High Court Karnataka High Court

Smt Sandra E Prince vs Sri S A Brian Prince S/O Late … on 20 November, 2009

Karnataka High Court
Smt Sandra E Prince vs Sri S A Brian Prince S/O Late … on 20 November, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
HVTHEIHGH(XNfiIPOFIQUUWXHUULETBANGALORE

DATED THIS THE 20TH DAY or NOVEMBER 2099 -V -_

PRESENT

THE Ho1\»g1.E MR. 9.». DINAKARAN.   V'

AND

THE 1~zoN'BLE MR. JUS'i'i_CE v.G;'sEEHA:ii15._f  

WRIT APPEAL No.37-42 -2oe9(Giv1:EQ)A 
Between V  A  V n

SMTSANDRAEPRINCE  '
W/O.BRIAN PRINCE       :
AGED ABOUT40     "  " 
C/QKARKADA COMPOUND"    '
opp S.R.S. HOME (EU_N:rs HosfrEjI.1 E '

UDUPI.  .... _  _ __  ...APPELLANT
(BY SR1 B1P11§;..A;;EGDE;';é;Diko:c AffE;  '

And

1;' "SR1 5. A  PRINCES/O LATE S.B.PRINCE
 AGED A_Bc.>u'.1j 45 YEARS,

VR/'A_NO. '  LAYOUT,
LINGARAJPLTRAM, STKFHOMAS TOWN.
BA1\IGALO_RE;>--§f%60 084 PRESENTLY WORKING
AT DUBAKB e3:'sULA1MAN co. P.O.BOX NO

  K500 ALKHCFBAR 31952 SAUDI ARABIA R/BY GPA

 _ "R/iRS.NANCY s SHETIY
  .W'~[ O'S'URESH C SHETTY

 __ "'R/A No.23, ANANTHRAM LAYOUT,
 'VVLINGARAJPURAM,

 

 



STITHOMAS TOWN.

BANGALORE660 084 ...RESPONDENTS___

THIS WRIT APPEAL IS FILED U /s 4 OF THE
HIGH COURT ACT PRAYING To SET ASIDE THE oRDER’.I>AssED’I I’
IN THE WRIT PETITION NO. 1 1047/2008 DAT.EDII2Q/(I’s/’2e0a. ,

THIS WRIT APPEAL COMING LI?_FoR’—DI=:DERs;:0N

DAY. THE COURT DELIVERED THE FOLI;OWING:»–.. . ‘ ‘-

JUDGIaIENT__ ; 1′

……_._………_…….._………_…….,.._…

(Delivered ;_J ”

Aggrieved passed by the learned
Single Judge (_f}Vl\V’/I-FC) rejecting to quash
the order date’c1a.f>..’7 passed by the learned

Principal Judge at Udupi. the petitioner has

came Ihiefiépeal.

V V’ _ 2. Efilearcl thelearned counsel appearing for the appellant.

E. .3!’ *»1n50ur cpnsiderecl opinion. no appeal would lie against the

irnpugrled order in view of the decision of the larger bench of this

Court in TAMMANNA AND OTHERS vs. MISS RENUKA__._AND
OTHERS reported in me 2009 KAR. 1207, wherein, it is .eb.sfe:§e;1
as follows: 3 ‘C C K K

“As a result no appeal would l_t’e…under_–‘Seetioh. V 2
of the Karnataka High Court Act again;?5t”the4.orde:: C _ f
of the Single Judge passed elxrercisetplqf the K .
power conferred under-.l:VgiA,rticleA’V’ 227
Constitution of India in the
an order made deetding the
Court subordinate the in: eo’urse of a
suit or other ‘proceeding:§L¥ «disposed of,
which is ?.g§lie};zei:ed_::bylSect:en..’1″i5’«o;P.c. and is
governed Kamataka High
CourteAiet:gfean:él§:A:in ‘mrztters which are not
at’tractedVVl§y.Vfieofion’-llivvfi C.P.C. and not governed
under ‘th:’e”‘f{ct, an appeal would lie
under’lSecttor;V’v.1 against the order passed
.. Section of the Karnataka High Court
V with Articles 226 and 227 of the
” India and Rules 2(1), 26 and 39 of
Vsr’-.?-it V..Proceedings Rules as well as Article
zrsiej ‘tel Schedule H to the Karnataka Court Fees

‘A T and..Suits Valuation Act, 1958″.
” 2

g

is

W/{M/kw

4. Hence, following the decision of Larger Bench in
TAMMANNA AND OTHERS vs. MISS RENUKA AND OTHERS
reported in ILR 2009 KAR. 1207, this writ appeal aIs0*.s_”i:–ei1’1–!,is

dismissed.

schfef 3t2e:~%:.*3:m e 0

Index’ Yes/N0 * — 1; H H
Web Iefostz Yes’/N0 A