High Court Karnataka High Court

Srinivas M R vs Mahalakshmi on 4 November, 2010

Karnataka High Court
Srinivas M R vs Mahalakshmi on 4 November, 2010
Author: Mohan Shantanagoudar
 _ Mrs. .P-4.§a§1a'i'akshzV1.'1'i 

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 4*" my OF NOVEMBER,  R

BEFORE

THE HONBLE MRJUSTICE MOHAQ s:§;A'mAN1AeoUaa§'E.a.E_7

wan PETITION No.32gg3 oFa2Q1o%(e_:vx«.s2Esi)  %

BETWEEN :

Srinivas M.R.

S/0 late Rangaiah
Aged about 49 years
R/a Managal Vi||agev._ _  _  ' 
Madabal Hobli      4'  
MagadiTa|u[.¢"  1  "    A

Ramanagaram Dfi_i_s;f.fricf" '  é_  ' E

Ramanagarwam";~._     ..Petitioner

(By Sri  SeSha§j'vi'rifj'Raoa.ah.:}V":3n:jr1'i| S. Rae, Advs.,)
AND : V'  E 

W,/o "Srini»--vas"A'M.R.

'":_A»ge'd» abQut.38 "years

we .i_VEar:ag~a| "'c"iVI':ag}e
Madabal HOE)". 
Magadi Taluk 

 -VRamar1a.g'a.ram District
Ramanagaram. ..Respondent

This writ petition is filed under Articles 226 and 227 of
the Constitution of India, praying to quash the order ifiated

19.2.2010 passed in C.Misc.365/2008 by the Civil ‘is;

JMFC, Magadi found in ,Anr1exure»~E.

This writ petition coming on for preliminary

this day the Court made the following:;;
okpekavwh
The order relating to_v”‘~-i.ssua’nce . …ievy

warrant, is called in questioni.i.nithis”«»writ ‘p’etit.io.n§.

2. The petitioner””‘N§S,r/flv’/eaii}ik..u’i/?;%Mé_,§–yoached the
59-’35i0n5 a criminal
revision of maintenance
passed fin C.Misc.48/ 2005. The

proceedinigslhave’ a”riVsen””*.;.inder Section 125 of Cr.P.C.

__vV.since._iC’fhie petitVEon_e_rA: has already approached the

v’1_S€vSS»iQfiS_v Cotirt, he may take an these grounds before

the.’Se’ssio’ns_ Cioiurt, if he so chooses. The petitioner

Tshouid not have rushed to this Court by fiiing this writ

invoking extraordinary jurisdiction under

…_flArticles 226 and 227 of the Constitution of India.

i~”>

Since the petitioner has aiready avaiied___ the

appropriate remedy by approaching the

Court, this Court declines to entertain.i’::”th.i:§V:’:.:’wr’i.’t_*eA’

petition.

Hence, writ petition Faiis. and-V.accordiihigiypsame

is dismissed.