High Court Karnataka High Court

Sri Guru Oppothinaswamy Viraktha … vs The District Registrar … on 31 August, 2010

Karnataka High Court
Sri Guru Oppothinaswamy Viraktha … vs The District Registrar … on 31 August, 2010
Author: Ram Mohan Reddy
IN THE HIGH COURT" OF' K5-'»aRNATA}E<ZA AT EANGALORE
DATED THIS THE 3133' DAY OF ASGUST, 20 

BEFORE

THE HQN*BLE MR. JUSTICE RAM _r\z1cv:»1A§1'V----1¢<:«::§:.?)1;?  '-

;§'§'m
MISC.W. 12331;/2{}{}'9: _
IN  _ f. 4

WRIT PETITION NO. 10 1 0,;r*20;<33'* '{G1'Vi.

BETVVEZEN

SR1 GURU OPP<3TH1NA$wAMy...._ _  ' 
VIRAKTHA MATH VEEEREJ:-I-_AW'A SA§vI{XJA;--..
HOSADURGA  *  '--    .. 
CFETRADURGA DISTRICT '-  5 '

REJPRESENTEB'  ITS; =

1.

sR1.G_.pmA:é;2§13sm§z.gRé;PPAif; V %

P:Lé§ESV1§E3:_T_4 Ki _ _ .
S’/,0 <3URU£*AI),A.?PA.TA —-
AGE§}'ABOU'1' i/76.

.5§RI.H V ‘
.. .33/«:3 HANJE V.S}IDDAPPA

– ;Ac;Er;%v%Aa0UT”5z;’YEARs

ix.)

4} _ _ 2 a;::<;:; B USI_NEss

"val "

%s§.;1.éP_i..1$~s ‘i3§AGARAJ
_ ‘ SEO. 15:15 :NANJU:\?E3A?PA
A<;:;fEbAB0UT 55 YEARS

-:2-<:<:: BUSINESS

A 5]' 4, 'T ~~3R1,s. RAJANNA

«S/0 SELANKARAPPA
AGED ABOUT 50 YEARS

} ,2%

6.

9.

SRLZVI SHIVALIJ.”€GAPPA
S/ O M:M~”if1i.INGAPE-‘A
AG-ESE) ABOUT 60 YEARS
OCC :AD\9’OCA’.I’E

SR1 .H P SATISH

S / O PARAM ESI”iWARAPi3A
AG BID ABOUT 39 YEARS
OC’-C: BUSENESS

SRLH S S:–m,IASwAMY
S /0 HAjN”JISI1″)[)APPA
AGED ABOUT 52 YEARS.

occ BUSINESS ”

SR1 . NAGARAJ

S/0 PARAMES1~1v:ARzxppA”‘ ”

AGED ABOUT 34 Y–I*3ARS–_

OCQAGRICULTURIST}

SRLK S I<A:.Mm'Hf

S/0 D S§_DD;iiAEI.,KAI:M;A1'f1:3.f.

A,é;E:j'z%J_é.C;U19743 YEA:2S_ .

ot:c:'–ADv0r:-M12.

SR1.CxRAMFjS_r§' s .'

8/0 1,A*rr;:'SANG.22=1N'N}x
,, ._§_AGE{) ABOi./ET 40 YEARS

– *ac,;.r..:; SUS1::\z:a:’SS~’

T ” SR3. 1}RAKASH
S R .12££MALINGAI3I3A
‘AS1319 JkE3()U7I’ 38 YEARS

OQC: -AGRICULTUR’IS”£’

SRLC BASAVARAJ

/O CHIKKAVEERAPPA
JXGEI) ABOUT 45 YEARS

OCC: ADVOCA”I’I*L ;

N ‘A U

:4.)

1.3. SRLPv’i’ PALAPPA
S / O CE”1ANNAVE3E3RAPP2’X
AGED ABOUT 52 YEARS
OCC: BUSINESS

14. SRLK C CHAN.NAV’EERAPPA
S / O K C CE-EIANDRAPPA
AGED ABOUT 35 YEARS
OCC: AGRECULTURIST

:5. SRLK M 1>ANcHAKs2LARArA_H
S/O K M S}-{IVAIAH ‘
AGED ABOUT 45 YEARS
occ: BUSINESS V

NOS. 2 TO 15 ARE MIa:MBF_:_Rs’
AND R/O E*IOSAD_URGATOW.N,’ .,
cH:*rRADURGA..D1s_TRI;CT. * ‘ ‘ ‘

PETITIONERS

{BY SR1.PAi),n/LAj:\%;ABf%1A:v§A:fiA:;1’3A4 SRICOUNSEL FOR
SR1. <3 HANDARAKAE'%E:§§'P_i 9 'co UE;AY.: ADV. )

AND

1. THE I)’iSTE3l.C”1_’ RE1G’}~S”I’RAR
; RE:QIs’1’RAT10.N 0’5′ SOCIETIES
g “:.AI’>3P E?_1RMs” A ….. .. v
A cH1.fz*RA:)URGA DISTRICT
” A. .c1-.1;’1*RA1)LIRGA

“-ASRI’:3}::—-I\:;–xMUR*1’HY MURAGARAJEN BRA SARANARU
AGE!) ABOUT 45 YRS
‘ SWAMIJI OF MURAGA MATH
c:::1_r~1’RADURGA TOWN

” = A .. tact-11*mAI3URGA

“SSRIS K BASAVARAJAN
S/O KARISII)1)AIA}”I
AGE-I) A.E”:3C)LJ’I’ 41 YERS

5%

‘ 2

6.

ADMENISTRATOR OF MURAGA MATH
CI*iI”f’RAI)URG-A TOW/”N
CHITRA{}URGA

SRLS M SI”IA[DA.}{SE–IRAEAPI
8/0 S K Mj–XRUE.AIAi*’1′
AGED ABOUT 48 YEARS
OCC: BUSINESS

ViJA”YA TRADERS
HOSADURGA TOVv”§.\}
HOSADURGA 577 527

SRLH M SIDDAPPA
S/O H M MAVINALLAPPA _
AGED ABOUT 48 YEARS
OCC: BUSENESS ‘ ” ‘
VIJAYA TRADERS
ZHOSADURGA TOWN H _
IFEOSADURGA 577 :32?” ‘ -1:

SRLA ‘$4s’i»171135;é_®A1\;zi§;3§>;…._ 11>

S/VOA. :3’s_HmA,N_NA..
ACEEE} ABiTEJ’T 4,6 ‘EEARS —
0c’:.c,: ‘BUS OWNER ‘ ‘
HOSADU RGA “1′.QWN .__ ” ~ « . ~’
}iOSAD}3RGA 577

, S R:£:NxjKA1§uMAR

– -55 / <)..3A1\;ASI1w§A":;1';,I SIDDAPPA

LA £531) AB~€)UT40 YEARS
'V T"OCC_;B{§S1E\§ESS

"' ._£<IOS«.r5;L_3§JR:'GA 577 527

"'-sR:–.;H G I"'IAI;AE3PA

ASHE"! ABOUT 60 YEARS

A. ; RETIRED TEACH ER
.V iMAHAVEERA JAIN" ROAD
HOSADURGA 577 527

S'RI.'I' H ESASAXFAIUKJ .

11.

13.

SK 0 EL£a§’JEjPvIANTHEGOWDA
EX. M.L.A,

AGED ABOUT 65 YEARS
VINAYAKA EXTENSION
HQSADURGA 5?’? 527

SRLD GURUSKVAERJEY

S/O DY&3fv1APPA

AGED ABOUT 5&5 YEARS
OCC: COCONUT MERCHANT
1VIAViNAKA’F1’E VILLAGE” ‘ ~.._
KASABA HOBLE V
HOSADURGA TALUK

SRLR B PRASANNA.._§§’;UM’,?&R;V~_» ”

AGED ABOUT 38 YEARS 9
OCC:£VIERC}f.i_ANT _ ‘
R.M.C. YARD ‘

smc J.Ac;;A}:)IsH S./ O~v,’CHPu”QN PA
AGED .AE30U3i’:;,:1:5 *ms_, *
SJM TELELKNKS , ‘ .

GL9 CANARA;-.BA1\2K–T.R£>AD
HOSADURGAS77

_2<_<: NINGMPA _
,;._ss/Ce CHIKKAIPPA V

– ;a:r;s’;-E33 =ABC)U’1T”6’f3 mags

E:E’:>1REh_ ENGINEER

” V T_ ” ‘B§;EiII*Jf3..K;’§3.B,
” ..1v%H-Q$2a«:jL11,%<;3A 577 52?

14§""—-

sR1′.R-fHAMMANNA
AGES ABGUT 45 YEARS.

C{)§\?T¥ZACT{3R

‘A I ~..{:;A:\a’9H: CIRCLE

~ ‘HQ S&DURGA 5?’? E327

SRLC1 PR_AKA$H
AGED ABOUT 45 YEARS, A

isw?

18.

17.

1.8.

19.

‘AG F31″) ABOUT 40 YEARS

6

OCC: MERCHANT
MAHAV-v’E*3ER JAIN ROAD
HOSEXEDURGA 577 527

SRLH N KARISII) DAPPA

S/O SIDDAPPA

AGED ABO UT 55 YEARS.

OCC : MERCHANT

MPQIAVEZER JAIN ROAD
HOSADURGA 577 527 .

SRLH R SHAILESPI

S / O PARAMESHVVRAPPA; _
AGED ABOUT 35 YEARS . 4′
HOSADURGA 577′ 527

SRLB B ANKALAPPA~~.__ _ 1- 1′
S /0 BANASIHALLI ”BAsAPPA_” ;
AGED ABOUT 65 YEARS, ”

OCC : MERC’HANTfi’ . ‘– ; «V
OLD CAN;”d?;A ‘E3AN=K RO.£’.{I)’u. .,

1w1Gs;’xr)f}:¢i{3)i;1::5§?7 A’

SR1.J*B NA’1’A:~*.Aa<.A '1v:iU';2*:'H'Y
S/O«:3ASAm:~»1' "

AGEDABOU”F_4E3.Y§3A_.RS.
.¥EMPLOYE_Ev.f ‘

..4.%5R1*GURU’ 0.P;>A’r:,»11N’AswAMY CREDIT

– can01~>E;12m’1v’£«:”‘s0c1EIY (R)
1v}:Qs.Ap15′-RQA 577 527

S/Q .KA:§’AKUPr3[s: MA\£’INALLAPPA
“- /\G=££D’ ABOUT 45 YEARS.

0{:C:.: MERCHANT

H H ROAD, HOSADURGA 5’77 527

‘ ‘ * ESEQI.C1AiANN.:3&3AS.AVAIA}–I

8/0 S K MARALAIAEI

22.

23.

24.

25.

SR} BASAVESWARA STURES
GL-D CANARA BANK ROAD
I-EOSADURGA 57? 52?’

sR1.N T MANJUNAT¥£

S/(I) N R “I’E~’.£IMMAPPA-

A6339 ABOUT 35 YEARS J _
ace: MERCHANT T ”

ISI-{WARA TEMPLE STREET
HQSADURGA 57′? 52?

SRI.8HANKARAPF’A c

S/O SELANKARPPA
AGED ABOUT 40 YEARS –

OCC :BUSiNESS ” – V
GANDHI CIRCLE __ .~
HOSADURGA 577 521?, _ ‘

SRLH M .’
8/0 H M i\éi{%xE%fxIg.fXSI1}–Dr3xI?E3A g
AGED Agc>i.U:I’ 25′ Y1;;A:2.;s_ ‘ ‘
ocfifl-:T.r3U~s:NE;r.§:s ~

HH RO1%;I3[_.. H _ .

HQSADU §zG;sx.’j’5″:7*2″.J.5:2;f: 1- ‘

sR1KB;a$A*zA§&A5A.’. ° _.
AGED A”f3.{_}U’if’. 28 YEARS

..«E’.MP{.OYEE’ _ _
v-SR2.’-fgrmu OPP;*&1;’Ei1E€ASWAJvP{ CREDIT
‘ v .. (;Q~QFE¥~{A’I’1VE SOCEITY’ (R)

‘ V _ }iQ}3AI;>E}EC§§A 5?? 52’;

26. ._

4»:

43 .

_”SR1fsi3′:?¢§sH
“S/() SE MURUGENBRAIAH

BUS ‘:.QEVNER;

—- .. , Ismvgmg TEMPLE STREET
” ‘E_{osA9U’RGA 577 52.?

SRE’.{}1R’i
8/0 H C CHANDRASHEKARAPPA
AGES ABGUT 28 YEARS éa
Ii’; ‘*3

28.

29.

30.

31.

OCC : MERCHANT

H H ROAD. NEIAR VEEQRABHAI)’RES}’i”NARA
‘E’EMF’LE

E-IOSADURGA 57’? 527

SRLH N NANJAPPA

s/0 SIDDAPPA

AGED ABOUT 35 Y££ARS

occ ; MERCHANT .

MAHAVEER JAIN STREET ‘
HOSADURGA 577 527

SRLH C. MALLIKARJUNA – V ._
S/O KANAKUPPE CHANNAEEASAPIJA ” .
AGED ABOUT 40 YEARS ‘ ‘-

TEACHER _ V
ANCHE SIDDAPPA …:Ns1i<f3N .A *
HOSADURGA 577 52:»)-1 V *

S/O HARE, 1fHIMMAPPA _ j ,
AGb:D%ABgj'm*'4:a Y'E..flzg-Rs " V. "
OCC ; RA(3–E5iijRADER ~

Ni;W'–BuS 'Sif'AI§D_
HOSADURGA'5_f'?T?'

SRLH 1\a AN;I'–uNA'§f'F{
.. 5/0 T H BASAVARAJ

– ,.Ia”;A3B0U’§”3′:sYEARS

VIVNA Y-APEX E1X’1’E*3NS1ON

V ” “Hg;.;:3A:)’LI.R::}A 577 527′

32, 1′

_ %sI21_. }l1′ i«j_ WJAYA
s/-0 H”1’v’E VIRUPAKS;-iAr>pA

P;G}i-ED ABOUT 25 YRS
MANJ UN’A’I’H AUTOMOBILES

‘T NEW BUS STAND

~ ‘HOSAD URGA

‘ V’ .R2′::3–. 3: R:?.9;’R~

L;

33. SRLR SUD}-IAKAR
S/O K R RANGAI~3’PA

AGEZD ABOUT 37 YEARS
EINGIENEER, \?INAYE\KA .E}<ITENSION
HOSADURG-A 577527.

N082 TO 33 T}-{EMSISLVES
CALLING AS PRESIDENTS, _
SECRETAR1ES AND MEMBERS OF.’ ‘

A) SR1 OPi3ATI~iINASWAMY v1R’U;Rm_3x ~
MATH SEVA SAMI’I’1~-II _

B} SR1 VEISRABHADRA ORVRsf_r:«1ANA”‘
SEVA SAM’1THI *

C) SR1 BASAVANNA I5-¥§V.ARA i:Vp;$*.fr-ILANA
SEVA SAMITHI V

D) sR1vE’ERA$’RA1Vi’A S195,/;{A¢iEAX”{3jI?_ ‘ ‘V
r»1OsAOO,Rc;RA:rOWN’;_ ~ ‘
…RESPONDEN’IS

{BY sIa1v’.RAV1vA1sOZ1A_ KU ‘MAR ; SR. COUNSEL FOR

SR1. O s’qOs}11a_A:._>V.. 1%. R5 3: R31.
SRIOB.sR:;e<mTR.OOxxr":3&s; "ADV. FOR R2, R6. R'? & R9,
SRI.M..MURALE_BABT'O' –"AD"V. FOR R3,

SR1..«I3ALPaKRIS}1'N.Av -SHASTRYM ADV FOR R8. R15. R1921,

is FILE11) UNDER ORDER 47 RULE 'E R/W

S1::s;j?'r1O:3I.":"%;3 1}: OF THE. CPC PRAYING TO I~'J:1CALL THR

" ORDER' DATEI) 15. 1 .2009.

' MISOW. COMING ON FOR ORDERS WIS DAY, Tm:

'C£C)UR'[' MADE) TH E FOLLOWENC}:

94
34-5

‘R

In
O R D E R
Application by the writ petitioriers is to rettafii the
ardent” dated 15. E 2009 wh.ieh reads tihusz V ‘

”Appa1’ent.ly the petitioners have list

able to estabiish that they a»1je»the _

the Samaj or that they “ham igeelji

to represent the so called’V._p:etiti0ne1*_fSamafV it

in the absence of re1e§’a:<i't"~~riiatefie11 t§.QfIsti"tfitiI'1g'
iegai evidence of the fa_e_tui'that,'petitienversvv52 to
15 have the F€L§1lti:j'Sit(% a;.;t'1"iQi'»ity«.st'0 represent

the IS' petitiozaer, it to accept

counsel that the
p"e.tit.io13'e1"s this writ petition
iiivcujiaiiigv }&rtiVC:ie" of the Coristitution of

V _{ Inclia.

? ..this stage, learned C()1.1I1S€1 for the
submits that the rnatiter was argued
zit” by a very senior eounsel before 21
“i3i’A-Either Jtidge HVGRJ of this Court. If that is

so, the r1’ia.t.te:r reqiiires to be piaeed before the
A Hoiflale the Chief Justice for rieeessary orders
to place the same before the Judge who has
hE38.1″{i the mater.” 4

2. Heard learned S<:r1io'r Counsel for the parties.

3. The. claim of the petitioners’ stem fI°€~}ii’Ti’._7 a

right as devotees to p1′()t(i{.’.t the properties

the deity of a paifieuiar Mutt failing.__oi;:fjSie1.e n_t1′”.le’

jurisdiction of the 7£{ama£:a};ga ».,.I91i.I1’dL1i_’ ‘Re1.’1gioU§

Institutions and Charitable .E§i3.e1o\vxfieIii.s .

4. Ii: is the a1V1eg;’a.i,ion.”of”petitiofiers-«devotees
that the Registration f_O;v5p.othina Swamy

Viruktha Mat}: other Sarnithis

respeci*iveiy* 1iV7;ivde.1*5fl {iie”K:2’1rna’_faR:1 Societies Registration

Act, 1960- are iliegal and the

2″” responEi’erit«S€iva;iiiji”‘of Muruga Muii,. Chiizradurga

211Tlu(fi’ ef_FierV’i’.Qiembe’%’é§ of the Samithi are crlandesniineiy

uxéviiih the assets of the Society, the Cause for

t11i”s… w1f_§i, ‘ peiiiticiii.

A’ According to the learned Senior Counsel for

pet:it,ioners/applieamss, the petfiieziers being the

devotees have every “right to qu.essi,io11 the aui:ho’rii;y of

E

E’)

the 2″‘-* respczmdcm.-Svszamiji as Weii the four
I.’€’giStf3I”€d Salnithis doing ezmzezy with the assets of the

deity.

6. Learned Senioz’ Cmlnsel far.’ V. ‘thv;-3″

2″” reaporldentfiwelmiji C()I1′[€1.1dS that an”

assertion that the petitioners :=,A_haw3:Afja’?_ri;gh’t.. theh

5: W

absence offigdeciaration 0f.»h’th_eir St:-1.t’.t:s, 11’1’e’§,;ghA.have:’; no

right. to question the authorityihfi »1′;hV€ 2¥?d’r(§$}§:0nvdent. It
is contended thath _ _£.’0T’~hs_tream1ine the

administ.ration and mai’:’itei1a:r1r;e,1’o’f Miitt and all the

institfliitions Mutt, the Samithis are

c0nstitm.éd_< lb-3,? thereunder the statute and

thtfi'~?,pefifi'i<)ne1'S?,g;f§¢v:a.r1<;:n of India.

There is c0nsi.cEerabie force in the

:sub’mission of learned senior c<mnse1. for the

" 2"" respr1dent~Swamiji. It is for the petitioraers to

é

§ §’

S€(3’L1I’£?. a ciec1a.1’at.i0z3. of itheir right; as devcwtees of the

deity and Imnce ca1*1m)i: im.-*c>k:e the ext.re1ordi11a.1j;_:Vsgrii.

jurisdictio11. Moreover, file petitioners do 110:”prQfé&§S—-téi—–_ ~

be members of the five Szxmithis .a1″:d..tht:’ref{§f€% ;h3V’sa A1f10′:_ V

locus stancii to present the writ péi.iVt,i’0.1″1A;’

In that View of the find”i1cx_ gO:0d freasons
to recall the order date«:iT1%5;’.11.:;ab9…_’»AA %:»11sc.w.12331/03
is accordingly I’€j–E3jCt€d,”” if _ . v_
7′ §? §f%

§§§§§

TL.