}2 by 'aha A&d1.
Civil Ju{}ge§.{'EE;i: $'1'%¢%V SI'€6 Srae Sadguru
1<11ox2-ms as Aiipur
'£'ath-a :§}az:1._ and Eievotees all ovsr Kazfiaataka.
Thii z;1¢2r<3'ieef:s."~ héii large exteat of movabie and
i.mmt}Vé1';}i:: preijpsgfiiérs ii» the Sakai, The: saint Raft the maria}
One Naiawmia Basappa 311:1 S<:=wdri
trustaes sf Sres Sree Sree Sadguru
Mfi}:3de§=a11.ti:'éfl:anavar Gfiana Rambhapuri Math filed 0.55.
""–._ "*NAAa.j1/ under Section 92 of CPS for framing a scheme,
9:35 .8. Basavaraj and Channanagcufi trustess sf Stet:
_H$_I.E'€€3 Sree Mahadevafhathanavar Vidya Samsthz-3 wars flat":
defendants in the suit. The Piaifltiifs and the defenziants
entered irxto czzampromise tmdxzr Order 23 Rule 3 giving the
'1
of the trust propertifis is 3*s}&<::§::::'£. Bianca th:-'=. H
appesal rsganiing rejactiorz Gf 1*€1ief'w3f v=:::éi7 .%3–
committee of truaiées. The €l€:f%:3c"i:.'é§:1'f:s 2
aggrietved by the t3I'd€I' caf c1ec':Ié_?fi_;'ti'g.. the {:'::v1;;1pr§:;iifi2;§$é:§._;:'i't:s:?V;*:§i:1 as "
veéd .
4. The suit in. unnacessaiy
and scheme suit in
GAS. N9. 1/ decree. Any person
i11tt:1*e:st:£fi:’:’iéfi1’_A approach {hair Cotirt in
6.8. Né;’iI’9§1′ :; sz»¥:ék.:_:’:L’:’:éE:essa1y modificatian of the
sc11en:_w.V fgfir’-fifizxitavaii of the mxstees, if them is
“vmis1i:é:na1gemeI1t 0f f}ié«tmsi propertirss. Assuming for ma
a_’:tjh;31’e is fraud played in sbtaizzing the
c§:n;§i%omis¢’ :”giaErea in 9.5, No.3/1991, the plaintiffs; is
“.Q.S.NQ.”,3,v€;5€.T/2002 have right to make an application to tha
A Court in OS. No.1] 1993 bfingmg to the notice 3%’ the
‘ “coVi;:*t. the acts «sf fraué plafyad by the pafiifis in <)btai21;€z1g
'v.VcE§mpromis€ éecrc-*.~*%;*:~:ve:f: V
0.3. No.156/2002 are given 1j.bert;_.?’-to 7.¥:;p’;§ro.’éc=;§; A’ 21;:
Ccurt atui make proper appfiéafion to Sag}: n§é<3V¢{I:..féEisf§.
The pkaifltiifs in figaée ssrieus
aflegaijaxas of mi$manag¢_Ifi¢at of funds 0f
the trust. prep-srties we
damn it parties to maintain
status fogfa In the meantime the
plaintifsfian Ctmrt, Bellary to work
Gui pmper i'é:v1V.édicVs–. 1':i"a€:t:-Efizdailce with law'. , Accordingly the
* ..dispd'$eti*–5«f'in the terms indicated above'
!_
" salsa
Tudge
Sfifg
?ud§§