High Court Karnataka High Court

Sri.Guruabhinava Brahmananda … vs The State Of Karnataka on 26 October, 2009

Karnataka High Court
Sri.Guruabhinava Brahmananda … vs The State Of Karnataka on 26 October, 2009
Author: K.Bhakthavatsala
WP No.6-4344 of 2009

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD

DATED THIS THE 26TH DAY OF T' 
BEFORE   in HTKHKH
THE I-i0N'BLE DR.JUSTICE 1§;;§i_:A;,;T7_flAj,%gTd5
WRIT PETITION N0.6f¥3ff14/a2Oh(:3'9A. (KL£é.--?lR}3S'j H  
BETWEEN: T  H A V.  

Sri Guru Abhinava B1'ah~ma3.'ianda--«  
Mahaswamigalu, Sri Gumde'2ra:':'»  ' H_ 2 ,
Brahammananda Ashra,11j'et,VSauns19ii,  .. 
Talukz Kundagol; Distj  .
Represented   Pqweri pf Atfiorliej/*;"*""

SriBasaVaraj,_««..V    _  
S/0 Ma11app.a*'Ja}ake.'   ..   ...PETITIONER

(By Sri;Sureeh';'F':;Hb;d'e'dHeigaddi, Advocate)
A N D : H H H

1. T}:{e'VSt3.te of 'K-aznaetaka,

-  AvBy.itl§*Pr"ineipal Secretary,
 '  'Revenueljepartment,
 % M .S.vvBfu1'_Idifng.,~' Banga10re--560 001.

2. 'The 
Taiuk; Khundagol,

 .. VDist1'~'ic't: Dharwad. ...RESPONDENTS

(By’S’i’r1t. K.Vidyavathi, Add}. Govt, Advocate)

WP N064344 of 2009

This writ petition is filed under Articles 226 227
of the Constitution of India praying to direct the”-,2nd
respondent to consider the application;xciiated
30.05.2009 produced at Annexure-D. ”

This writ petition coming on for ordr.ers.Vt11is _day’,”

the Court made the following: ‘ V’ *

0

The petitioner vis,befoére”‘ th:isllCourtllp’ray*ing for a
writ of mandamus for consider the
application and pass
orders in V

the petitioner submits that

Shri Guru”..Braham’1:r1an’anda Ashrarna is a religious

The saidiashram is running educational and

_financialainsti_tutions in various places. The ashram has

at Rayapur, Saunshi, T abakadnonnali

V’~».{Swarna_igiri), Adarkatti, Teradal, Permanaridwadi,

it il’liR’abdl1aVi, Shimr. The institution propagates religious,

social, cultural and other activities for the benefit of the

kc

WP NCL64344 of 2009

devotees. Shri Gurusiddeshwaraswamy was
mathadhipati and head of the institution died on
06.07.2006. On 24.07.2007, the day
Siddeshwara Swami’s punyathithi, the 7.
Guru Abhinava Brahamrnananda….M_ahasixfaniigaitlv’_§t7a%: H.
appointed as mathadhipati. Therefore,
Annexure–D was submitted_V:VL:”‘t.o ” it
Tahsildar to incorporate I of “the..~i§present
mathadhipati in the reference to

the land beaxjitig /’1ij’V1~i:i.i’rI1eas’t:ring 2 acres 20

of Khundagol taluk.

But, the«respioiiderit»_i\Ioi:i2=Tahsi1dar has not passed any

orderson the._:app.iicatioi’i. Therefore, he submits that a

‘wri”t:*of as’ mus issued.

i’ ‘further submitted that the petitioner had

ii”»-~.___”-filed writ~ petition in W.P.No.310-48/2008 for identicai

as against the Tahsildar of Raibag District,

_HBe1gaum, which petition was disposed of directing the

WP No.64344 of 2009

Tahsildar to consider the petitioner’s request to enter
his name in the record of rights with referen:Ce_i’~ttQ

Sy.No.126 and 126/1 ofParamar1dawadi viiieget’ff’-it;j;.

4. It is pertinent to rnentiori that” ‘*
Braharnmananda Ashram is an
the institution finds a
Whenever there is a of the
ashram it does not name of the

Mathadhipati int__?_1e teeerei; of rights-. «set the petitioner

has made.iaj5rei€jL:3.est”-.to–.iirespendent No.2–Tahsi1dar to
incorporate the record of rights with

reference the mentioned above. It is the duty of

Norf2″to–«’consider the appiication and pass

_ appr-‘op1iiate”‘o_rders in accordance with law.

A tview of the above, the writ petition is

dispxoseid; of with a direction to the 2113 respondent to

c:,Qn’sider the petitioner’S entation at Ar1nexure–D,,

WP No.6′-I~344 of 2009

submitted on 30.05.2009, in the light of the observation

made above and in accordance with law witljxinifitwc

months from the date of receipt of this order_.,1:– 0 I
Granted three weeks time» ._tQ 0’ ocfj

appearance by the Additional 10-0
nmefijflfiagy