IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED "nus THE 25*" DAY OF NovEMBER.;_ofi'o-
BEFORE :
"me HON'B1.E MRJUSTICE MoHANA»sHANffA'i§Aé.oo'oAR A
Between :
1. Lokesh,
S/o iate Kabbalegowda @ Kabizaiaiah
Aged about 37 years,'--_ _ I
2. Kumar =
S/o late Kab1:=a|egowda5@'jKabbai_aiah'Vj'
Aged about:--.39;§7'e_ars,X
3. Swanfi/"'a~
S/0 {ate _Ka"o?oaiVe'gVovugia«.@ Kabbaiaiah
Aged":ab'o4ut' 32.' yea rs,' " __
4. Smt.Chii{i<atii.ayia.nihja
W/to-~iate Ke..b'bai'egowda @ Katabalaiah
#..'<'9:'~?~:d: about 58"ve_a_rs, .
' ;.VA!--i_are"resvio'ent of Kabbaiu village,
VSatiha,riLir' Hfo.b_i~i,
"Kanakap'i;~fasi:Taiuk. .. Petitioners
( 4'B;{ Sri Miveerabhadraiah Associates, Advocates )
Assistant Commissioner,
Ramanagaram Sub--Di\/ision,
Ramanagaram District,
wan" PETITION N 5.269 1-2 *9 at; 2'1'*»._(§;r~:i'~R'g"g
1
{J
Ramanagaram Town.
2. Sri. Sri.Kabba|u Temple,
Rep. by its Muzarai Officer,
And Tahsildar,
Kanakapura Taluk,
Ramanagararn District.
3. The Tahsildar,
Kanakapura Taluk,
Kanakapura Town, V '
Ramanagaram District.
4. Krishnegowda,
S/o Durgegowda,
Aged about 46 years,_
Kabbalu village,
Sathanur Hobli,
Kanakapura Taiuk, V V
Ramanagaram'-District' --
5. Bok|{;adasegowdé-if § _
S/o i:ate._ Bud'a":iego'wd'a_. ._ '
Agedabout 5.8 y.eaVrs,
R/o Kabvbaiu Vi'i--!age, .
Sat_hanoo'i-»HobaIi. ' "
Kainaktapur Ta|_uk,
f?,aEna--nag..a ram Di'sta"'iVct.
' No.5 deieted
._ \'.-'.__c,.d'.' d!::__$2g9'.2010) .. Respondents
(By E5’ri P.’i”i3.Sadashivappa, Advocate for
‘These Writ Petitions are filed under Articies 226 & 227
–fittof the Constitution of India praying to quash the order of the
respondent dated 23.8.2010 as per Anne)-:ure–A
,3″
consequently declare that the first respondent passed the
impugned order in contrary to the power conferred under
Section 32 81 33 of the Karnataka Religious and Charitable
Endowments Act, 1927. *
These Writ Petitions coming on for prelimin~a–ry’h_e’a.ji’ingg
in ‘ B’ group this day, the Court made the following
ORDERw_
Learned counsel appearing for the”‘lpetitionersll
that the writ petitions have be’cor”n.e infructuous»-Vi_n’*${i’e~w of thee’
passing of the subsequent ordeAr_.da’t-e_d”‘3g1.8;2G1Oi-
Accordingiy, writ petictiioresvf’;’.ai.’e”‘t:ilis(fiissed as having
become infructuous..__ ”
*bl.C_/I V