Wp625§3.{}9
In ms area COURT or xARnATmcg~- I ;
cmcurr msnca A1' D!-lAR'WA l)._ A If': F'
DATED ms mm 3" nAY: 6#f:§n";.ir, _
mm" .. % V _
THE noxrsm M!i.JUS1'ICE
g;13,_:%'o.62;§:_§3l§£iOj§I'i§§I¥£_;;Q_:Rj""'
Between:
Sri.Jagadgun1
Viciya Vardhaka--__8s Efianskxitika Samasthe,'
Guied Gudda", "
By its
Sri.Yam1._mappa" I ar;
Age: 49 ymrs, " %
R10 Murudi, Post: 7§'c3g§3i1iS£,_ "
Tq: Badami,"'D_'i$t;v Bagalkot, P$'I"!'I'IONER
_ (By fthgisndanagoudaz, Adv)
1'. ._ .._'F'hé' {7istri:$i:'VRcgist1'ar,
' , The _(T}i}'i£:&e'of the District Registrar,
'"-;z.i13;a'. Adeiiitha Bhavan,
Bagaflmt.
'~ §§.ri.Jagadg1;rt1 Basavmaja
-Pattndaxya Mahaswamigalu,
Age: 65 years,
R/o Gujcd Gudda,
Tq: Badami,
Bist: Bagalkot.
Wp62553.0'9
3. Srifiagadguru Gurusiddeshwara Vidya
Vaxdhaka 65 Sanskritika Samasthe,
Guled Gndda, Tq: Badami,
Eist: Bagalkot, V
Sziflamjsmanthappa Durgappa " , " '
4. Sridagadglxru Gumsiddesl;éva1aVi£iy_a' ' "
Vardhaka as Sanskritika Sainasthe, " ' '
Guled Gudda, Tq:
Dist: Bagalkot, .' '
Sri. Nagappa Yamanappa .".
{By Bu-LR. K. V' j'
m~1.n.x. xulkgs-y.i,£;vA;qv..,ror LR-st,' as-.3; '-area-wed;
This \&ri°itVipetii§§én_i'ssVf:1ed uiider Articles 226 and 227
of the ¥,V_Co_11stiti:'£'m1"1s ef indie praying to quash the
impugned. renewal .(_:eI.'tifieats of reg'stratio11 bearing
R.NO.?3/81583' d_atec'1= V $.3.2009 issued by the 18*
respondent at A'Ime:xu:i'~e-J, and etc.
passes' on for orders, this day, the
I A ' ' V _ made following:
ORDER
V «Vi. of the list ef management by the
V’ R eg’sfi’ar, Bsgalkst, as per AI1’I}€XI_iI”6-J is called in
I in this writ petition.
~ It seems there is a serious dispute between the two
geups of Sri.JagadguI*u Gurusiddeshwara Vidya
V’
Wp625$3.09
Vardhaka &. Sanskritika Samsthe, Guled
group claims that they have got right ,I_;_() V’ ‘
of the society. It is not in dis;fn,1te’_’_’
Gurmsiddeshwara Vidya &A V L’
is a society registered tzpder Act.
Both the goups have ‘members for the
management felfiihe the list of the
wtitioner Registrar while
approviI3.g~–theA’ feegneiident Nos.3 and 4 i.e.,
the ef the society to decide the
dispute _ ” reflgement. But, in this matter,
.”V.a;imi_I_fs:dE1j§ no enquxryis held. in View of the same, the
submitted by respondent Nos.3 and 4
can.’ met’ be illegal. Hence, the same needs to be
“q;1.as1¥e«:1v.V””Aeeox’dingly, the following order is made:
“The apprevai of the list submitted by respondent
VT and 4 as per Annexure-«J for the management of
” U Sri.Ja,gadguru Gmflsiddeshwara Vidya Vardhaka 85
gm
Wp62§S3.09
4
Sanskritika Samsthe stands quashed. The VD_istx’ict
Registrar, Bagalkot, shall hold enquiry :.
after notice to the pefifioner as well as
However, in the meanwhflc, msjpéfitientisé 2., “:a.’1§i’ éxm ‘ A’
permitted to manage the_
Chairman and Secretary respe§t’¥e1y.V. 1 »
The enquiry bgéid Registrar
within’ 8 weeks. The iéiffiiperate for early
decisiorif’ M .
” _a”.ii.rc:cte:=d to file vakalath on
beha1ror:i–:2%; – ” A
Sd/-
JUDGE