High Court Karnataka High Court

Aravindakshan Balakrishnan S/O … vs Priya Aravindakshan on 26 November, 2009

Karnataka High Court
Aravindakshan Balakrishnan S/O … vs Priya Aravindakshan on 26 November, 2009
Author: P.D.Dinakaran(Cj) & Byrareddy
IN THE HIGH COURT OF KARNATAKA AT BANGALo_1_;E

DATED TI-IIS THE 26TH DAY OF NOVEMBER, 
PRESENT   T. 3 »
THE HON'BLE MR. p.13.   1'
AND I & N
THE HON'BLE MR.JUsT1OE-  1.
WRIT APPEAL No.3s4u§;EOOV9  
BETWEEN   _ _ _  .. V'

ARAVINDAKSHAN BALAKRISHNAN S/O, LATE 'EALAKRISHNA
MENON, AGED ABOUT 39 YEARs~,, 4'   '  '

R/AT No.44, MUNISWAMYAPPA 1;AYOU_T; " 

VIMANAPURA POST, ..MURUG«E;S__HPALYA_'BANGALORE-- 1 7
REPRESENTED BY GPA HOLDER    

SR1 SHANTH._/TKUMAR BALAKRiSI:¥NA MENON,

AGED ABOUT 32 YE'ARS;.R;'--.AT,NO,44,
MUNIswAM3§APPA.LAyfO:}'r,,    '
VIMANAPURAPGST, 'MURjuG'EsHF-ALYAM
BANGALORE-1'7.__' " ' 2 A' .   APPELLANT

(By Sri  R ANINNTHAOKRISHNA MURTHY & ASSOCIATES )

  ?RlYA 
 w/O ARAVINDAKSHAN BALAKRISHNAN.
_  ABOUT :36 YEARS,

'R/Air '*.sH_NA'sHATH1",

'N.Q;'9C,.4T3EJ CROSS, AGS LAYOUT,

NEW BEL 'ROAD.

 '1'ij-EiANOALORE 54.  RESPONDENT

 



THIS WRIT APPEAL IS FILED U/ S 4 OF THE KARNATAKA
HIGH COURT ACT PRAYING TO SET ASIDE THE ORDER PASSED
IN THE WRIT PE'I'ITION NO. 10824/2008 DATED 13/07/20C)9".-_

THIS WRIT APPEAL COMING UP FOR ORDERS "~ 

THE COURT DELIVERED THE FOLLOWING:--
J U D G M E N T

[Delivered by P.D.Dinak£iran,” C.J

This writ appeal is filed against theerder

passed by the learned Singie Judgeiin V’

wherein the teamed Single:-“‘ ~eIudge’mhas; disijnissed”‘th”e petition
observing that as the eerder I.A.No.III in

M.C.No.640/2004 vyss.;passe»;d sees year 2008 and as

the petitioner has notffpaid jdvinterirri maintenance, granted eight
weeks time for VpayIn,ent.of’earrears. It was further observed that if
petitio§§1erS’*does Vlnotpay. the arrears the Famiiy Court is at

libertyito the defence of the petitioner and proceed in

p the matter,in’ao_Co_rdance with law.

_ Heard th.eiearned counsei appearing for the appellant.

e~Isinee”-the impugned order dated 03.04.2008 passed by 1 Add}.

S” Family Court, Bangalore is made on I.A.No.III in

,r'””.:'””7i~.V

,..,.».m-

M.C.No.640/2004 and that the learned Single Judge exercising the

writ jurisdiction conferred under Articles 226 and

Constitution of India, dismissed the petition, in _

opinion, no appeal would lie against the impugned”or{iers’~.iri«.View w. it

of the decision of the larger bench of

AND OTHERS Vs. MISS RENUKA»AN__1_) omens repsiga iLR:’.

2009 KAR. 1207, wherein, it is obserxredlgasfollowezflS ‘ “S

“14. As a result no would” lieunder Section 4 of

the Karnataka High Court ‘dgai_:istvAijge”_t3rder of the
Single Judge, passed power conferred
under 2 India in the
matter rnade deciding an issue,
or to the Court, in the
courseofa suit proceedings, not finally disposed

of, which is V attracted’: Section 115 CBC. and is
gotzerned urtderfiection of the Karnataka High Court

_ in all Votlter~ matters which are not attracted by

A ‘ and not governed under Section 8 of
._ appeal would lie under Section 10(iv-a)
tltellllorder passed under Section 9[xii) of the
Kam.at.;r}»:a High Court Act read with Articles 226 and
, A’ of the Constitution of India and Rules 2(1), 26 and
S .’39=of the Writ Proceedings Rules as well as Article 11{sa)
to Schedule II to the Karnataka Court Fees and Suits
Valuation Act, 1958″.

5. Hence, foiiowing the decision of Larger Bench in

AND OTHERS Vs. MISS RENUKA AND OTHERS repgrte:i.”_~fi.f:j

2009 KAR. 1207, this writ appeal is also dismisse(i……

Index: Yes /No.

Web Host: Yf’5S’/’Non 7i 3
Snb/ =1 __ age *