IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 03"' DAY OF JULY 2608
BEFORE
me HOWBLE MR. zusnce c.a. KUMARASWAMf;f""" V Q
REGULAR FIRST APPEAL, uo.1g75 or gmz if V T %
E1511;
1 GENT. {IF INDIA
REP. BY ITS SECRETARY
DEPT. OF COMMUNICATIONS
NEW DELflI - 110 001
2 THE CHIEF 9057 MAsTEéz'%e}i5N§iéAL%%%' "
KARNATAKACRICLE %
BAfiGA!;OliE'~..:$69 %
3 "me su?ERiaiTEnI§EkM%os:5rV(>3_0UR'§"E)'EL1ia'»ER.EEV)-AV
THE FOLLOWING: -
Srishanmugam, Senior Superinii£:ndent'of Poet
Bangaiore West Division and-" Sri. Araviindiiijmmarg"Assietant
Solicitor General, appearing for present.
The respondent and. .K.\:Tish%inianath;OvO'fiearnedv counsel for
the respondent”are;’.ore;eemt’;–‘.V,a”*-t:ori’i;:ii*o’ri1ise petition under
Order XXIII Ruie cf:V_.”i”he Compromise petition
reads as under: Ah _ A
the”-Vi.nt_er\;ention of resolving the
, e;Ei$i:ing~…_dispute between the appeiiants
V’ V’and.._theV”re$pondent, the dispute has been
‘_”‘iam.i¢éb_iy:’ settled between the parties as
V foiiowé:
” vv”The appeiiants and the respondent
V’ agree that the judgment and decree
passed by the Court below in
6/.
a)
D)
d)
3
0.S.No.3006/01 dated 10-2-0′? be set
aside and in its place it shalt be
substituted as follows:
The respondent landlord agreed to
receive the rent from 1«3-99 to 28–2é:.”‘ V
04 at the rate of Rs.2B,OO49/«_*”p’erf’_’;». r
month ;
From 1-3-04 to 30-5-_07 at..th’e.zrate.of * ” it E
R.s.31,932/– per
With effect from 1–7+o?* etossp-642o1po%
at the rate ‘month;
The respondent and has received
rent at-mgaraplsci Rs.17,000/« per
rnounth VVwithA._eff:ect from 1-3-99 up to
u.date’.z_ difference in rent is
V afireed towbe paid by the appelants
the respondent within 15 days
V’f”rorrs=V’the date of this compromise
petition;
«’The appellants agree to pay the
applicable service tax to the landlord
apart from the rent agreed herein
above.
02/
2. The respondent Iandiord has
accordingly executed the lease deed in
favour of the appeilants on the terms
mentioned herein above on this day with
effect from 1-7~07.
Wherefore, the appeiiantsand it
respondent pray this Hon’bie”-:.ACc;’i’1r1.AiV rrsey~
kindly record the above cornpromis_e’pefiti5n- _
and substitute / modify””‘s«t:he res _
agreed herein above in thee-cifcernstences ‘of.
the case and in the.iif4ter’est.;’of”jujsti»ce end
This Reguiaier ” ‘disposed of, in
terms of the said ecoimproniise’ petition.
x’i;a~.r.gfund the Court Fee as per
rules.» jj–.Qifice«_ §$:”~–d_irected to draw the dwree
accordingiik.
Sdfw
Judge