High Court Karnataka High Court

Sri K Lakshminarayana Asranna vs The Commissioner Of Hindu … on 3 April, 2008

Karnataka High Court
Sri K Lakshminarayana Asranna vs The Commissioner Of Hindu … on 3 April, 2008
Author: A.S.Bopanna
A Mn -
FIEIIJ I

In '-

IN THE man C-OUW arr  1'1"?    _ i

DATED THIS THE 3313 DAY __OF.  *

BEFORE 

THE H0N'B12E MR. J¥J_S'!'§CE h- 5; A
wnrr PETITION' NO.  (GMxaR1c)% 

BETWEEN:

K LAKSHMINARAYA-NA ASRANHA   = 
AGEDABOUT58'YEARS{     % «k
SIQKQQPALAKREEEHNA Aslwsn-A";  
REP. av I-IIS.PDWERV.QF'M'l_'GB.NF:_'n'  .
    

s/o LATE PATEL~'8.;-_KRIfiH'NA'"BHA_T 
AGED .A;ac2L:'M:3 YER-R8    
R/0  NO. F1",'.'B"«iE3L*()(§K___ % ;
n:c.=v:-my  GARE-SH-BLOCK
nsr c12osa.t:.1'. NAGA,R-- %  

.=s.a..I~:r.=.A.1.r.*.=ré..rr.%-«;'5r.:er.ms2 X  pmnonnn

{BY £291  9.! §=-:=..4'~'.:=!!...l.,".1-!=:.A.,, !.~...'!J

A

A ' 1'-§§'E.C{%§fi!$s!0!!ER. 0. v::z>zm..I "$1.4 mu.
E

*  INS'Pl1--'U'E'l0NS 85 cHARrm'BLE NDOWMENTS

§vi§:E4'5i'..~}'v€i'u"u's'.}'?""'"'"'. B!-"V F

J_JLP'I£'II'\l III 'II I V

  A'LOCvR vpsmwrmo ROAD
" GI'I3AM'R1'1JFET

:  % BANGALORE --560018

 THE DEPUTY COMMISSIONER
~ H "R an as DEPA"1vE'i":fi'n7'£~r'i'- % %
pgvuw COMMISSIONER omen

uA_uuRE

DAKSHINAA }{ANNADA DISTRIC-'l'

1
'.1



  AAQUASHM. " THE ORDER DATED 30.10.".K)£')i '3? R52
 ANNEXURE-D AND THE ORDER DATED 19.11.2005 BY R IN
 REVESION PETITYON BEARING 'R.P.iii0.:'36i0*i-05 'vI'fiE
'-ANNEXURE-H.

3 THE ADMINISTRATOR
SR1 DURGA PARMESHWARI TEMPLE
KATEEL -574 148
!¢.l.ANG.A.L-ORE TALUK 
DAKSI-{INA KANNADA DISTRICT,

4 s HAYAGRIVA mrrav s1Do.xR1sismDA'mwra¥D% f  °  g 

AGED .1.BQU'!' 5'? YEARS   '

sm DURGA PARMESHWARI D"F1§.h!P1.E  » 

KATEEL -5?'! 14.8

MANGALORE TALUK. t
DAKSHENA K.A.!*!.I!.A.D.A, Q,

s *.=a'.;-.~w'.-'.-r~.~::..A. 1*.-.:~:m\:s,wD2a= Hgimaggva TANTRY

5
AGED Alacztrrsa wnasg _  ~ . Z
32: 339% §-.é.g%e.%-.;-=:.s:~s*1%.I.i.'A\...1  _ 
KATEEL 457-2145'   '

mxsHus:A K-'g;hlNA.fiA__DISTl:§1§XI§
6 :'a;HREEVKi2iSHNARA;ifi--TANFRY

AGED AEOb"i"£-G'T:'.EfiFs"£ .\

3/ 0.. s VEDAWASA*FAI'fl'RY
SR1 magma Pgifirfififii-EWA 'rE:.:.=~=-..E
: -KA'l'EEL».--5"i'4'148'-

~  Mmaawirzs
DAKSHINA KANNADA DISTRICT  RESPONDENTS

taieRD1D«:§ D:.£’Di.é As:.JuNATH. HGGA ma R1-3
, * sat x*_sum.a«, ADV. F01? cm-4 To 5-,

—- THi5LfWARW PETITION 13 FT ED UWDER £’\Wi’i”” “S 226 3′-
227 OFVTHE CONS’l”l’l’UTION OF INDIA, WITH A PRAYER ‘

‘l’Lis_I\.l.f1itPctitinnoomiI1gonforhca1:i11g. thiuday, the

Court made the following :

I
J2

Fe

9_B_D_E_B

The petitioner’ isbcfomthiuGom’t_. t

by the second mspondcnt *

and also the am: dated poisa(_l1hyVVvf%the first
r:-.53.-om..d..-5-… in at
a_,–,,A,.A,,xT.m-,.;mL~.’3 ;,.,…m_%t:tk At t x o

2.__ learned oounaci
for learned Government
Advocate 1 to 3 and Sn’ K. sumn,

loomed mogpoitdcntn No.4 to 6.

‘ the respective learned counsel, 1 have

u…_ Po.

-o,,,-.-om-t…..–= am -on

. 4. The gramme put on of-the petitioner t

h iiés that by custom and usage. he is the Demon who was-

requimd to distribute the Scva Batnwada to the: Assistant

I

J’.

‘re

Amhaka. more particularly, the respondents 4′

Despite’ the said position. the Deputy Ax
impugned order dated 30.10.2001
attached to it fixing the to’
Af.t;zI.Ij.-em \.l!l!..i¢_3_h E mom

1.IJu..IlI.l’ ‘, ‘v1v’:.u:”‘i’: T6 ‘uuem
1″” V

—=——‘- =- —~«-‘£4–“to tn-;.% tb.-…-em-.ree ;-.d..!.n.i.t
that was the ctfiigm ease Ir-f h”fi
petititmer to of the matter,
the oepeo issued notice to the
~

. the paaaed_ by the C0mnnsa1o’ ‘ nor

ad :.a_t.I Lb: me: by

% a med fi tr-. *…..’- ……’–‘-‘……-I”

order has been paaaedha eonpiaiui

Section 50 of the Modme Hindu Religious and

% tzhmdtable Endowments Act, 1951 (for shoot the ‘Act’j. It is

contended that at present, the petitittmcr is not the trustee of

I
J?

‘0

the ample .s.a__.. t.L-_= _wministrator being

px”emseu”” tue’– ra’rca as ‘-iuu”*-‘;.a’-“….. in *.}.:e 9……’–wt ”

also noticing the fact that ‘theta

whemin the right of the is ygtjnt-ea in
O.S.No.24/99 has the
same does notcajl for

5; mquin-.s to be
“” ” t ‘ te_.;;’;r:=!_i;t,1on41entnNo.4to6who
were 12-2573.4,-94 -.-.-1-tea-J:-.

the I_eapond.ent3 questioneci the order dated

been passed by the Endowment

L’ when the petitioner herein was the

Endowmb’ ‘V -‘aaioner at the earlier’ instance. this

the order and remanded the matter to

by V’ V. the Commissioner and subsequent in the same,

nt .14.. e_:ee 19.11.2005 is passed.

IE
on
9

ft

7. Though several contentions an the men- ‘

case with Iegani to the right of the’t13etitiorie1H9ltii’V.fiisti’ihtIte.,, it it

the Batawada to the respondents f.

the same need not be atttiise the

prey er..m..te.I:ti_n by. for the

“fifiiier is fiiat the has M-,…..—1…. t.h

onier fixing rates ficttife tn’:
the petifiozieg-.§’–.:. for teepomienm
No.4 is not contemplated
einee so of the Act is for the
trustee and in the present:

case; the the in-chmge trustee had

. to and thexeafler the Deputy

hpterfl. the da&m. made by

The m t1′”*}’v’et’t t-.e:~e.=-.. -.-.–ee.-.=. –‘:………*–e

that thetadminasa’ ‘ ‘ ‘ trator is no doubt in-charge’ of the tempie at

But the fact that the petitioner claims to be one of

‘ trustees and that he was distributing the Batawada

commission earlier is not seriously in dispute. Further. the

L

J-‘.

I
to

fact that the administrator had issued

petitioner also cannot be disputedewfltit
administmtor cannot be eonaiiezedtp _
&iir”1ii§ &”.o-.3′.-.-*. h.-‘.’e
been peeeed by ofifiefeijr
aeeepting efjfehe ‘ ‘ tratnr. If

is the should have heard
the hearing the parties should
have deesded. the 1eoommendat1’on’1nade by
he any alteration to the same and

tiefl hat along with the order. Since

am be-…~n i =.-zith by the .Deg_n.;t..y-

on this short Err-ii1d. the azt’.e.- $*..-:1

cannotbe sustained’ ‘ and the same is aooolum” giy

Since the Endowment failed to

____r§1ot:iee this aspect of the matter and has anived at the

oocnclusion, the consequent onier dated 19.11.2005 also

J
)2

Va

cannot be sustained and is aooonimgly’ *
is h led to the M ‘ I «V -;’«
the case on file and issue notice to parties: t

the fixatioru of

as-eordanm tvfifi-. L-.1.-.r am.-..r l.1:.;a_.ti_:;1g:t.h.e’;3ga1’tie§I;’ « .

8. Though the is quashed in
the purpose by
aiabmgadt to :23,-rs.-.%-.:1.e:I.*.a

No.4′ the the vuIIc”””‘

” _ the way or the other.

Alec] bma I’…