High Court Karnataka High Court

Sri Gurusiddeswar Vidyavardhak … vs The State Of Karnataka R/B … on 1 June, 2009

Karnataka High Court
Sri Gurusiddeswar Vidyavardhak … vs The State Of Karnataka R/B … on 1 June, 2009
Author: Ashok B.Hinchigeri
:23 'ms man cmsm 9? KARNATMQ
CiRC'£3£"i' BI3NC§~i AT migawan
mama Tms ms 1%'? may 3%' JUEE, 2é:'.T!1:0§ ' 

33993.3 

?i¥E fi§23'BLE am. JEISTICE Asi?§;¢i~s:.,$. i-£:!;1¢Hz(§E§éi'~..V':' 

'W. r.§a.exs53}2s:§9_qs§é---K33}:   

BE'§"éé'EE§'§:

$32; {}2§E€i_§SIi3{)E:S1&?;§R VEfi¥;%¥{iiR§)E§A;E§ S;§.§$§€"§rH
§%EGGERER{}fi;D,4§iE:VER;E  _  -  "
RjBYE"§'S PRESgE3E';f;F§5T;*    'V _ 
BASA'ig'£Rs%.;} §*;;:<:-:gP::'s§:';'. " g  "   

g§%3E«é-$:§{_'E2%RS "   

{}{:C:?RE%§'§EE}EiE'~E'§'f B?i§}E§fi'\¥El.S5;E~:..4 
RiGE~iAVEE1:?f, ~   .. 
'rQ:;3§sfr;:éAxf:;RE'. _ 

: " F.  '  E3*§';'E'I'i"iG§*§ER

 ;{:§E§¥S€E€E: § i}3,:~:§:g§:ar=«:T}§ RLATEER, &§}V{}Cfi'FE}

'  _ 1. %H:E sj§%Ai:ti3§::}:r £{ARi*$&:'§'A§{2%

Rrgm' ?§E?€C§PA£ SECRETARE' G1'?

  z3'¥E;':§2i:ME:€*:' C{")~»€3PERA'i"Z¥;'E §EPfigR'E"Ex§E?€'§'
 M;"S.BU§LBii'é§

  'aazsaagafiamaée @519

   :_2;;._ ,§3:s*m:c:"r fiEZGiS'P§?&R 3:'? sacaarzas

E*§i%.VER§, TQ: B13T:E~§fifii'"ER§.

' 3; DEPEETY §E;G§S'¥"l€AR Q? CG-®'?.SQ€3EE'§'§E:S

EEAVERE, '37}: SE3'? E{A'v.?$§§%



4. SMT. B.M. SHANKARAMMA
AGE 49 YEARS, OCQPRESIDENT
GURUSIDDESWAR VIDYAVARDHAK. SANGH
R/O RAJARAJESHWARNAGAR
BEHIND RAJARAJESHWARNAGAR
RANEBENNUR.
5. KUMARISOUMYA R.   '  
AGE 25 YEARS, OCC:SECRETARY"-OF? "   _ é ~ 
GURUSiij)DESWAR VIDYAVARDHAK _s;e.=m3H  _ " '
RAJRAJESHWARK C{)LLEGE    . 1.
RANEBENNUR. *»* =, ~JL 3
 «RVESPCDNDENTS

(BY Sm'. i(.VIDYAVATHf,"'-ELZGEE   123
SR! UMESH c.AmAPUR,  FQ_R.§4-5}

mks --»'W'RFF §?flFEI{11§IA"'§S'FILED UNDER AR'I'iCLES 226
AND 227-012' THE 'CQNwm.z---rxon or mom, PRAYING T0
QUASH 'r1-A33:-:_ "ORI§ER' PAS¢-SEED BY R--1 DATE!Z).29/1/H9
(ANNEXIJRE-03 .AN{)7'I3'F(".'.. "

-  _ 'f*1«-ifs. WRFF Pi?;*i*fff0N comm on FOR (moans THIS
95?; mg 'G(3UR'I'_ MADE THE FOLLOWING:

ORDER

has raised the challenge to the ordcr dateci

‘ ‘A (Annexznv-0) passed by the respondent No.1. The

.’ Gusfiféxiimtnt wide the impuwad order appointed the 3″

T ‘ rttjépondfirwfieputy Rc§’st:rm* of Ccropexativc Societies as the

” Adminisirator of Gurusidcleswar Viadyavardhak Sangh, Haveri.

T115 agz-poinimcm of the Aciministrator is for a period 91’ six
figfi,

3
mztmths 23:’ uiztzii handirzg aver the managemani 1:9 the ziaeivly

géeciad boéy, Whichevsr is eariiar.

2, it may 110%. ha nsacessaxy ti) B.iE}I'{“€i”§i’3 .’fa::%s;:M

Case, as the petitioner has raised a sg;-iitar},31egfai c;0fx:~:’:§n.ti0I3;,. Ssii

Hanumanth Rumtar, tbs iearneé ¢%;3u:zis€}:

submits that no enquiry $vhatsC€;_.§9i:y_ is hé1£;i__ ?3}:_’€:§t: c ‘§iifQv’enimeni’V V

‘fiéforc passing the in;pugn§d—— itériiéyj ef’ “ap;3gf1fi§_ing the
Acimiizistzmgar. He has ::’:1 sf
“€116 gtxgigfiieéi @331 .’:sx*{t:l*ac {%€1 £:€:;*ein’beImx::
E’;ve&zv§”‘§;x«aVs11gi3 Q25 15130:”: is mafle by $13
afieifiimg an ogpaxéuaity ‘:9 me
ASEEEE Smie Governmant 9:: recaipt of
Sggfég a 1*€§::s:”i is sfréi requirad ‘£9 affatfi an
H j j:)§ppm’€z::1§'{}«-* E9 the sacisty, am: it has :9 he
Satigfimi on hoiéing an anquixjs that it £3
,fi€C€3S8.{“f§’ ix: puiniic inifiresé: ta appoizii am

Adminis’tmt0r far tha §.€i’§” ffii’ :2 Specified

‘S

Shari the “Acrfjerfiabies the State Government ta app§;§;.t1i: the

fiémfmisfmztor based 9:: the repofi: of mg R€gist:*ar..«.S’}:té’

suhmiis that {Em ccmbigized reafiing 0f S€ct:iQ:1

the Act makas the pesifizzan (sitar that’ ii. i8 9§3P€ii ‘ifiizéfize V ‘ ;

Gavemment to appoixit the Adminisfiwatéfif V}CA§%1S€d”(_”.:3″1:’.’3.-.1..T.h$V

repcrt séibmitiéd by the Regi$f1§’9a;.4S–.Qf S’@:.:”if-zititrg 1

3%, Sri Smash (3. V;§;i:;’13.pi}i’i;” iétaifxisd ‘é::’:1:1$4:::1 £233}: £238
§’€$§33i;:%t::;%;3 }’~frdar
am}; prajifi fox’ €113 ‘;3€i:i:’:_tia;§I1;~:.

6. E? 11$): iE§§».”§j£Ti~fli ikzei R€g%:~;t;”a.:* <3? :§'s{2z:t§.€:ié€:§; pig:

§"§."i{°: §}€::3Z'§:?::3fl€if .331 :1;0f:_i=c5€–._a'i):£%V hfiisi 'Shit zaizggéiirgz. it is aha Zifii in

" '~ ,_§§iS§§T:'E:3'!{L"§f '£15 V{£sv@3;::%::°:1'§::fi:zt aciegi an "8123 said rfipari anfi

§é'?;f$S{;'?{§r '$};é~Vi":a§'é:g1?.6d 33:35:' aypsénfiizg {E36 fisdmmisfizawa". 8111

§§Ti€3'j .<g%:€s€i€}§i:–. faiifi far my carxsiiierafiszi is whaihziy {Em

'V §:}0V€%i§§:B"}:iZ"."{3i 'has £0 heifi '£316 €E}§'§,1§..§'§;" 'smi. wiiiisia-aciéng tiw

s;£§q*s;:§;'§i fifiié 3:1}; '£315 R€'§f§.$if8I :3? Sacimiag. '§'his }?.S$%,1€ is m;

_ mfiré mtegzafi E: is C<3¥€:'€{} *6}; an Qféar 6? this (Swazi passfié

' V' 'ir:5 '£h€ $3.36 Qf Eharaia Rama {$111113}. it $3 matis c§:sf3*€aE}_§; aka:

mersérz 2131 "$3125: Siam Cyevfimmegzt is rfsqmmgi ta} :»:2§°g:"z:3 31':

£83.

6′

‘,, “~ fihfi

Qfifififilmfiiit E1223 “:9 s.a€.i3f,=* éfasaif (bf film: E1€(?€ESSi§j§f.. §;2TiV’V ‘;;:=Li:§3EjiC

iiittirfisszi $9 appaizat ‘éhfi fiiiaifizisfiatar far 3 S<::€:r£€t§?,__"§"::§'¥:i%ig iiéfé

Siécizfty on i10=§i{*.Ei' 311$ givizzzg an £=f3pg:5:*ii::3;;§t*; m _?}':§3"§$?0{:iE€j;* it?'

have: fig :33}? "13 {he finqniiiy hy '£3726 Ragisifezr Aév€;u'§€i._z.1am':, LiiS§§éi;§ti._

with me snquiajs' '{5} he hski _;;3§g9 V:*'€.*;11":ii:§€ $0 éfi<3rde¢:i

Ea fifza S€}€i§tj{ by {ha Sia'ffi_,.."§}S's!€3"}'§.I;:*i4E';:-11%..

1?. in me rresuitg E318 p%~:?iviix:.¥V1ie"i;" 3'ii»*;'§a?éif(§:3,.§' an me aakézazy

fifflfiifillfiflfl urges} . 'iam§:::gi1a:*} Qé'€$ér– .:€_%1%és§1ed.

8, E§.5t€%€i4§€:s¥;*3.i;5"<2:;}g;.s_éi§*s;f:é""€",'§i;?£€ ii. is aiwayfi zsptén {G thfi Siats

Gqévmflmazit {$2. §fi?:::f ';;u:=~:";;3V}3–QV;fuI1ii§ its ?:if;1€ pifiiiiflfifif 311$ haié;

:;if§,{;u:§tis; and ihcvrfigiiaztr iake a éecisiizrzz in the maiiizr

'V-agzpléimiiigVfii:-.5.&-ménistzfater 3:"; 3C€;'0:'da1"§Cfi Wiih iaw. féo rsrdfir

agiée fszésis.' '

Sd/..

JUDGE

LEE,