INTWHEHKHICOURTCHTKARNNHHGLNTBANGALORE DATED1}HST3E}$ DAYTH?DECEMBERg2009 PRESENT T!-IE §~ION'BLE MR. P.D. DINAKARAN, CHIEF JUSTICE-» __ AND THE I-§ON'BLE MRJUSTICE 4' WRIT APPEAL No.4o5s/200:9 BETWEEN B N NIRANJAN _ S/O DR B Y' NAGARAJ, A/A 33'Y*RS 0' R/A No.91/2, 10TH CROSS, EZBLOCK ; KUMARA PARK WEST, V BANGALORE 560020 - _ APPELIANT (By Smt : S M USEif'1¢.VADV.;rAbS\€Iit 1 C G SHIVARANJINI . " D /0 C -M GANCADHARAPPA, A/A 28 YRS , R/A Né0.8'--~0 E, 2F 'rEA;N ROAD BLOCK,..2ND STAGE _ NAGARABi*LAVI';*. _ 550072 RESPONDENT A'9PEALv»IS"FILED U /S 4 OF THE KARNATAKA HIGH ._"00URT AC1' PRAYING TO SET ASIDE THE ORDER PASSED IN -WRIT PETITION NO.13-452/2008 DATED 02 /09 /2009. CQUR'If}DELNERED THE FOLLOWING:-- 1* APPEAL COMING UP FOR ORDERS THIS DAY, .0»; 2 JUDGMENT
{Delivered by P.D.Dinakaran, C.J.}
There is no representation on behaif of the parties.
2. However, this appeal is coming up before this
maintainability of the appeal. Since thegggimpugned’ “‘
29.08.2008 passed by 1: Addl. Principai.:’JL’idage,
Bangalore is made on I.A.No.V in 20061
iearned Single Judge exercising the conferred
under Articles 226 and 227 of India, disposed
of dated 02.09.2009, in
our consideredzopxinion; ‘would lie against the impugned
orders in viewvof the t;iecision”‘ofV«t.1d1e larger bench of this Court in
TAi\j7i1\’/i;”\3’T1\1;?5’\-i’.:,A’L~’,1}:D ‘i–QTHi§t2s””i}s. MISS RENUKA AND OTHERS
reported 1207, wherein. it is observed as foiiows:
V 4′. no appeal would lie under Section 4 of
0 the High Court Act against the order of the
:SinQl_e Judge passed in exercise of the power conferred
V”-a_nderA”A.’Article 227 of the Constitution of India in the
V matter arising against an order made deciding an issue,
T passed by the Court subordinate to the Court, in the
course of a suit or other proceedings, not finally disposed
of, which is attracted by Section 115 c.P.c.
governed under Section 8 of the Karnataka High
Act; and in all other matters which are not ataagéted is
Section 115 C.P.C. and not governed under SeCtior:I_vv8’h’Qf
the Act, an appeal would lie under *1
against the order passed under 9(xiijthex
Karnataka High Court Act read”‘*i.oith Articles
227 of the Constitution of India Rules: 12.’
39 of the Writ Proceedings’ u%er!t:as« Article” 1 JUSG}
to Schedule II to the Karnataka and Suits
Valuation Act’ 1958s Q . _. ..
5. Hence, foiioutinétof l,a1’ger in TAMMANNA
AND OTI-IERS~”Vs;’ ANb~o*i*HERs reported in ILR
2009 KAR. 126?, this ‘sjss dismissed.
Sf;-I’ , Q
Cltssi 355315″
sd/~
JUDGE
it ” r 7, ‘ht ‘ ‘ Ir1de.>§:~: No.
Web. East: Yes/No
‘ ._Snbf<,V