Sn N Gowda, Advocate] V ' Sddannamariyarnrna '- 'Residing at Kenehanahalli Viiiage "iiasaba I-Iobh -- 571 430 .. Respondent
IN THE HIGH coum or KARNATAKA AT H
DATED THIS THE 29th DAY 0:4′ ‘oe’To13.4ER;V«:§jo’i'{;_
BEFORE ‘ _ V . _
THE HON’BLE
Regular Second:-‘.Appea1”I\To;’ : of 2009″ V2
Between:
1. Sri Swami _
S/o Kuliasanappa ~. 1 _ _
Bette Gowda.§ 55f’yeéir’s. . ” ‘
2. Sri Sann£ipHfiaeA_v 2 _’ _
Son of Swami Gov:=.dVa’,”3tO”y_ears ‘
3. SIr1t.Bettar1*m_;avV V _ .. ”
Wife of _-Swami “G_oWda, 4-5 years
A11 residing at.Keneha{naha11iVi11age
Hoblei’ < v ._
Pa.nd.avap:1ra" Taluk
Man.dy~:; Dis%;fi'é:te1'571 430 .. Appeliants
Wi4fe~ofdRame Gowda, 81 years
[By Sri Sridh ar C . K. , Advocate for
CaVeator/ Respondent)
H
the subject matter of
appeal.
. That in consideratiotu”ofA_the;
agreement the appeiltarits 1 t ‘ hereby ” ., , ,
agree & undertake to reIiri.qu{rsh.,VVV
release and all yested
in the property.
Kenchannajy ‘ e–.Vi11age;- V. . V §__asaba– 1
Hobli, ‘T Manclya
. and
Eastttfyby: Property of
Bullappa, West
‘ K.S.Swamy Gowcla,
A ” North’:.by:e’:’_”Property of Gowdegowcla
‘ —- Kenchannaly
‘Bu1?_appa, South by: Gavigowda
S/otvfiuttaswamygowda, and other
bearing Sy.No. 32/6,
Village, Kasaba–1
Hobli, Pandavapura Taluk, Mandya
District, measuring 0.02 guntas and
bounded on East by: Property of
Kuntappa @ Bettegowda, West by:
North by:
Bettegowda S / o Sannegowda, South
Canal, Property of
by: Boregowda S / o
.5
Sannamarigowda, in favour
husband of the respondent
name of the respzondenit,
appellants .bir._id Vth_e’1nselvesVVp:
execute the ~._(i’oe1}1nient
requiredto give’ the”ab’ove
terms it V
6. The either. iparties I declare
right over
_.t”he”. s’chedffLj;Vtl:e’ v–.prop.erties from their
“”” and.lthe””parties are hereby
deliver the possession
4′ . fallen to them as
” theconsipromise from this day.
‘Ilhat~either party hereby undertakes
to withdraw any proceedings before
iflcourts of law or authorities with
it respect to the properties involved in
the compromise.
8. That either party shall support each
other if they make any application
for change of their name in the
Property Register, khatha, etc., of
the schedule properties.
.,property–~–r ”
kl
Schedule-A
i) All that piece
property
Kenchannaly Véiiage, K3eaba- .
Pandavapura Mandyal’ District,
measuring: . O2 ” and Pltjountied
On: _
East: _ Property. of
WeSt;:jy.Property of Sannaiizariyamma
North ‘”P’ro.peif£:y “o’f,:t3ar:r1amariyarnma
or _ ‘ilotidanarasegowda
AV ‘ H “—-.’Sci1edu1e-«B
ii}._:Ai1eT’t}ié1tVé”pieee and parcel of the
bearing Sy. No. 7/8,
Keiiehannaly Village, Kasaba–1 Hobli,
:’V”_~v_v.Pa~rid”avapura Taluk, Mandya District,
‘ irieasuring 0.12 guntas and bounded
3 on:
East: Property of Swamygowda
West: Property of Doddanarasegowda
North: Property of Swamygowda
South: Property of Doddamogegovvda”
bearing’ P A. ‘P’ Sy..N”o -~ . p 7-if
‘Zr’
2. It is also noticed that Smt. Bettamrnia
affixed her thumb impression to e.pplicatioli<3_VV
represented before the Court by lllielf'-husbertid: :ai°1d"'.sonl,lV¢
however is not present befor"e».:l:t'l:e' of
illness. The statement. 'taken on
record. Accordingly, being in
consonaricefl'witlfizdthg"0-fijlaw, the same is
allowed The office shall draw
up a decree lilnTter_rns oftiie compromise petition.
Sd/:1
Itidcjé
C c is ..Pr}1g/