High Court Karnataka High Court

Sri Nantha Adiga vs State Of Karnataka on 22 October, 2008

Karnataka High Court
Sri Nantha Adiga vs State Of Karnataka on 22 October, 2008
Author: N.K.Patil
 '~  _ e,:1£%:;2:=t,£«-£73155 """ "

 'AND: __ .
 .  5  srafis. :3}: KARNATAKA

" L'  DRAMBEBKAR mas), BANeALoR£-5mo1

2% 111?; Efifiii COLERT OF KARBQATAIQAE. AT BANGALORE W}'.Na.3E83 GE? 2013?

an me man coum or KARNATAKA A1" BANGA§.§3uR£:E   
nxran "nus THE 22"" DA"? on'   .
assess   n     _ 3 
THE HONBLE ma. Jusribé N%.ifi.ATE vasuwgsawnna AENGAV " ~._ . 
M355: ABOUT 44 YEARS, PRADHANR. Ai{{;E~éAE<A _
OF $33: auReAPARA:se:Esz--:vvA:::--n'aw.sPLg '- .  
sowxom, s<u:~:c:APu:::;:,.m-.   2 
UDUPWEST  ,_   *

SR3 ;2A4EEvA,sHg*:1'§r EEAJEEE  _ _

sxo LATE §3Q14:HDR"8i:_:ET¥¥'«--   ' .
AGED ABOUT 37 i«:EAR::; ~;Ru:s'z*;£E; 
sag DURGA¥'+'$RE¥é%$S%N'éARl_TEMPi--E,._ 
SG'«*e'KO0R.{.K{1NGAPURA'FQ ' '
uaL:P% ass:     

3R: 3 3 NAR;i'{fi.NA " v 

3:9 £.ATE':"-- :4Ar~aavA-PM 
man ABOUT 59 YEARS'. musraz,
am as zaeAPA9AMEsHwAR1 TEMPLE,
$€?eVKGOR, KUNBAPURA TQ

PK.)

£0

_ V. _  _  _ ...,F*ET£TiONE£-'23
gBy"srg.?"9a.azia::§_:=2:._:a<:2HAr~: mo, ADVGCATE)

"  * REPRESENTED BY THE SECRETARY "F3 THE
 V GOVERNMENT OF KARNATAKA
 'RE?'s:"ENUE DEPARTMENT
" V MULTISTOREYED BUELDING

 1%"f 
LN ':_£~_i1-5 Hiiifi i13(}UK3'()1~' K,AHNA'3iAKA AT BANGALORE w.v.1~m32s3 me 296?

 



-4-»

IN THE; E EECEH COURT OF KARNAT.AK,?:AT BAEEGALGKEZ W.P.}€o.3283 OF 266'?

2 COMMESSIONER
HINDU REUGQOUS AND' CHARiTABL.E
ENDOWMENTS
BANGALORE

(85! SMT, AR' SHARABAMBA, AG-A FOR R1 AND 2)

is!

THISWFJT PETFEEON 33 FELED UNDER AZRTKSLES  AME} 22?  A
THE CONSTITUWON OF WDEA PRAYENG TCigCAi.._L "FOR i*7€E_{JORi3.S"f?RQN§" ._
THE R2 COMMISSWNER, RELATWG TO CASE'N0.A£)NU8fCR:'88~05-%,'lAN£3 '4
QUASH Hi3 CQMMUNICATQQN OF EVEN NUMBER DT. é3,_2.12{){3?.VVa$--*PER r '

ANNEXURE A AND T0 ALLO'W INS WWI F?£TET%0N; .. .

ms wan PETSTSON comm QNEQR' HEARING." vv?Hl.€$jDAY; THE
comm MADE THE FoLLowm;.V_  '  _ V F' - 

Pefitio_né§f$,   'V  the impugned
communicafi::ir:5V'.'  A' 'is-gbfiuary 209'? bearing
 hmmexure A issued by

second reggsandeirzt,  presented the imtant writ

 «,    n  '  ..... .. 7

'  'V:::"§AV;f'::§\f¢:'_jheard Seamed counsel appearing for

pe'éitér;:§1e1fg*?: ~:éifi}i3earned Additionai Government Advocate

---  iv « . 3p;§garihg_i*'or respondents.

A Learned ceunsef appearing for bath parties at

1:1?.3.e outset, famy submitted that the subjwt matter

/9 %%%%% WM

.5

~

__reeser1_.
they submitted that, the instant wi*ifj:3etétiehe
disposed of in terms ef the eaid”‘1’::3fr&’er”[

4. The submiseion by veouneei
appearing for the pertiA:3t;5;%e_ axe” iepfflaced on
record. H Z” I .

5. In the .3912: ifeede by teamed
ceuneel for stated! the writ petitien
fi£e::i by petiti;>éae.::% of fouowsng the order

passed b;,§ the 7.”? sea:-ch 2003 in writ
Petition Qhanenjaya Shetty and
others Vs. State .::;:.a,T.ea:ea and another) and for the

fa, 2 – . .

sd/…

Judge

IN ‘1’}~1i:’ HIGH {§L}l.fK’£’ UP’ K.ARNA’i’AKA AT HANGALQRE W.RNCt.3283 OF 2%?