IN THE HIGH (3<}I_§RT 012' EQARNATAKA A'?
EEATEES T-H18 THE -29%: 133%' cm LEAN§§#l%%;;' Q
B 3 F8 V & j - _
THE HG§\E'BLE MR. .ms'r:j:":§: _
writ Peaitjan No. gasggfif 20:3'? .€%:'£v:.¥»%12*.X"t.';}
Between:
A 91 _?sState of Kamilataiéa
:, Sri Y. i3ra:T11;1a S3_1eti:§r'," . V ..
S/9 Sri{Y. Shei:t§;,"'
Ag6d:.ab'c:;sL:i~-.€:?_ ycazjs,-V.._ ' »
Ma,I1aig?r1g V';1_'ruS;¥:st?,,°~ ¢_ g
Sfé'-XfifiS}'£§¥'€Sii}W3f§ Tenipisr,
HV'e}luru',3;3dup3, _ --
Sr': M; Jayarai1:.a"E¥.;éig:i%:,
S / G 'Shesu ;':?»_h&?;t:y,
V Agéd ajkr(;u?;;7--2 yraars,
V, . Mazmgilzg Trustee,
" aS1fiV.»Janardha ii"T$mpl€ & 111 Mariguiii,
2 iiaujp-,,Post: Kapu,
'L?_éli:;1_p: F;*.i:§;§.:r§_ct.,
1%.?
, , .P<=:tifio:1€I's
(B; Ii Mohan Rat), Aévs}
Er
E (3:
R€:p:':3s€I13:_cd by tha Secrtatmjsz,
T0 the Govcrmnant sf £<Ia;r:1at:a}:a,
R€V€1"1'i1€ Department,
ML11tistomyer;} Blliltliifig,
Vidhana. Vefidhi, Bangaéare $68 (301.
3
2. Commissioner, ._ 3
Hindu Religious Ba Cha1itz£ibIeEn_dowIn,ents; *
ohamarajpet, Q " ~. «. '
Bangalore 560 018. V -.
~ '" ..'.~..R<_E:_sp'ondents.
(By sri H.K. Basavaraj, Hoopgf
This Writ Petition ' ffl'ecie-finder 'A'_rtieies 226 85 227 of
the Constitution of .__I'_ndia.A ~.,pI''ayi1i''gvv,.'' ' to quash the
coinmuriieationi 'czateczj 6.V3._2UO'7"~.fi'n. VNo.jADM.B:CR: 152/O6~
07, Annexu1'e"A,i}:;i'ssue~d by the 21$ respondent.
hearing, this day, the
Court inade the
* “pi E R
Petitioners -have’«…”-7prefeIred this writ petition
ti1e””oorn.rnu11ication, Annexuie A appointing
t.h’;¢’–Taj1siida1i:”as Administrator of Vishweshwara Temple
Yeilnru, iodiuprraiuk.
.4 n Govt. Advocate has filed a memo along with
of the Government Order dated 6.9.2007,
G iIifi’ti1draisring the Government Order dated 23.5.2007
[appointing administrators to 13 temples in Udupi District
including the _oetitioner’s temple. In View of the same. this
%’
Vb/–»
writ pfitificsri has: become. ;i1″1fi*uc:ue3.1$. HCIICE fihti:
Writ –
péztitian is ciismisstid as having hecaméz 3I1frLI<:t;1:._{_§§.2$;' ~ "