Karnataka High Court
Sri U M Mahabala Gowda vs State Of Karnataka Rep By The … on 16 April, 2009
the managing truststa. The petitionfir is as
managing ftmstete far the East more than
prim' ts that, U K Maiiappa G0w§.adminis1:1'at0r dC}€:S not cal} far iiltelference.
3. fieard the ieaxned C{)1.1I1S€1 appeming for the
. 2:_33p=ei1ar;: {he iearned Govemmsnt Aévacate appearing
"1'1*;3§;¢ vt1:%v3"A_:*esp0I:d€:1£s.
4. Learned counsel appearing for the appellant
submitted that the petitioner is 3. ma;1ag1'ng tru§té§'qf the
i;t:mp1e and the temple is being duly adminisié-r<§£i~:4_t?;e
process for appointment of comn1ii;t€e of fiias
started despite the pendency 3 fihfi
Hoxfble Supreme Court ofi -Hie:
addressed by Elna Miniffizer of éiaigmataka, the
Revenue Inspactor has-..§*eer§V_ Administrator to
the pefiii0ner'$_»te;;:npi§;-;" and iliegai and
{h€I'€fOI'€ _KQ%uréi.'er._«-4i3fé'V3éQ:§1é 'tG be quashed. We
1eaI*:1€€1_.Si;;¥Vff3.'g;]§:::" j}%{sVtified in (iiSI}1iSSi:i'}.g the
writ pétiticn. . V
5. , LeaI'1éé:£._ C}V€$vefi1:i3L£§r1t Advocate appearing for the
. 'r€sVp£;i1é£%:31€s,subI«Iii'tiéVd that the process for appointxnent of
'A"fif.".1ma1}ag€ment has been aiready started.
I~°iéI;sar_eve__r,' c1u:;1e to the daciaratizm of _pariiame:'1tary elecfion,
gfoeréss could not be cempleted and the Sanixe will be
cémpieted immediately after parliztmsntary elections are
' " -«fixer.
Ls}
6. We have given careful consideration to the
conterztions of the iearned counsel appearing for parties
and scrutinizeé the materiai on record.
7'. The material on record weulé cIear1y.~,4':s}h:)i%é:
petitioner is tile" --.._'Tr1a.1é$';e<<:""VE for Sri
Maflikarfiuzlaswamy i?¢:;1p15%,% Suiiia, 3 K
Disuict, is Steps hava been
taken for of nianagement and
{ha :3*i;5e<§fi§ and due {at} the
dec1ar%:VzEtiQ"rx'. <31' ~ eiectiens, the process could
not ¥;)r;:_ c0fi{p§e te:c1, ~ iS"'a1é€) not disputed. Hawever, pending
'*-{:QIis§'d£:rati{xn ofmtlle appointment of committee sf
fiae Sm respondent has graceedsd to appoint
131??-.44_R€:”%f’€2?i:tVi;§F:;AinS}:)€CtOr as Administratar to the temple on
“*¢;§1{:: gfi1.f1d that there was 3. thafiz of valuables in {Jim temple
VA campiaint has been filed and that the apgointrnent of
…A€iI:1inistrator is necessary.
(‘H
Wfv