High Court Karnataka High Court

Sri M C Krishne Gowda Dead By His Lrs vs Sri S Hanumantharayappa on 2 November, 2010

Karnataka High Court
Sri M C Krishne Gowda Dead By His Lrs vs Sri S Hanumantharayappa on 2 November, 2010
Author: A.N.Venugopala Gowda
'ski \/Krishna Murthy, Adv.)

IN THE HIGH COURT OF KARNATAKA AT BANG/°§£..CV')':;:{;'TE._V'
DATED THIS THE 2"" DAY OF NovEMaER,_{2'o1.'c;~   _
BEFOREM  % V T
THE HON'BLE MR. JUSTICE 
WRIT PETITION    
BETWEEN: %     % 1
Sri M.C.Krishne Gowda  _   1
Son of Sri Channe Gowda,  V  9

Since deceased  'bis E;A_R.s_ 

1.

Smt. V.

Aged ab0vz1t’»’4a_yearAs’,. A.

Wife’ o’f’T’ia.te-Esra ‘f%fi’;’C.’KriShne G’0vQda.

2. Sri K.Kiran ” A ._
Aged abogut .27 yea~rs.

of Sri B{I.C.Krish..n.e’Gowda.

3.
Aged ~ab0_ut 24};/ea_rS’,
‘=..=»D/o. late Sri VM.C;_.<[rishne Gowda.

" * ~'.A"n. are residing at No.944,
awe'. Mam, III Stage, III Biock,
" B'a.sa~{e's%:A'waranagara,
' Béhgaglore — 560 079.

A 1 ..PE’TITIONERS

Hence the question of vacating the temporary injxun_cti.on

does not arise, as it is not in force” has been qu_r;:’s’ti4oifie_ici~7i3_y

the legal representatives of the plaintiff…i_in’f._th–is

peuuon.

4. I.A.No.10 was filed-i__.under__iRu|e 4″i31f: 39 if

CPC. While dismissing I.A.i\iof1io:; the o’b–s.er\/iatiogn noted
supra been made. An order –passed~.._by”‘acourt in exercise
ofjurisdiction under Ruies..:1;–..2 CPC can be

the subject i_of_cha!_|e”ng_e si_n”ia’r’i””appea| under Rule

1(r) the writ petition is not
maintainableyy availabiiity of aiternate

remedy, whiich,th’e petitioners can invoke.

. A11ri’T’i’sthe..__resu|t; iiii the writ petition stands dismissed,

to the petitioners to question the

objectioVn~ablie’ part of the impugned order noticed supra by

tit'”._i”‘ayai|ino-the remedy of appeal.

–ri’The contentions raised in this writ petition against

“the impugned order are kept open for consideration.

£-

4′ s

The certified copy of the impugned order be

to the petitioners without any deiay.

Ordered accordingly.

Sac* V . V